High Court Madras High Court

Swami Vivekananda High School vs The Chief Educational Officer on 15 April, 2009

Madras High Court
Swami Vivekananda High School vs The Chief Educational Officer on 15 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 15-04-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.32 of 2004

Swami Vivekananda High School,
Sivagangai reptd., by its Secretary,
39, Perumal Koil Street, Sivagangai.				.. Petitioner.

Versus

1.The Chief Educational Officer,
Sivagangai.

2.District Educational Officer,
Sivagangai.

3.The Joint Director of School Education,
(Secondary), College Road,
Chennai-6.									.. Respondents.


Prayer: This petition has been filed seeking for a writ of Certiorari, calling for the records relating to the order of the 1st respondent, dated 14.11.2003, issued in Na.Ka.No.7450/a3/2003, and quash the same. 


		For Petitioner 	  : Mr.R.Muthukannu

		For Respondents   : Mr.V.Viswanathan (AGP)



O R D E R

Heard the learned counsel appearing for the petitioner and the learned Additional Government Pleader appearing for the respondents.

2. At this stage of the hearing, the learned counsel appearing for the petitioner had submitted that it would suffice if the petitioner is permitted to make a representation to the third respondent, giving details about the strength of the students, as well as the strength of the teachers in the petitioner School and if the third respondent is directed to dispose of the same, in accordance with G.O.Ms.No.525, School Education (D1) Department, dated 29.12.1997, within a specified period.

3. The learned counsel appearing for the respondents has no objection for this Court passing such an order.

4. In view of the submissions made by the learned counsels appearing for the parties concerned, the petitioner is permitted to make a representation to the third respondent, giving details about the strength of the student, as well as the strength of the teachers in the petitioner School, within a period of two weeks from today, and on such representation being submitted, the third respondent is directed to pass appropriate orders thereon, in accordance with G.O.Ms.No.525, School Education (D) Department, dated 29.12.1997, on merits and in accordance with law, within a period of eight weeks thereafter.

5. With the above directions, the writ petition stands disposed of. No costs.

Index:Yes/No 15-04-2009
Internet:Yes/No
csh

To

1.The Chief Educational Officer,
Sivagangai.

2.District Educational Officer,
Sivagangai.

3.The Joint Director of School Education,
(Secondary), College Road,
Chennai-6.

M.JAICHANDREN,J.

csh

Writ Petition No.32 of 2004

15-04-2009