High Court Kerala High Court

Afnas vs Head Master on 13 December, 2007

Kerala High Court
Afnas vs Head Master on 13 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33210 of 2007(C)


1. AFNAS, S/O.AMMED, 15 YEARS,
                      ...  Petitioner

                        Vs



1. HEAD MASTER,
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER, VATAKARA.

3. STATE OF KERALA, REP. BY SECRETARY,

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  :SRI.B.V.JOY SANKER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/12/2007

 O R D E R
                        S.SIRI JAGAN, J.
                     =======================
                      W.P.(C) No. 33210 of 2007
                     =======================

               Dated this the 13th day of December, 2007


                             JUDGMENT

The petitioner is a minor student represented by his

guardian, studying in the 10th standard in the 1st respondent’s

School. On allegations of misconduct he has been expelled from

the school. Petitioner seriously disputes the reasons stated by

the 1st respondent for expelling the petitioner from the school.

Now, the petitioner is to write the S.S.L.C. examination in March,

2008. However, the headmaster is not receiving fees for the

same. In the above circumstances, the petitioner seeks a

direction to the 2nd respondent DEO to consider and pass

appropriate orders on Ext.P2.

2. I have heard the learned counsel for the petitioner,

learned counsel for the 1st respondent and the learned

Government Pleader. In the facts and circumstances of the

case, there would be a direction to the 2nd respondent to pass

appropriate orders on Ext.P2, as expeditiously as possible, at any

W.P.(C) No. 33210/2007 -2-

rate, within two weeks from the date of receipt of a copy of this

judgment after affording an opportunity of being heard to the

petitioner as well as the 1st respondent.

S.SIRI JAGAN,
JUDGE

jp