High Court Kerala High Court

K.Ibrahim vs State Of Kerala on 19 June, 2007

Kerala High Court
K.Ibrahim vs State Of Kerala on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18195 of 2007(N)


1. K.IBRAHIM,  AGED 52 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR, HIGHER SECONDARY

                For Petitioner  :SRI.K.B.SURESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :19/06/2007

 O R D E R
                            A.K. BASHEER, J.
                         --------------------------
              W.P.(C). NOs. 18195 & 18502 OF 2007
                            ---------------------

                 Dated this the 19th day of June, 2007

                             J U D G M E N T

Petitioners are stated to be the Manager and President of Parent

Teachers’ Association respectively of two educational institutions in

Malapuram District. The identical prayer in these two writ petitions is to

issue a direction to the Government to consider their respective applications

for grant of sanction to start new Higher Secondary School in their

respective localities under their management.

2. Learned counsel submits that in view of the order issued by the

Government ( G.O.(P) No. 107/07 G.Edn. Dated 13.6.07), it may not be

necessary to deal with the various contentions raised by the petitioners.

They only pray that an appropriate direction may be issued to the

Government to take decision on their respective applications in terms of the

guidelines formulated by the Government in the order referred to above.

Learned Advocate General submits that those applications will be

considered in the light of the order issued by the Government.

Therefore the writ petitions are disposed of with a direction to the

Government, respondent No.1, to consider and pass orders on Exts.P3 and

P6 applications submitted by the petitioners strictly on their merit and in

accordance with law in terms of the order referred to above, as

expeditiously as possible, at any rate, within three months from the date of

receipt of a copy of this judgment. Needless to mention, petitioners shall be

afforded sufficient opportunity to be heard before any decision is taken in

the matter. Petitioners shall produce a certified copy of this judgment along

with a copy of the writ petition before respondent No.1 for compliance.

A.K. BASHEER, JUDGE

vps

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007
S