High Court Kerala High Court

Snakha vs The Central Board Of Secondary on 7 June, 2010

Kerala High Court
Snakha vs The Central Board Of Secondary on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16844 of 2010(E)


1. SNAKHA,AGED 14 YEARS,
                      ...  Petitioner
2. SIDHARTH, AGED 11 YEARS, S/O.MANJU,

                        Vs



1. THE CENTRAL BOARD OF SECONDARY
                       ...       Respondent

2. THE PRINCIPAL

3. K.BABU.S/O.KRISHNAN,

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  :SRI.P.K.VIJAYAMOHANAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/06/2010

 O R D E R
                          S.S.SIRI JAGAN, J.
                ------------------------------------------
                      W.P(C) No.16844 OF 2010
                ------------------------------------------
                 Dated this the 7th day of June, 2010

                               JUDGMENT

Petitioners are the children of an estranged couple. The

petitioners are represented in this writ petition by their mother.

Mother is residing at Chengannur after the separation from the

father. The children are presently enrolled in the Sree Narayana

Central School, Chirakkadavu, Kayamkulam. The children are in

the custody of the mother. The mother is residing at

Chengannur. She cannot come to Kayamkulam because she is

estranged from her husband who lives at Kayamkulam.

Therefore, the children need a transfer to a school nearer to the

house of the mother. When the mother approached the second

respondent for a T.C for that purpose, the second respondent

informed the mother that without the consent of the father, who

is the third respondent herein, T.C. cannot be issued to the

children. It is under the above circumstances, petitioners have

approached this court seeking the following reliefs.

i. issue a writ of mandamus or any other appropriate
writ order or direction commanding the second
respondent to issue Transfer Certificates (T.Cs) to

W.P(C) No.16844 OF 2010 2

the petitioners at the earliest.

ii. Issue any appropriate writ or mandamus or
any other writ order or direction commanding
the first respondent to take necessary action
against the second respondent and the school
concerned for violating CBSE examination by-
laws.

Iii. Grant such other reliefs as this Hon’ble
Court deems fit and proper.

2. Counter affidavits have been filed by the second

respondent and the third respondent. The second

respondent would take the contention that without the

consent of the guardian of the children, namely father,

Transfer Certificates cannot be issued to the children. The

third respondent has taken several contentions which I do

not propose to record in this writ petition, since the same

may not be conducive to the welfare of the children.

Suffice to say that the third respondent does not agree

with the requests for Transfer Certificates of the children

from the present school.

3. I have considered the rival contentions in detail.

This court should naturally be interested in the welfare of

the children than the dispute between the parents. The

W.P(C) No.16844 OF 2010 3

welfare of the children lies in continuance of their education

uninterruptedly. Presently they are in the custody of the

mother at Chengannur. It may not be possible for the

mother to get the children educated in the second

respondent school at Kayamkulam. Despite the objections

raised by the third respondent, he does not dispute the fact

that the custody of the children is with the mother and that

he has not taken any steps before the appropriate

authorities for getting custody of the children. That being

so, I am satisfied that the dispute between the mother and

the father should not stand in the way of continuance of

the education of the petitioners, which can presently only

be at Chengannur, since the mother who has the custody

of the children is residing at Chengannur. Therefore,

notwithstanding the objections raised by the third

respondent, in the interests of the welfare of the children, I

direct the second respondent to issue Transfer Certificates

to the petitioners as requested for as expeditiously as

possible, at any rate, within one week from the date of

W.P(C) No.16844 OF 2010 4

receipt of a copy of this judgment. The mother shall file

applications before the second respondent for Transfer

Certificates in the prescribed form along with a copy of this

judgment.

The writ petition is disposed of as above.

S.SIRI JAGAN, JUDGE
cms