IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7382 of 2009(P)
1. MUKKAM EDUCATION SOCIETY
... Petitioner
Vs
1. THE DEPUTY DIRECTOR OF EDUCATION,
... Respondent
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :SRI.M.P.ASHOK KUMAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :24/03/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C).No.7382 of 2009
--------------------------------------
Dated 24th March, 2009
JUDGMENT
Heard both sides.
2. The petitioner has filed this writ petition, seeking a writ in the
nature of mandamus commanding the first respondent to hand over the
management of Mukkam High School to the petitioner, in view of Ext.P5
judgment delivered by the Court of the Additional Subordinate Judge of
Kozhikode.
3. The learned counsel appearing for the party respondents
submit that they have filed A.S.Nos.86 and 87 of 2009 in the Court of the
District Judge of Kozhikode challenging Ext.P5 judgment. The learned
counsel for respondents 2 and 3 further submits that the appeals have been
admitted and notice ordered to the respondents in the appeals and that the
appeals stand posted for return of notice to 2.4.2009. Sri. Babu Joseph
Kuruvathazha, the learned counsel appearing for the petitioner submits that
in any view of the case, the petitioner, whose rights are recognized in Ext.P5
judgment, may be permitted to effect repairs to the school buildings. The
learned counsel for the petitioner submits that the monsoon is fast
approaching and unless periodical repairs are carried out, the health and
WP(C).No.7382/2009 2
safety of the students will be in jeopardy. The learned counsel for the party
respondents on the other hand submits that the Educational Officers are
presently in management and that the officers of the Education
department, will take steps to carry out periodical repairs to the school
buildings, if such repairs are necessary.
4. It is now conceded that Ext.P5 judgment has not become
final. The appellate court is in seizin of the matter. I am therefore of the
considered opinion that the management of the school cannot be handed
over to the petitioner as prayed for in the writ petition. He will have to await
the outcome of appeals pending in the appellate court which is in seizin of
the matter, before seeking that relief. It will be open to the petitioner to
move the District Court, Kozhikode where A.S.Nos.86 & 87 of 2009 are
pending and seek orders regarding maintenance of the school buildings. It
will also be open to the parties to the appeals to move the lower appellate
court for the appointment of a Receiver to take possession of and manage
the school pending resolution of the dispute by the civil court.
The writ petition is disposed of accordingly.
P.N.RAVINDRAN
Judge
TKS