High Court Kerala High Court

The Manager vs The State Of Kerala on 6 July, 2007

Kerala High Court
The Manager vs The State Of Kerala on 6 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29460 of 2004(F)


1. THE MANAGER, ST.THOMAS L.P. SCHOOL,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASST.EDUCATIONAL OFFICER,

5. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/07/2007

 O R D E R
                                 KURIAN JOSEPH , J

                   ==================================

                              W.P.(C) NO. 29460 OF 2004

                   ==================================

                       Dated this the 6th day of July, 2007.




                                       JUDGMENT

The petitioner approached this Court mainly with the following

prayers:

i) issue a writ of certiorari or other appropriate writ or

order or direction quashing Ext.P14 to the extent it is

concerned with St. Thomas L.P School at Olippara, Kairadi

Post, Palakkad Dist.

ii) issue a writ of mandamus or other appropriate writ or

order of direction directing the respondents to turn St.

Thomas L.P School at Olippara as an aided institution in

the alternative at any rate turn this school as a recognised

institution.

It is stated in the counter affidavit that the request of the

manager for recognition of the school will be considered on merit at

the next earliest opportunity. In the circumstances, this writ petition is

disposed of making it clear that as and when the Government takes a

decision either to grant the school in the aided sector or to grant

recognised schools in the unaided sector, the case of the petitioner

shall be considered. The interim order passed by this Court on

07.10.2004 with regard to the conduct of annual examination and

issue of transfer certificates will continue till such time.

KURIAN JOSEPH, JUDGE.

rv