High Court Kerala High Court

The Manager vs State Of Kerala on 25 August, 2009

Kerala High Court
The Manager vs State Of Kerala on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22138 of 2009(J)


1. THE MANAGER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.N.ASHOK KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :25/08/2009

 O R D E R
             KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
               ----------------------------------------------
                    W.P.(C) No.22138 of 2009
               ----------------------------------------------
                     Dated 25th August, 2009.

                            J U D G M E N T

Kurian Joseph, J.

The writ petition is filed mainly with the following

prayer :-

“Issue a writ of mandamus or any other
appropriate writ, direction or order directing the third
respondent, not to harass the petitioner and not to interfere
with the smooth functioning of S.K.V.High School, Kuttamperoor
in any manner.”

Learned Government Pleader on instruction submits that the

police does not want to, and they will not interfere with any

student exchange/student interaction programmes involving

foreign students and teachers. But those foreign nationals should

abide by the instruction given by the police regarding residence.

It is also submitted that there is no interference by the police and

for that matter, there is no harassment at all for the programmes

undertaken by the school and the only restriction is regarding

their stay. Still further it is submitted that in case the instructions

are duly followed and in case those foreign students and teachers

have valid travel documents, the police will not interfere at all in

the programmes conducted by the school. The above

WP(C) NO.22138/09 2

submissions are recorded and the writ petition is disposed of

making it clear that the writ petitioner will give due intimation in

advance to the police regarding the student exchange/student

interaction programmes.

KURIAN JOSEPH, JUDGE.

C.T.RAVIKUMAR, JUDGE.

tgs

KURIAN JOSEPH &

C.T.RAVIKUMAR, JJ.

———————————————-

W.P.(C) No.22138 of 2009

———————————————-

J U D G M E N T

Dated 25th August, 2009.