High Court Kerala High Court

A.Abdul Rasheed vs The State Of Kerala on 6 February, 2007

Kerala High Court
A.Abdul Rasheed vs The State Of Kerala on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32997 of 2006(C)


1. A.ABDUL RASHEED, MANAGER,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :06/02/2007

 O R D E R
                                  K.M.JOSEPH, J.

                    ------------------------------------------

                       W.P.(C).No.32997 OF 2006

                   --------------------------------------------

                   Dated this the 6th day of  February, 2007



                                 JUDGMENT

On a perusal of the main prayers, it would appear that

petitioner cannot have a complaint in so far as by way of

subsequent developments either they stand granted or it is refused.

In the case of first prayer, second prayer, an order is being passed

refusing to upgrade the school, which is challenged by the

petitioner in another writ petition and it is pending consideration.

So far as the fourth prayer is concerned, students were permitted

to appear for the second terminal examination. So far as third

prayer is concerned, the prayer is to receive fees for permitting the

students to appear for S.S.L.C. examination of March 2007 and to

comply with all formalities in that regard. Petitioner has produced

Ext.P18 which an order dated 19-01-07 as per which the students

have been permitted to take S.S.L.C. examination and granting age

WPC No.32997/07 2

exemption according to learned Government Pleader.

2. Therefore, I do not think that, in this writ petition

petitioner can have any further grievance. But learned counsel for

the petitioner is seeking an interim direction in I.A.No.1237/07 to

permit the X standard students of the petitioner’s school to appear

for the S.S.L.C examination from the petitioner’s school itself in

modification of Ext.P18 order. The validity of Ext.P18 is not in

issue in this writ petition. I do not think that petitioner can be

granted any prayer as sought for in the Interlocutory application.

Accordingly, the writ petition is closed. But I make it clear

that it will be without prejudice to the right of the petitioner, if he

is so advised, to challenge Ext.P18.

K.M.JOSEPH

JUDGE

sv.

WPC No.32997/07 3