High Court Kerala High Court

Mini Babu vs Kendriya Vidyalaya Sangathan on 10 January, 2008

Kerala High Court
Mini Babu vs Kendriya Vidyalaya Sangathan on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37271 of 2007(K)


1. MINI BABU, WIFE OF BABU V.,
                      ...  Petitioner

                        Vs



1. KENDRIYA VIDYALAYA SANGATHAN,
                       ...       Respondent

2. JOINT COMMISSIONER (ACAD),

3. ASSISTANT COMMISSIONER,

4. KENDRIYA VIDYALAYA (NTPC),

5. NATIONAL THERMAL POWER CORPORATION,

                For Petitioner  :SRI.BOBY MATHEW

                For Respondent  :SRI.V.V.ASOKAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/01/2008

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                 W.P.(C) NO. 37271 OF 2007 K
                =====================

           Dated this the 10th day of January, 2008

                           J U D G M E N T

Petitioner’s husband serving in the 12th Battalion in the

Madras Regiment has been transferred from Secunderabad to

Manipur. It is stated that her child was undergoing his Ist

standard in the Kendriya Vidyalaya at Secunderabad and Ext.P2

is the Transfer Certificate. Since there is no family

accommodation at Maniupur, the transferred place, petitioner

wanted to accommodate her child in the 4th respondent Kendriya

Vidyalaya, run by the 5th respondent. On the strength of Ext.P2,

P3 application was made for admission in the 4th respondent

school and that is now informed to be refused. Thereupon, this

writ petition has been filed praying for a declaration that the son

of the petitioner is entitled to be given admission to Class I in the

4th respondent school on the premises of the 5th respondent.

Petitioner is also seeking to quash Ext.P4 circular to the extent it

relates to the KV transfers.

WPC 37271/07
:2 :

2. A statement has been filed on behalf of the 4th

respondent and a counter affidavit has been filed by the 5th

respondent. 4th respondent would submit that although Ext.P5 is

the General Regulations that provide for admission on transfers

as well, in so far as project schools like the 5th respondent is

concerned, admission even on transfer is subject to the

provisions of Ext.P4 circular. It is stated that on receipt of the

application from the petitioner the matter was referred to the 5th

respondent, the project authority. They had declined to grant

admission and it is therefore that admission had to be refused.

The 5th respondent in its counter affidavit would submit that the

school was established to take care of the welfare of the wards of

their own employees and that limited number of seats alone is

made available to outsiders. It is stated that in view of the

constraint of infrastructure and resources and to maintain

excellence in the school, they had to limit admissions and hence

were forced to decline admission to the petitioner’s son as well.

3. Counsel for the petitioner mainly relies on Ext.P5 and

particularly Clause 12 thereof. True Clause 12 of Ext.P5 provides

that the children, who had not completed one accademic session

in the Vidyalaya of their initial admission will not be automatically

WPC 37271/07
:3 :

entitled to be admitted to another Vidyalaya, except if the

parents have been transferred to another location after the

admission of the child. It is also made clear that this would be

only after the concerned approval of the Assistant Commissioner.

It is also true that in this case, the child of the petitioner was

admitted in Kendriya Vidyalaya at Secunderabad. It is also true

that in view of the transfer of his parent, child is ordinarily

entitled to the benefit of this provision.

4. However, even according to the 4th respondent, as is

clear from para 5 of the statement filed, the benefit of Ext.P4 in

full is not available when it comes to the admissions in project

schools such as the 4th respondent. They would say that in the

matter of admission in project schools, it is governed by Ext.P4

circular as well. Ext.P4 provides that in any case of transfer to

project KV in respect of non project KV children will first be

referred to the Chairman, Vidyalaya Management Committee

(VMC) of the concerned Project KV and only after his/her

concurrence, the Assistant Commissioner concerned will issue

orders for admission on transfer in the Project KV.

5. In this case, on receipt of Ext.P3 application of the

petitioner, it was referred to the Chairman of the VMC and it is on

WPC 37271/07
:4 :

account of his refusal that admission was declined. It is clear

from the affidavit filed that it was on account of constraints of

infrastructure and for maintaining accademic excellence and

efficiency of teachers, the 5th respondent has decided not to grant

admission to additional students. For bonafide reasons, if the 5th

respondent has taken such a decision, about which I have no

material to conclude otherwise, this court will not be justified in

upsetting the same.

6. True, the counsel for the petitioner made reference to

Ext.P6 interim order passed by this court in an identical

situation. But then, it is also pointed out that in an appeal filed

as WA 2918/07 against the aforesaid interim order, a Division

Bench of this court, after upholding the interim order however

has held that the interim order in the writ petition need not be

treated as precedent in any case. Therefore, nothing turns

Ext.P6 to be of advantage to the petitioner.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE.

Rp