Kerala High Court
Salim vs State Of Kerala on 23 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31243 of 2008(T)
1. SALIM, MANAGER, A.K.M.VOCATIONAL
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTIONS,
3. DISTRICT EDUCATIONAL OFFICER,
4. H.ABDUL NAZAR, VARALAZHIKATHU VEEDU,
5. A.M.ISMAIL, CHAIRMAN,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/10/2008
O R D E R
ANTONY DOMINIC, J.
=====================
W.P.(C) NO. 31243 OF 2008 (T)
====================
Dated this the 23rd day of October, 2008
J U D G M E N T
Against Ext.P4 order of the DPI regarding the approval of manager
of an aided school, petitioner is seem to have filed Ext.P5 appeal, which
is pending before the second respondent. In this writ petition what is
sought for by the petitioner is an expeditious disposal of the appeal.
Having regard to the limited nature of the relief that is sought for, writ
petition is disposed of directing that the second respondent shall take up
for consideration and pass orders on Ext.P6 with notice to the petitioner
and respondents4 and 5, at any rate within eight weeks on production of a
copy of this judgment, along with a copy of the writ petition.
ANTONY DOMINIC, JUDGE
jj