High Court Kerala High Court

Anglo Indian Association vs District Education Officer on 3 September, 2010

Kerala High Court
Anglo Indian Association vs District Education Officer on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21881 of 2010(I)


1. ANGLO INDIAN ASSOCIATION, PERUMANOOR,
                      ...  Petitioner

                        Vs



1. DISTRICT EDUCATION OFFICER, ERNAKULAM
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT OF KERALA,

3. CIRCLE INSPECTOR OF POLICE,

4. CHAIRMAN, AND CORPORATE MANAGER,

5. THE HEAD MISTRESS, C.C.P.L.M. ANGLO

                For Petitioner  :SRI.S.K.BALACHANDRAN

                For Respondent  : No Appearance

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

 Dated :03/09/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                   W.P.(C). NO. 21881 OF 2010 I
             ------------------------------------------------------
           Dated this the 3rd day of September, 2010


                                JUDGMENT

The petitioner is Anglo Indian Association, Perumanoor,

represented by its Secretary. It is stated that C.C.P.L.M. Anglo

Indian High School, Perumanoor is an aided school owned by the

Union of Anglo Indian Association, Kerala. It is also stated that even

though in the official records the School is managed by the fourth

respondent, the day-to-day affairs of the School and its properties

are being carried out by the petitioner and other executive members

of the Association. It is also stated thus in paragraph 1 of the Writ

Petition:

“The Union of Anglo Indian Association, Kerala is

registered (Reg.No.9/53) under Act II of 1088 ME and

now replaced by the Travancore Cochin Literary,

Scientific and Charitable Societies Act 1955. The

Central Board of Anglo Indian Education is another

registered Society of the Anglo Indian Community

specifically incorporated to manage the 11 schools of

the Community in the State. The President-in-Chief and

W.P.(C) NO.21881 OF 2010

:: 2 ::

General Secretary of the Union of Anglo Indian

Associations Kerala, are ex officio members of this

Society. Other members include 6 members nominated

by the Governing Committee from among them,

Presidents of the Anglo Indian Associations approved by

the Union of Anglo Indian Associations, Kerala and

having an Anglo-Indian School in its jurisdiction, Local

Managers of the Schools, 3 Educational Experts, 6

Consultants, the nominated MP and MLA if approved by

the Board. As per the bye-laws of this Board, election of

the Chairman, and other office bearers and members of

the Administrative Committee has to be conducted every

year. But, from 2001 no election was conducted. This

issue has caused concern among the members of the

Union of Anglo Indian Associations, Kerala and the very

functioning of the Union of Anglo Indian Associations are
seriously affected due to this. The 4th respondent herein

is also the President-in-Chief of the Union of Anglo

Indian Associations, Kerala. Several litigations are

pending before the various courts in Ernakulam,

including before this Hon’ble Court with regard to the

functioning of the Union of Anglo Indian Associations,
Kerala and the 4th respondent herein.”

2. It is alleged that the office of the fourth respondent was

functioning in one of the rooms belonging to the School, which was

W.P.(C) NO.21881 OF 2010

:: 3 ::

intended to be used as a class room. It is alleged that the class

room was converted into an office room of the Anglo Indian

Association, Kerala. It is also alleged that the functioning of the

office became a nuisance to the functioning of the School. It would

appear that unpleasant scenes took place in the premises of the

School because of the fight between two factions.

3. It would appear that the President of the petitioner

Association submitted a representation before the District

Educational Officer complaining about the functioning of the office of

the Manager in the premises of the School. Ext.P4 order dated

31.7.2008 was passed by the District Educational Officer directing

the office to be removed from the School building. It would appear

that Ext.P4 order was not obeyed. Later, the District Educational

Officer passed Ext.P5 order dated 19.1.2009 directing the Chairman

and Corporate Manager of Central Board of Anglo Indian Education

to comply with the order.

4. It is alleged that Exts.P4 and P5 orders were not obeyed.

Ext.P6 representation was submitted by the “Local Manager” to the

W.P.(C) NO.21881 OF 2010

:: 4 ::

District Educational Officer, wherein it is stated as follows:

“1. By your aforesaid letter, you directed that the office

of the Central Board of Anglo Indian Education now
situated adjoining the 4th standard class inside the

school premises be shifted.

2. Despite your said directions, the concerned authority

has chosen to ignore the same. As an authority

obliged to comply with your directions/orders, we

hence wrote a letter dated 3.10.2008 to the Circle

Inspector of Police, South, Cochin City informing the

said officer that an additional lock and key is being

installed on the said office premises to prevent its

misuse. However, the Chairman and the Board

members of the Central Board of Anglo Indian

Education then informed us that they are

immediately shifting the said office premises.

Believing the same, we did not then fix the additional

lock and key to the said office premises.

3. However the Chairman and others did not honour

their word, and continue to use the said premises

even now, violating your orders. Since I am obliged

to comply with your orders, I am hence forced to

install a new lock and key to the said office premises,

over and above the lock already existing, and I am

W.P.(C) NO.21881 OF 2010

:: 5 ::

handing over a duplicate of the said key to Circle

Inspector of Police, Ernakulam South Police Station.”

5. The relief prayed for in the Writ Petition is to issue a writ of

mandamus commanding the respondents to take effective steps to

comply with the directions contained in Exts.P4 and P5 orders.

6. The learned Government Pleader submitted, on written

instructions, that the District Educational Officer visited the School on

15.7.2010 and he has reported that the office of the Central Board of

Anglo Indian Education, Perumanoor is not seen functioning in the

premises of the School building. The learned Government Pleader

also submitted that the Headmistress of the School has also certified

the said fact in her letter dated 15.7.2010.

7. The submissions made by the learned Government Pleader

are recorded. In the light of the submissions made by the learned

Government Pleader, I do not think any further orders are required in

the Writ Petition. It is to be taken that Exts.P4 and P5 orders have

been complied with. If any violation of Exts.P4 and P5 orders are

noticed, the petitioner would be entitled to bring the same to the

W.P.(C) NO.21881 OF 2010

:: 6 ::

notice of the District Educational Officer, in which case, appropriate

urgent action will be taken by the District Educational Officer.

The Writ Petition is disposed of as above.

(K.T.SANKARAN)
Judge

ahz/