High Court Kerala High Court

The Manager vs State Of Kerala on 11 November, 2008

Kerala High Court
The Manager vs State Of Kerala on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33494 of 2007(K)


1. THE MANAGER, N.L.P.SCHOOL, MANALI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/11/2008

 O R D E R
                      ANTONY DOMINIC, J

     -----------------------------------------------------------
                     W.P.(C).No.33494/2007
     -----------------------------------------------------------
          Dated this the 11th day of November, 2008


                            JUDGMENT

Challenge in this writ petition is against Ext.P19, an

order passed by the Government rejecting the revision filed

by the petitioner against the staff fixation orders for the

years 2003-04,2004-05,2005-06 in respect of the School of

which the petitioner is the Manager.

2. Counsel for the petitioner takes exception to the

findings in paragraphs 6 and 8 of the impugned order.

3. In paragraph 6, it has been held that, after

excluding 6 pupils, whose admission is stated to be bogus,

the actual roll strength in the 2nd standard for the year

2004-05 comes to only 49, for which only one class division

is admissible. In so far as this finding is concerned, counsel

for the petitioner refers to me the roll strength, verified

WP(c).No.33494/07 2

strength and effective strength of standard-II mentioned in

paragraph 2, which is in contradiction with the figures as

found in paragraph 6 referred to above. Though, in this

behalf specific pleadings have been raised in the writ

petition, no explanation whatsoever is forthcoming in the

counter affidavit. This contradiction itself calls for

interference with the findings in paragraph 6.

The next objection of the learned counsel for the

petitioner is regarding the exception taken by the

Government in regard to the ten students who were

admitted based on the declaration of their date of birth

made by their parents. It would appear that the

Government has been taking the view that only on the basis

of the birth certificates could admissions be granted. This is

opposed to the statutory provisions contained in Chapter VI

Rule 1 of KER. This court has taken the view in the

judgments in WP(c).Nos. 9142/06 and 33964/06 that so

long as Chapter VI Rule 1 of KER provides that in the

WP(c).No.33494/07 3

absence of birth certificate it is permissible to admit

students acting upon the declaration made by the parents,

the admissions cannot be interfered with for the mere

reason that the same has been granted accepting the

declaration made by the petitioner. Therefore for that

reason also Ext.P19 deserves to be set aside and I do so.

The matter shall be reconsidered by the first respondent

with notice to the petitioner. This shall be done as

expeditiously as possible and at any rate within 2 months

from the date of production of a copy of the judgment.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.33494/07 4