High Court Kerala High Court

Suseelan Nair vs State Of Kerala on 11 December, 2008

Kerala High Court
Suseelan Nair vs State Of Kerala on 11 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7302 of 2008(T)


1. SUSEELAN NAIR,S/O.SIVARAMA PILLAI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. DEPUTY DIRECTOR OF EDUCATION

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/12/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                     W.P.(C).No.7302/2008
    -----------------------------------------------------------
         Dated this the 11th    day of December, 2008


                           JUDGMENT

The complaint of the petitioner is regarding the

inaction of the respondents on Ext.P6, an application made

by the petitioner for upgradation of her school, as an UP

School. Nothing is placed on record to indicate that the

said application was made in response to any notification

published by the respondents as provided in Chapter V of

KER. If that be so, in view of the judgment of the Supreme

court in State of Kerala V. Prasad(2007(3)KLT 531, this

court will not be justified in directing the authorities to

consider Ext.P6.

Writ Petition fails and is dismissed.

ANTONY DOMINIC
JUDGE

2

vi.