High Court Kerala High Court

Parent Teachers Association vs District Superintendent Of … on 16 September, 2010

Kerala High Court
Parent Teachers Association vs District Superintendent Of … on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28697 of 2010(J)


1. PARENT TEACHERS ASSOCIATION
                      ...  Petitioner
2. K.RADHAKRISHNAN NAIR, RAGA,

                        Vs



1. DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. SRI.R.PRASANNAN, ELAVANTHIVILA VEEDU,

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :16/09/2010

 O R D E R
     THOTTATHIL B.RADHAKRISHNAN & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - -
                         W.P.(C).No.28697 OF 2010
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 16th day of September, 2010

                                  JUDGMENT

Thottathil B.Radhakrishnan, J.

Government Pleader appears for respondents 1 to 3. Notice to

respondent No.4 dispensed with.

2. Heard learned counsel for the petitioners and the learned

Government Pleader.

3. The school described in paragraph 2 of the writ petition is

stated to be having certain controversies in relation to some litigations

as regards the right of management . The Parent Teacher Association is

to have the freedom to have its meetings in terms of the provisions of

the Kerala Education Act and Rules. The Headmaster is the convenor.

4. Under such circumstances, we order that if there is any law

and order situation by any person in relation to the holding of Parent

Teachers Association meeting, the police will ensure that such situation

is prevented . Being a school, the police will also ensure that there is

no situation which would not be congenial to the appropriate running

WPC.No.28697/2010 2

of the school and any complaint by the Headmistress/Headmaster will

be taken care of promptly by respondents 1 and 2.

5. A copy of this judgment will be communicated to the third

respondent- Distirct Educational Officer, Kollam also since he is the

receiver of the school in question, as of now, going by the statement of

the petitioners.

Writ petition is ordered accordingly.

THOTTATHIL B.RADHAKRISHNAN,JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

WPC.No.28697/2010 3