IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7471 of 2009(D)
1. THE M.A.M.CENTRAL SCHOOL, REP.BY THE
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CENTRAL BOARD OF SECONDARY EDUCATION
For Petitioner :SRI.TPM.IBRAHIM KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/05/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 7471 of 2009
~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 5th day of May, 2009
JUDGMENT
The petitioner in this case has approached this court challenging
the inaction on the part of the first respondent in refusing the “No
Objection Certificate” with regard to the running of CBSE school. The
learned counsel for the petitioners submits that the matter is squarely
covered by judgment of this Court in WP(C) No. 34184 of 2009 and
connected cases dated 6.4.2009.
2. In the above facts and circumstances, this matter is disposed
of directing the first respondent to reconsider the applications preferred
by the petitioner for granting ‘No Objection Certificate’ in the light of the
observations and directions given by this Court in the above verdict,
particularly, in paragraph 19 and 20. The final orders in this regard shall
be passed after giving an opportunity of hearing to the petitioner as
expeditiously as possible, at any rate, within a period of one month.
P. R. RAMACHANDRA MENON, JUDGE
kmd