High Court Kerala High Court

Corporate Manager vs State Of Kerala on 28 August, 2009

Kerala High Court
Corporate Manager vs State Of Kerala on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25079 of 2009(D)



1. CORPORATE MANAGER
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.POOVAMULLE PARAMBIL ABDULKAREEM

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/08/2009

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                   W.P.(C) No.25079 OF 2009
               ---------------------------------------
           Dated this the 28th day of August, 2009.


                         J U D G M E N T

The petitioner is the Corporate Manager of Corporate

Educational Agency, Diocese of Mananthavady. The main

grievance raised by the petitioner in this writ petition is that in

spite of various orders recognizing the minority rights of the

Diocese of Mananthavady under Article 30(1) of the Constitution

of India, the authorities have taken a different stand going by

Exhibits P4 and P7.

2. Exhibit P4 is the order passed by the District Educational

Officer, Wayanad wherein the view taken is that the Management

has not produced any certificate showing the minority status.

The petitioner submits that the said view taken is against the

various decisions of this Court and the Apex Court under

Article 30(1) of the Constitution of India.

3. It is also pointed out that the Diocese of Mananthavady

have got various schools in Wayanad, Kannur and Malappuram

W.P.(C) No.25079/09 2

Districts and various orders have been passed by the Educational

Authorities approving the appointments made by the Diocese

also. The petitioner has filed Exhibit P17 revision petition before

the Government in the matter.

There will be a direction to the 1st respondent to take a

decision on Exhibit P17, after hearing the petitioner and other

affected parties, within a period of four months from the date of

receipt of a copy of this judgment.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp