IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18195 of 2007(N)
1. K.IBRAHIM, AGED 52 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR, HIGHER SECONDARY
For Petitioner :SRI.K.B.SURESH
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/06/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NOs. 18195 & 18502 OF 2007
---------------------
Dated this the 19th day of June, 2007
J U D G M E N T
Petitioners are stated to be the Manager and President of Parent
Teachers’ Association respectively of two educational institutions in
Malapuram District. The identical prayer in these two writ petitions is to
issue a direction to the Government to consider their respective applications
for grant of sanction to start new Higher Secondary School in their
respective localities under their management.
2. Learned counsel submits that in view of the order issued by the
Government ( G.O.(P) No. 107/07 G.Edn. Dated 13.6.07), it may not be
necessary to deal with the various contentions raised by the petitioners.
They only pray that an appropriate direction may be issued to the
Government to take decision on their respective applications in terms of the
guidelines formulated by the Government in the order referred to above.
Learned Advocate General submits that those applications will be
considered in the light of the order issued by the Government.
Therefore the writ petitions are disposed of with a direction to the
Government, respondent No.1, to consider and pass orders on Exts.P3 and
P6 applications submitted by the petitioners strictly on their merit and in
accordance with law in terms of the order referred to above, as
expeditiously as possible, at any rate, within three months from the date of
receipt of a copy of this judgment. Needless to mention, petitioners shall be
afforded sufficient opportunity to be heard before any decision is taken in
the matter. Petitioners shall produce a certified copy of this judgment along
with a copy of the writ petition before respondent No.1 for compliance.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007
S