IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2096 of 2008(S)
1. T.V.S.M.HIGHER SECONDARY SCHOOL
... Petitioner
Vs
1. SECRETARY TO GOVERNMENT AND OTHERS
... Respondent
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :22/10/2008
O R D E R
H.L.Dattu,C.J. & A.K.Basheer,J.
--------------------------------------------
W.A.No.2096 of 2008
--------------------------------------------
Dated, this the 22nd October, 2008
JUDGMENT
H.L.Dattu,C.J.
This Writ Appeal is directed against the orders passed by the
learned Single Judge in W.P.(C).No.26960 of 2008 dated 18.09.2008.
(2) The one and only direction that was sought in the writ petition
was, to issue a writ of mandamus, directing the statutory authority to consider
and dispose of the review petition said to have been filed by the petitioner.
(3) The learned Single Judge, noticing that the writ petition and
the Writ Appeal filed by the petitioner for the very same relief have already been
rejected by this Court, has observed that question of directing the respondents to
consider the review petition, said to have been filed by the petitioner, does not
arise for consideration and decision in the writ petition. Accordingly, has rejected
the writ petition. We do not find any infirmity in the orders passed by the learned
Single Judge, which would call for our interference in appeal. Therefore, the Writ
Appeal requires to be rejected and it is rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
Judge
vku/-