IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3409 of 2007(E)
1. THE PARENT TEACHERS ASSOCIATION
... Petitioner
Vs
1. THE CENTRAL BOARD OF SECONDARY
... Respondent
2. THE JOINT SECRETARY, CBSE, REGIONAL
For Petitioner :SMT.S.KARTHIKA
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/02/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P.(C).No.3409 OF 2007
---------------------------------
Dated this the 6th day of February, 2007
JUDGMENT
The petitioner is the Parents Teachers Association of
Kendriya Vidyalaya, Adoor. The students appearing for Xth class
and XIIth class Board Exams from Kendriya Vidyalaya, Adoor
have now to appear for the exams at Eminence Public School,
going by Ext.P1 decision of the CBSE. According to the
petitioners, the said school is at a very inconvenient location,
having regard to the fact that it is about 13 kms away from
Kendriya Vidyalaya, Adoor, while students of Kendriya
Vidyalaya, Adoor come from different areas even to that school.
It is also pointed out that Kendriya Vidyalaya, Adoor does not
have a school bus. If the students were to go by public service,
they have to depend on three consecutive bus services to each
Eminence Public School. It is also pointed out that on the days
of the Board Exams, the students will be put to emotional
pressure if they are compelled to undertake such journeys,
particularly when the laudable policy of the CBSE is to have a
tension free examination scheme. Learned counsel also
WPC.3409/07
Page numbers
pointed out that in Ext.P5, the school had pointed out Thapovan
Public School, Adoor as a school within a reach of 5 kms from
Kendriya Vidyalaya, Adoor.
2. Learned standing counsel for the CBSE points out that
the allotment of another school for the students of Kendriya
Vidyalaya, Adoor to have their Board Exams is in terms of Clause
33.1 (iv), which provides that except for Single School Cities,
students shall have the examination centre other than their own
school, as far as practicable. Having heard learned counsel, I
am satisfied that the said clause is itself a laudable one and is in
public interest. However, in the case in hand, it may be open to
the CBSE to find out the school which could be treated as the
nearer school which could be offered as a centre even if that
school does not fall within the same multiple school city.
In the aforesaid circumstance, without expressing anything
on merits, this writ petition is disposed of directing that the
competent among the respondents will take up Exts.P2 and P3
WPC.3409/07
Page numbers
and take a decision thereon having regard to the need and plight
of the students. This Court is sure that those entrusted with
taking such a decision in the CBSE will bestow due attention to
the all-round interest of the students.
Issue copy today itself.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.