IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2918 of 2007()
1. NATIONAL THERMAL POWER CORPORATION
... Petitioner
Vs
1. ASHA P., W/O. N.SANTOSH KUMAR,
... Respondent
2. KENDRIYA VIDYALAYA SANGATHAN,
3. JOINT COMMISSIONER (ACAD)
4. ASSISTANT COMMISSIONER
5. KENDRIYA VIDYALAYA (NTPC),
For Petitioner :SRI.B.S.KRISHNAN (SR.)
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :07/12/2007
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
--------------------------------------------------------
W.A.No.2918 of 2007
-------------------------------------------------------
Dated, this the 7th day of December, 2007
JUDGMENT
H.L.Dattu, C.J.
Questioning the correctness or otherwise of the interim order
dated 4th December, 2007 passed by the learned Single Judge while admitting
W.P.(C) No.35617 of 2007 , the fifth respondent in the Writ Petition is before us
in this appeal.
(2) The petitioner, a State Government employee and mother of a
child studying in IVth standard in Kendriya Vidyalaya, Malappuram has sought
admission to her child in the Kendriya Vidyalaya, Kayamkulam, which is a project
school under the fifth respondent, consequent upon her transfer to Alappuzha.
Her request is rejected by the fifth respondent. That is how she is before this
court in the Writ Petition.
(3) The learned Single Judge, keeping in view clause 12 of the
Guidelines, has passed the interim order directing the fifth respondent to admit
the petitioner’s child in the fourth respondent-school, subject to the result of the
Writ Petition.
(4) Aggrieved by the interim order so passed, the fifth respondent
in the Writ Petition is before us in this Writ Appeal.
(5) We need not labour much for disposing of the Appeal. It is
suffice to observe that the learned Single Judge, keeping in view the peculiar
facts and circumstances of the case, has exercised his extraordinary and
W.A.No.2918/2007 -2-
discretionary jurisdiction. The discretion so exercised, in our view, is neither
arbitrary nor without jurisdiction. Therefore, we do not find any error in the
interim order passed by the learned Single Judge. Accordingly, we reject the
Writ Appeal. We make it clear that the interim order passed by the learned
Single Judge need not be treated as precedent in any other case.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
MS