IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21836 of 2004(Y)
1. K.K.HARSHA KUMAR, PRESIDENT, PARENT
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE CHIEF
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. THE HEADMASTER, GOVERNMENT HIGHER
4. PRINCIPAL GOVERNEMNT HIGHER SECONDARY'
5. V.ASHOKAN, CHANDAKKADAVU, ANCHALUMMOODU,
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :18/08/2010
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.21836 of 2004
------------------------------
Dated this the 18th day of August, 2010
J U D G M E N T
———————-
1. Petitioner claims to be President of the
Parents Teachers Association of Govt. Higher Secondary
School, Anchalummoodu in Kollam District. Grievance
of the petitioner is that the 4th respondent who is the
Principal of the Higher Secondary School had
constituted a parallel PTA in the very same school.
According to the petitioner, there can only be one PTA
including Higher Secondary section. Hence the
petitioner is seeking declaration to the effect that the
Principal has no authority to constitute a separate PTA.
2. It is brought to my notice that the PTA in the
schools are constituted on the basis of instruction given
under Ext.P1, issued by the Director of Public
Instructions. It is noticed from Ext.P1 that the term of
office of the Parent Teachers Committee will be the
W.P.(C).21836/04 -2-
academic year concerned. The dispute in question pertains
to the year 2004. The PTA might have been re-constituted
on every year, after 2004. Therefore I am of the opinion
that the grievance voiced in the writ petition no more
survives for consideration.
3. Under the above circumstances the writ petition
has become infructuous. It is made clear that if there is any
further grievance surviving with respect to constitution of
PTA for the current year, the petitioner will be at liberty to
challenge the same.
C.K.ABDUL REHIM, JUDGE.
okb