High Court Kerala High Court

Nazarudeen Moidu vs State Of Kerala And Another on 28 November, 2008

Kerala High Court
Nazarudeen Moidu vs State Of Kerala And Another on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35290 of 2008(A)



1. NAZARUDEEN MOIDU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/11/2008

 O R D E R
                      ANTONY DOMINIC, J

     -----------------------------------------------------------
                     W.P.(C).No.35290/2008
     -----------------------------------------------------------
          Dated this the 28th day of November, 2008


                            JUDGMENT

Petitioner submits that he was admitted for Plus One

course in Computer Science in P.P.M. Higher Secondary

School ,Kottukkara in Malappuram District, an aided school,

for the academic year 2008-09. According to him, for health

reasons he could not continue the course and he submitted

an application for registration as a private candidate through

the Kerala State Open School. Since the last date for

registration was over, he moved the Minister for Education

and it would appear from Ext.P5 that the Minister had

directed the 2nd respondent to consider the petitioner’s case

as a special one and to take a decision on the request made

by the petitioner. Petitioner submits that, the Minister

passed the order on 25.11.2008 and although the same

has been produced before the 2nd respondent, the second

WP(c).No.35290/2008 2

respondent has not taken any decision on Ext.P5 as directed

therein. According to the petitioner, today is the last date

for acceptance of the fee for registration as an Open School

Student. It is in these circumstances, the writ petition has

been filed by the petitioner praying for a direction that the

fee be accepted and an expeditious decision be taken on

Ext.P5.

2. Petitioner has also a case that, on 18.11.2008, he

had approached the Minister for Education, who directed the

2nd respondent to consider the case of the petitioner and

that there upon he had approached the 2nd respondent. It

is stated that expecting favourable orders, the petitioner

had collected his transfer certificate and conduct certificate

from the school where he was studying. According to him, it

was since orders were not passed as promised, that he had

to again move the Minister by Ext.P5.

3. From the above, it is therefore evident that unless

the petitioner succeeds in getting registration as a Open

School Student, the petitioner will be loosing an academic

year. It was probably because of that, despite the delay,

WP(c).No.35290/2008 3

that the Minister has also directed that the case of the

petitioner be treated as a special one. Necessarily, in the

light of the order that the Minister has passed, the 2nd

respondent has to consider Ext.P5 and pass orders thereon.

Since he has not done so, I direct the 2nd respondent to pass

orders on Ext.P5 within ten days of production of a copy of

this judgment. In the meanwhile, taking into account the

fact that the last date for payment of fee for registration is

expiring today, I direct that if the petitioner tenders the fee

payable on or before 2nd December, 2008, the 2nd

respondent shall accept the same on a provisional basis and

subject to his final decision on Ext.P5.

Petitioner shall produce a copy of the judgment along

with a copy of the writ petition before the 2nd respondent for

compliance.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.35290/2008 4