High Court Kerala High Court

Jomy vs State Of Kerala on 4 February, 2011

Kerala High Court
Jomy vs State Of Kerala on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32146 of 2010(P)


1. JOMY, S/O.JOSE, OLEKKENGIL HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR, THRISSUR-680001.

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE ASSISTANT EDUCATIONAL OFFICER,

6. THE VELUR GRAMA PANCHAYATH, VELUR,

7. VELUR ST.XAVIER'S U.P.SCHOOL,

                For Petitioner  :SRI.T.K.SHAJAHAN

                For Respondent  :SRI.SHOBY K.FRANCIS

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/02/2011

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.
                       -------------------------------
                     W.P.(C).No.32146 of 2010
                       -------------------------------
             Dated this the 4th day of February, 2011.

                           J U D G M E N T

The petitioner is a resident of Velur Panchayath. The

seventh respondent school is seen situated in the said

panchayath. Writ petition is filed seeking for a direction to

respondent nos.3 to 5 to issue necessary direction to preserve

the play ground of the school in the present condition.

2. The allegation made in the writ petition is that the school

is adjacent to St.Xavier’s church and the play ground is proposed

to be used for the activities of the church during the school hours.

It is also pointed out that there is a proposal to construct a

building in a portion of the play ground.

3. The seventh respondent has filed a detailed counter

affidavit. It is pointed out that a writ petition numbered as W.P.

(C)No.25864 of 2010 was filed by some other persons in the

locality and the said writ petition was dismissed after the

appearance of the seventh respondent. It is further pointed out

2
W.P.(C).No.32146 of 2010

that the school is already having its own play ground in front of

the school building and the construction of the building is not in

the play ground as alleged by the petitioner. The proposed

construction of a new church is in a different plot owned by the

church and not within the school compound/play ground as

alleged by the petitioner.

4. In the reply affidavit, the petitioner has produced the

approved plan issued by the Town Planner and the Panchayath.

The petitioner has stated in the reply affidavit that he has no

objection in the construction of new church building and new

school as per the approved plan dated 17.9.2009.

Therefore, in the light of the above, no further orders are

called for in the writ petition. It is accordingly closed.

T.R.RAMACHANDRAN NAIR,
Judge
ami/