IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2191 of 2007()
1. THE PRINCIPAL,
... Petitioner
2. THE ASSISTANT COMMISSIONER,
Vs
1. N.SOMADAS, S/O NARAYANAN,
... Respondent
2. THE DIVISIONAL RAILWAY MANAGER,
For Petitioner :M/S.IYER & IYER, SC.KENDRIYA VIDYALAYA
For Respondent :SRI.ALEXANDER THOMAS,SC RAILWAY
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/09/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
W.A. NO. 2191 OF 2007 E
----------------------------------------------------
Dated this the 19th September, 2007
JUDGMENT
H.L.DATTU, C.J.
This appeal is directed against the orders passed by the learned
single Judge in W.P.(C) No.15756 of 2007, dated 29th June, 2007. By the
impugned judgment, the learned single Judge has directed the appellants
herein (respondents 1 and 2 in the Writ Petition) to admit the
petitioner’s/first respondent’s daughter in the Kendriya Vidyalaya No.1,
Palakkad.
2. Several contentions are raised by the appellants in this appeal.
But, we do not intend to go into those contentions. We reserve those
contentions of the appellants to argue in appropriate cases.
3. Since the learned single Judge has directed the appellants herein
to admit the petitioner’s daughter to Class IV and that direction has already
been complied with by the appellants, at this stage, we do not intend to
interfere with the impugned judgment. Therefore the following:
O R D E R
i) The Writ Appeal is rejected.
ii) The orders passed by the learned single Judge shall not be treated
as a precedent in any other case.
iii) Liberty is reserved to the appellants to raise all such contentions
W.A. NO.2191 OF 2007
:: 2 ::
which are available to them and also the contentions raised in this Writ
Appeal in appropriate proceedings.
Ordered accordingly.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/