High Court Kerala High Court

The Manager vs State Of Kerala on 13 August, 2010

Kerala High Court
The Manager vs State Of Kerala on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20330 of 2010(M)


1. THE MANAGER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. THE DIRECTOR,

                For Petitioner  :SRI.JOHN JOSEPH VETTIKAD

                For Respondent  :ADVOCATE GENERAL

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :13/08/2010

 O R D E R
                  C .N. RAMACHANDRAN NAIR, &
                        P.S. GOPINATHAN, JJ.
                  --------------------------------------------
                      W.P.C. No. 20330 of 2010
                  --------------------------------------------
                Dated this the 13th day of August, 2010

                                JUDGMENT

Ramachandran Nair, J.

Heard counsel for the petitioner and Government Pleader for

respondents. Petitioner is challenging Government orders and

notification of Director for Higher Secondary Education, calling for

applications for grant of higher secondary schools only in the 7

northern Districts, excluding Southern Districts completely.

Petitioner’s case is that notification and the scheme are discriminatory

and the petitioner’s school is eligible for grant of higher secondary

school. Government Pleader on the other hand submitted that in the

Southern Districts, there are surplus seats in the higher secondary

schools and as a matter of policy, Government went by education

backwardness for selecting 7 northern districts.

2. After hearing both sides and after considering the data with

regard to higher secondary school facility available in Kadambanad

Panchayath where petitioner’s school is located, we notice that in the

WPC 20330/2010 2

very same Panchayath there is already a higher secondary school in the

unaided sector and two vocational higher secondary school in the aided

sector, including that of the petitioner. The policy of the Government

is to have at least one higher secondary school in a Panchayath.

Besides facility available in the Kadambanad Panchayath in Kunnathur

Panchayath there are two higher secondary schools and those schools

are only 5 Kms. away from the petitioner’s school. In these

circumstances, we do not think there is any present need for a higher

secondary section in petitioner’s High School. Even though

Government Pleader submitted that policy of the Government is not to

grant higher secondary school along with vocational higher secondary,

which is opposed by petitioner’s counsel stating that there is no basis

for such a policy, we do not think we should decide this issue now

because the question raised in the WPC is about the propriety of the

Government showing priority to northern Districts for grant of Higher

secondary schools. We feel petitioner can apply for higher secondary

school as and when Government decides to grant schools in that region.

WPC is therefore closed leaving open all issues raised by the

WPC 20330/2010 3

petitioner, except the need for Higher Secondary Section in petitioner’s

School at present.

(C.N.RAMACHANDRAN NAIR)
Judge.


                                             (P.S. GOPINATHAN)
kk                                                     Judge.

WPC 20330/2010    4