High Court Kerala High Court

Abdul Wahid vs State Of Kerala Represented By on 18 August, 2007

Kerala High Court
Abdul Wahid vs State Of Kerala Represented By on 18 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 15815 of 2002(G)


1. ABDUL WAHID, MANAGER, H.S.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SMT.V.P.SEEMANDINI

                For Respondent  :SRI.V.K.BEERAN, ADDL.ADVOCATE GENERAL

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/08/2007

 O R D E R
                       H.L. DATTU, C.J. & K.T. SANKARAN, J.
               ...................................................................................
                     ORIGINAL PETITION No. 15815 OF 2002
              ...................................................................................
                            Dated this the 18th August, 2007


                                          J U D G M E N T

H.L. Dattu, C.J.:

Petitioner is the Manager of an Aided Vocational Higher Secondary

School functioning in Punalur Educational Sub District in Kollam District.

2. In this petition filed under Article 226 of the Constitution of India, the

petitioner seeks the following reliefs:

“a) Issue a writ of mandamus or other appropriate writ, order

or direction directing the respondent to sanction Plus Two

course to the petitioner’s school during the Academic year 2002-

2003 on the basis of the High Level Committee Report dt.

22.09.1998 as also the District Level Committee report

prepared in the year 2000 and also on the basis of the

direction issued by the learned single Judge of this Hon’ble

Court in Ext.P1 Judgment;

and

b) Pass such other and further orders as are deemed just

and necessary in the facts and circumstances of the case.”

3. At the time of hearing of this Original Petition, learned counsel for

the petitioner would submit that as on today, the reliefs sought for in this

Petition would not survive for consideration of this Court.

4. Taking note of the submission made by the learned counsel for the

ORIGINAL PETITION No. 15815 OF 2002

2

petitioner, the Original Petition is disposed of as having become unnecessary.

However, liberty is reserved to the petitioner to make appropriate

representations before the appropriate authorities for appropriate reliefs.

5. C.M.P.No. 26815 of 2002 is also disposed of.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE.

K.T. SANKARAN,
JUDGE.

lk

ORIGINAL PETITION No. 15815 OF 2002

3

H.L. DATTU, C.J.&
K.T. SANKARAN, J.

………………………………………………..

O.P. No. 15815 OF 2002

…………………………………………………
Dated this the 18th August, 2007

J U D G M E N T