IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14686 of 2009(E)
1. S.N.S. SAMAJAM TEACHER TRAINING
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DIRECTOR, THE STATE COUNCIL
4. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.JOHN NUMPELI (JUNIOR)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :15/06/2009
O R D E R
V.GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No.14686 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of June, 2009
J U D G M E N T
The manager of a self financing Teachers Training
Institute has sought for affiliation of the same from the
Government. Ext. P13 application is pending before the Director
of Public Instructions. Though several contentions have been
taken up in the writ petition, learned counsel for petitioner
confines his prayer for a direction to dispose of ExtP13.
2. I have heard the learned Government Pleader also.
3. In the result, the writ is disposed of directing the
second respondent to consider and pass orders on Ext.P13
within six weeks from the date of receipt of a copy of this
judgment.
(V.GIRI, JUDGE)
jma