IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30624 of 2009(W)
1. MANAGER, NEW HIGHER SECONDARY SCHOOL
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.KRB.KAIMAL (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :28/10/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.30624/2009-W
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 28th day of October, 2009
J U D G M E N T
The petitioner is the Manager of New Higher Secondary School,
Nellimoodu, Neyyattinkara. The school was established in the year 1954. It
is averred that the property of the school comprises of 3 Acres and 37 cents.
Even from the inception, nursery school with lower primary classes were
being conducted by the Management, in separate premises. The same are
not aided or recognised.
2. The petitioner is aggrieved by Ext.P13 order passed by the
District Educational Officer withdrawing the recognition of the school on
the ground that the directions issued by the Department to cease the
functioning of the “New Sisuvihar Nursery and L.P.S. Nellimoodu” are not
being complied with by the Manager. Against Ext.P13, Ext.P14 appeal is
filed by the Manager before the Deputy Director of Education. It is in these
circumstances, the petitioner has approached this Court challenging Ext.P13
and seeking for a direction to dispose of the appeal within a specified time.
3. Heard the learned Government Pleader appearing for the
respondents.
W.P.(C). No.30624/2009
-:2:-
4. There will be a direction to the second respondent-Deputy
Director of Education to take a decision on Ext.P14 after hearing the
petitioner within a period of six weeks from the date of receipt of a copy of
this judgment. The implementation of Ext.P13 will stand stayed till Ext.P14
appeal is disposed of. The petitioner will produce the copy of the judgment
along with a copy of the writ petition before the second respondent for
compliance.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms