High Court Kerala High Court

Nusrathul Islam Juma Ath … vs Central Board Of Secondary … on 12 October, 2009

Kerala High Court
Nusrathul Islam Juma Ath … vs Central Board Of Secondary … on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25644 of 2005(C)


1. NUSRATHUL ISLAM JUMA ATH COMMITTEE,
                      ...  Petitioner
2. T.M.ALI, AGED 42, S/O.MUHAMMED,
3. NUSRATHUL ISLAM L.P.SCHOOL,
4. K.I.MOHAMMED, AGED 34, S/O.IBRAHIM,

                        Vs



1. CENTRAL BOARD OF SECONDARY EDUCATION,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE MODERN PUBLIC SCHOOL, KALOOR,

                For Petitioner  :SRI.K.V.JAYACHANDRAN

                For Respondent  :SRI.PMM.NAJEEB KHAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/10/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                        W.P.(C). No.25644/2005-C
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated this the 12th day of October, 2009

                              J U D G M E N T

The main prayer in the writ petition is for a direction to the

respondents not to issue a No Objection Certificate to the fourth respondent

school. The third petitioner’s school is a Government Aided L.P. School.

The writ petition was filed in 2005. If the petitioners are having any

subsisting grievances, it is upto them to take recourse before appropriate

authorities. With liberty to do so, the writ petition is closed. No costs.

(T.R. Ramachandran Nair, Judge.)

ms