High Court Kerala High Court

Adithyanath vs Dorectpr on 11 July, 2008

Kerala High Court
Adithyanath vs Dorectpr on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20991 of 2008(Y)


1. ADITHYANATH, AGED 14 UEARS,
                      ...  Petitioner

                        Vs



1. DORECTPR, SECONDARY EDUCATION
                       ...       Respondent

2. THE DEPUTY DIRECTOR(EDUCATION), DEPUTY D

3. THE PRINCIPAL NSS HASS, KARUVATTA

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/07/2008

 O R D E R
                                       K.T. SANKARAN, J.
                  ............................................................................
                              W.P.(C) No. 20991 OF 2008
                  ............................................................................
                                  Dated this the 11th July, 2008



                                        J U D G M E N T

In the manner in which I propose to dispose of the Writ Petition, I do not think it

is necessary to issue notice to the third respondent. Government Pleader takes notice

for respondent Nos. 1 and 2.

2. The petitioner was admitted in Standard XI in the N.S.S. Higher Secondary

School, Karuvatta in the academic year 2007-08. The petitioner was studying upto

S.S.LC. in Gurukul Junior High School, Sadar P.O. in U.P. The transfer certificate

issued by the school concerned was also produced at the time of school admission. It

was found that the petitioner had not attained the required age for admission to Plus

One course and therefore, the third respondent, Principal issued Ext. P5 order dated

22.12.2007 ousting the petitioner from the school. The petitioner could not continue his

studies during the academic year 2007-08 , it is stated. Even now, he has not attained

the age of 15 years. Ext.P7 representation was submitted to the Director of Higher

Secondary Education (first respondent) by the mother of the petitioner ( guardian of

the petitioner) pointing out the facts and circumstances of the case and praying that the

petitioner may be allowed to join in Standard XI, if necessary , by relaxing the age limit.

Ext.P7 is pending disposal before the first respondent.

3. The reliefs prayed for in the Writ Petition are the following:

“i) to issue a writ of certiorari or any other appropriate writ or

W.P.(C) No. 20991 OF 2008

2

direction to call for the records leading to Exhibits P5 and P7

and direct the respondents to allow the petitioner Adithyanath to

join and to continue his studies in 11th standard in the 3rd

respondent’s school.

ii) to issue a writ of mandamus or any other appropriate writ

order or direction directing the 3rd respondent to permit the

petitioner to continue in the same class in which he was

studying ;

iii) to pass such other orders, which are deemed fit and proper

in the interest of justice; and

iv0 Allow this Writ Petition with costs.”

4. Learned counsel for the petitioner submits that the petitioner would be

satisfied, for the time being, if a direction is issued to the first respondent, Director of

Higher Secondary Education to dispose of Ext. P7 representation, after affording an

opportunity of being heard to the petitioner’s mother (guardian). The request is just

and reasonable. Since Ext. P7 representation is pending consideration before the

Director of Higher Secondary Education, it is necessary to dispose of Ext.P7 .

In the facts and circumstances of the case, the Writ Petition is disposed of in the

following manner:

i) The first respondent-Director of Higher Secondary Education is directed to

dispose of Ext. P7 representation dated 17.06.2008, as expeditiously as possible and at

any rate, within a period of one month from the date of receipt of a copy of the

judgment.

W.P.(C) No. 20991 OF 2008

3

ii) The petitioner shall produce a copy of the judgment and a copy of the Writ

Petition before the first respondent, the Director of Higher Secondary Education.

iii) Since the Writ Petition is disposed of without issuing notice to the third

respondent, the petitioner shall send a copy of the judgment to the third respondent by

registered post and shall produce proof of the same before the first respondent.

K.T. SANKARAN,
JUDGE.

lk