IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 255 of 2008()
1. MINI BABU
... Petitioner
Vs
1. KENDRIYA VIDYALAYA SANGATHAN
... Respondent
For Petitioner :SRI.BOBY MATHEW
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :29/01/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------------------
W.A.No.255 of 2008
-------------------------------------------------------
Dated, this the 29th day of January, 2008
JUDGMENT
H.L.Dattu, C.J.
Based on the counter affidavit filed by the 5th respondent
wherein they have stated that “it was on account of constraints of
infrastructure and for maintaining academic excellence and efficiency of
teachers, the 5th respondent has decided not to grant admission to additional
students”, the learned Single Judge has rejected the writ petition. In our
opinion, the reasoning and conclusions reached by the learned Single Judge
by no stretch of imagination can be said to be either perverse or arbitrary.
Therefore, the appeal requires to be rejected and it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
MS