IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11842 of 2006(I)
1. THE PARENTS TEACHERS ASSOCIATION,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE CORPORATE MANAGER,
5. SIJU.N.L,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.N.N.SUGUNAPALAN (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 11842 OF 2006
==================================
Dated this the 25th day of July, 2007.
JUDGMENT
The writ petition is filed with the following prayers:
i. to issue a writ of certiorari quashing Ext.P4 as unjust, illegal
and unconstitutional.
ii. to issue a writ of mandamus directing the 1st respondent to
take effective steps to ensure that only Kannada knowing
teachers also are appointed in linguistic minority school.
2. It is submitted that Ext.P4 Government order does not serve
the purpose for which the law is made for appointing teachers in
Kannada medium schools. It is for the petitioner to point out the
same before the 1st respondent in which case the matter will be duly
considered by the 1st respondent and appropriate action, in
accordance with law, in the matter will be taken for ensuring that the
benefit actually goes to the deserving, within another four months.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv