IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35951 of 2008(E)
1. THE W.M.O. ENGLISH SCHOOL, REPRESENTED
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE CENTRAL BOARD OF SECONDARY EDUCATION
For Petitioner :SRI.TPM.IBRAHIM KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/12/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.35951/2008
-----------------------------------------------------------
Dated this the 5th day of December, 2008
JUDGMENT
Petitioner submits that by submitting application
dated 10.10.2005 to the first respondent they have sought
for a Non Objection certificate, in order to obtain the
affiliation of the 3rd respondent for the school established
by them. It is stated that the application has not been
considered so far. There upon the petitioner states that they
have filed Ext.P3, a representation before the first
respondent, by way of a reminder and it is stated that even,
then there is no response. It is in these circumstances the
writ petition is filed praying that the first respondent be
directed to pass orders on the application that has been
filed.
WP(c).No.35951/08 2
2. If as stated by the petitioner, they have filed an
application dated 10.10.2005 and the same has been
received by the first respondent, the first respondent
should pass orders thereon.
3. Therefore, I direct that the first respondent shall
consider the application dated 10.10.2005 and pass orders
thereon, provided it has been received and is proper in all
respects. An order shall be passed as expeditiously as
possible and at any rate within 3 months from the date of
production of a copy of the judgment along with a copy of
the writ petition.
Petitioner shall produce a copy of the judgment along
with a copy of the writ petition before the first respondent
for compliance.
Writ Petition is disposed of as above.
ANTONY DOMINIC
JUDGE
vi.
WP(c).No.35951/08 3