High Court Kerala High Court

R.I.L.P.School Parents Teachers vs Director Of Public Instructions on 18 March, 2009

Kerala High Court
R.I.L.P.School Parents Teachers vs Director Of Public Instructions on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6751 of 2009(L)


1. R.I.L.P.SCHOOL PARENTS TEACHERS
                      ...  Petitioner

                        Vs



1. DIRECTOR OF PUBLIC INSTRUCTIONS,
                       ...       Respondent

2. ASSISTANT EDUCATIONAL OFFICER,

3. SMT.HALEEMA, MANAGER,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/03/2009

 O R D E R
                               P.N.Ravindran, J.
                           ==================
                          W.P.(C) No.6751 of 2009
                         =====================

                   Dated this the 18th day of March, 2009.

                                 JUDGMENT

The petitioner is the Parents Teachers Association of R.I.L.P.

School, Edathirinji, Thrissur district. Their grievance is that the Manager

is not effecting periodical maintenance to the school buildings. They

have also a complaint that the third respondent is not discharging her

duties as Manager. Setting out these and other complaints they have

filed Ext.P2 representation before the Assistant Educational Officer,

Irinjalakuda. In this Writ Petition, the petitioner seeks a direction to the

Assistant Educational Officer, Irinjalakuda to consider Ext.P2

representation and pass orders thereon within a time limit to be fixed by

this Court.

2. Sri. A.J. Varghese, the learned Government Pleader appearing for

respondents 1 and 2 submits that the Assistant Educational Officer has

already issued instructions to the third respondent to effect timely

repairs to the school buildings. In my opinion, the direction issued by

the Assistant Educational Officer should dispel any apprehension that

the Manager will not effect timely repairs to the school buildings. As the

parents of students studying in the third respondent’s school have

expressed an apprehension about the safety and welfare of the students,

I dispose of this Writ Petition with a direction to the Assistant

WP(C) No.6751/09 -: 2 :-

Educational Officer, Irinjalakuda to inspect the school with notice to the

Manager, the President of the Parents Teachers Association and the

Headmaster and take steps to ensure that the directions issued by him

are implemented.

The Writ Petition is disposed of as above.

P.N.Ravindran,
Judge.

ess