High Court Kerala High Court

The Manager vs State Of Kerala on 21 July, 2010

Kerala High Court
The Manager vs State Of Kerala on 21 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18665 of 2010(G)


1. THE MANAGER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION

3. THE DISTRICT EDUCATIONAL OFFICER

4. THE ASSISTANT EDUCATIONAL OFFIER

5. THE MANAGER

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :21/07/2010

 O R D E R
                         C.T.RAVIKUMAR, J.
                       ----------------------------
                       W.P.(C)No.18665 of 2010
                       ----------------------------
                         Dated 21st July, 2010

                              JUDGMENT

In the statement filed by the third respondent, the

District Educational Officer stated that he has recommended not to

upgrade the fifth respondent’s school. In the light of the same,

learned counsel for the petitioner submitted that the petitioner did

not want to pursue this writ petition any further. However,

permission was sought to approach this Court in case of a fresh

cause of action or in case ignoring the aforesaid recommendation

the fifth respondent’s school is upgraded. Permission sought for is

granted. The submissions made in the statement filed by the third

respondent dated 3.7.2010 on the aforesaid lines are recorded and

the writ petition is closed with the aforesaid liberty.

C.T.RAVIKUMAR
Judge

TKS