High Court Kerala High Court

The Manager vs Kadakkavoor Grama Panchayath on 27 May, 2010

Kerala High Court
The Manager vs Kadakkavoor Grama Panchayath on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16224 of 2010(C)


1. THE MANAGER,
                      ...  Petitioner

                        Vs



1. KADAKKAVOOR GRAMA PANCHAYATH,
                       ...       Respondent

2. ASSISTANT ENGINEER,

3. DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.P.N.MOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :27/05/2010

 O R D E R
                            C.T. RAVIKUMAR, J.
                     --------------------------------------------
                        W.P.(C). NO. 16224 OF 2010
                     --------------------------------------------

                    Dated this the 27th day of May, 2010


                                  JUDGMENT

The petitioner is the Manager of Sree Sethuparvathy Bhai

High School, Kadakkavoor. The petitioner submitted an application to the

third respondent seeking permission for the re-construction of the

classrooms and sanction was accorded. The petitioner approached the first

respondent for getting the fitness certificate as contemplated under the

Kerala Education Rules. The grievance of the petitioner is that despite the

receipt of the application for the aforesaid purpose, no action has so far

been taken by the first respondent to conduct inspection and to issue the

requisite certificate.

2. Ext.P3 would reveal that the constructions have been effected

after obtaining necessary approval from the third respondent as

contemplated under Rule 3(b)(ii) of Chapter V of the Kerala Education

Rules . The learned counsel for the petitioner submits that in respect of 10

classrooms fitness certificates have already been granted by the first

W.P.(C) NO.16224/2010 2

respondent. The application in question presented before the first

respondent pertains to the issuance of fitness certificate with respect to the

newly constructed 15 classrooms. The said applications are pending

before the first respondent. Therefore, the first respondent is directed to

expedite the steps for the purpose of issuing necessary fitness certificates

after conducting appropriate inspection as contemplated under Rule 3(b)

(ii) Chapter V of the Kerala Education Rules. At any rate, the whole

exercise in terms of the aforesaid provision shall be done by the first

respondent within a period of six weeks from the date of receipt of a copy

of this judgment.

This Writ Petition is, accordingly, disposed of.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.16224/2010 3

C.T. RAVIKUMAR, J.

W.P.(C). NO.16224/2010

JUDGMENT

27th May, 2010