IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3025 of 2011(C)
1. YOOSAF, S/O.KUNHU MOHAMMED, AGED 45 YEAR
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SECRETARY
3. TAHSILDAR,
4. VILLAGE OFFICER, ONGALLUR II VILLAGE
5. THE MANAGER
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/02/2011
O R D E R
T.R.RAMACHANDRAN NAIR, J.
-------------------------------
W.P.(C).No.3025 of 2011
-------------------------------
Dated this the 4th day of February, 2011.
J U D G M E N T
The petitioner is the president of the Parent Teachers Association
of AMUP School, Karakkad. Grievance raised by the petitioner is that
the teachers are deputed together for census work and the complaint is
that the same will affect the conduct of the classes in the school.
2. The learned Government Pleader on instruction submitted that
the teachers have been deputed for census work in the light of the
instructions from the Government and smooth conduct of the census is
also essential. It is pointed out that all the teachers are not expected to
have the census work simultaneously and they are given 12 days time
for completion of the work as assigned to each of the teachers. It is
further submitted that if any student days are lost, instructions have
been given to take special classes also. The same will redress the
grievances raised by P.T.A. Therefore, writ petition is disposed of
recording the same. No costs.
T.R.RAMACHANDRAN NAIR,
Judge
ami/