IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 931 of 2009(J)
1. NAVODAYA VIDYALAYA SAMITI,
... Petitioner
2. DEPUTY DIRECTOR, NAVODAYA VIDYALAYA
3. THE PRINCIPLA, JAWAHAR NAVODAYA
Vs
1. J.JAYASANKAR, MINOR, AGED 10 YEARS,
... Respondent
2. CENTRAL BOARD OF SECONDARY EDUCATION
For Petitioner :SRI.P.K.VIJAYAMOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/10/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
-----------------------------------------
Review Petition No.931 OF 2009
IN
W.P.(C) No.17935 OF 2009
----------------------------------------
Dated this the 6th day of October, 2009.
O R D E R
This review petition is filed by the respondents 1 to 3 in the
writ petition seeking to review the interim order dated
28.08.2009.
2. Heard Sri.P.K.Vijayamohanan, learned counsel appearing
for the petitioners and the learned counsel appearing for the
respondents.
3. Learned counsel for the petitioner invited my attention
to Annexure II and various clauses therein in support of the
contentions raised in the review petition. Apparently, the
contention raised is that for admitting the student, again
appropriate directions will have to be issued by the CBSE and
unless a revised list is published by the CBSE by including the
name of the student herein, the Institution will not be justified in
granting admission to the student.
R.P.No.931/2009 2
4. I am afraid the said contention cannot be accepted for
more reasons than one. When a complaint regarding refusal to
grant admission is raised before this Court, this Court will be
examining the issue in the light of various materials and legal
contentions raised by the parties. After finding that a prima facie
case is made out, to safeguard the interest of the parties, this
Court is justified in passing an interim order. It is accordingly the
interim order dated 28.08.2009 was passed after hearing all the
parties and after analysing the various contentions. The student
herein was already included in Exhibit R3(a) in the category of
Rural Open General as Sl.No.25. Exhibit P4 selection memo was
also issued to him. In the revised list also his name is included,
but the category was changed. It is therefore not correct to say
that in spite of the interim order passed by this Court, again the
CBSE will have to publish a revised list for complying with the
directions to admit the student.
I am not satisfied that there is an apparent error in the
impugned order. Therefore, this review petition is dismissed.
T.R. RAMACHANDRAN NAIR
JUDGE
smp