IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19863 of 2008(M)
1. ALUXILIAM SCHOOL,VARAKKAD, KOTTAMALA PO
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. COUNCIL FOR THE INDIAN SCHOOL
3. DISTRICT EDUCATION OFFICER, KANHANGAD.
4. DIRECTOR OF PUBLIC INSTRUCTION
For Petitioner :SRI.MOHAN JACOB GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :02/07/2008
O R D E R
K.T. SANKARAN, J.
............................................................................
W.P.(C) No. 19863 OF 2008
............................................................................
Dated this the 2nd July, 2008
J U D G M E N T
The petitioner in the Writ Petition is aggrieved by the non-consideration of the
application for the issue of “No Objection Certificate” by the State Government for the
purpose of affiliation of their school to the Indian School Certificate Examinations. The
reliefs prayed for in the writ petition reads as follows:
“(A) Issue a writ of Mandamus or other appropriate writ or order
commanding the first Respondent to consider and pass orders
on Ext.P-1 & P1(a) for the grant of NOC for the petitioner
school to get affiliation with the second respondent within a
time limit prescribed by this Hon’ble Court with consequential
directions to Respondent Nos. 3 & 4 to forward the same to the
first Respondent forthwith.
(B) Grant such other reliefs as are deemed fit and proper.
(C) Grant the cost of this Writ Petition.”
2. In view of the pendency of application before the first respondent, it is not
proper to grant the reliefs other than the relief of directing disposal of the application
submitted by the petitioner.
3. Learned Government Pleader submitted that the application submitted by the
petitioner would be considered by the first respondent without much delay. The first
respondent is legally bound to dispose of the application in accordance with law.
Therefore I hold that the petitioner is entitled to the relief of writ of mandamus directing
the first respondent to dispose of the application submitted by the petitioner for the
W.P.(C) No. 19863 OF 2008
2
issue of N.O.C. The first respondent shall dispose of the application submitted by the
petitioner for the issue of N.O.C in accordance with law. Normally an opportunity of
being heard would be afforded to the petitioner; but the petitioner has waived its right to
be heard for the purpose of an early disposal of the application within a period of one
month by the Government. The petitioner shall produce a copy of the writ petition
before the first respondent within a period of ten days for the effective consideration and
disposal of the application submitted by the petitioner. The first respondent need not
issue notice to the petitioner before passing orders. Final orders shall be passed within
a period of one month. It is made clear that I have not considered the merits of the
case for the grant of “No Objection Certificate”. The petitioner is also permitted to
produce all relevant documents and materials for the effective disposal of the
application.
The writ petition is disposed of as above.
K.T. SANKARAN,
JUDGE.
lk