High Court Kerala High Court

Jishna N.V. vs The State Of Kerala on 23 November, 2007

Kerala High Court
Jishna N.V. vs The State Of Kerala on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28010 of 2004(H)


1. JISHNA N.V. D/O.ABDURAHIMAN N.V.
                      ...  Petitioner
2. RUBEENA.K. D/O.SULAIMAN HAJI,
3. JASLA.C. D/O.ABDUL MAJEED.C.

                        Vs



1. THE STATE OF KERALA, REP. BY THE CHIEF
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE EXECUTIVE DIRECTOR, STATE PROJECT

4. THE HIGHER SECODNARY CARICULAM

5. THE SECRETARY, HIGHER EDUCATION

6. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.K.B.MUHAMED KUTTY

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/11/2007

 O R D E R
                            KURIAN JOSEPH, J.
                ---------------------------------------
                    W.P.(C) NO. 28010 OF 2004
                ---------------------------------------
          Dated this the 23rd day of November, 2007.


                              J U D G M E N T

This writ petition is filed with the following prayer:

i) To direct the respondents to appoint in High Schools

only qualified and trained computer teachers holding post-

graduate degree in computer science/ Applications with

teacher training qualification, which is a mandatory pre-

requisite for all teachers in all other subjects, by issuing a writ

of mandamus or any other appropriate writ, order or

direction.

It is for the petitioners to approach the Government, in which

event, the matter will be duly considered by the Government with

notice to the petitioners and appropriate action in accordance

with law in the matter will be taken within a period of another

four months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp