High Court Kerala High Court

Association For Education Of The vs State Of Kerala on 27 May, 2008

Kerala High Court
Association For Education Of The vs State Of Kerala on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6288 of 2008(W)


1. ASSOCIATION FOR EDUCATION OF THE
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTION,

                For Petitioner  :SRI.C.KHALID

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/05/2008

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 6288 of 2008
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 27th May, 2008.

                           J U D G M E N T

Petitioner is an association representing private candidates who

were allegedly denied primary education on account of poverty. They

are seeking a direction to the respondents to permit them to write

S.S.L.C Examination on the basis of old scheme. Seeking this relief,

they have filed Ext. P4 representation before the 1st respondent . The

petitioner seeks a direction to the 1st respondent to consider and pass

orders on Ext. P4 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and

pass orders on Ext. P4 as expeditiously as possible, at any rate, within

three months from the date of receipt of a copy of this judgment.

The petitioner shall forward a certified copy of this judgment

along with a copy of the writ petition to the 1st respondent for

compliance.

S. Siri Jagan, Judge.

Tds/