IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29608 of 2008(Y)
1. SANJO CMI PUBLIC SCHOOL, KODUVELY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. CENTRAL BOARD OF SECONDARY EDUCATION
3. DISTRICT EDUCATION OFFICER,
4. DIRECTOR OF PUBLIC INSTRUCTION,
For Petitioner :SRI.MOHAN JACOB GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/10/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = ==
W.P.(C) Nos. 29608 & 29654 OF 2008 Y
= = = = = = = = = = = = = = = = =
Dated this the 7th day of October 2008
J U D G M E N T
In these writ petitions Ext. P1 applications have been made by the
petitioners to the 1st respondent through the 3rd respondent. The
endeavour is to obtain NOC, for seeking affiliation of the 2nd respondent.
The complaint in this writ petition is that the 3rd respondent has not so
far forwarded Ext. P1 application to the 1st respondent for its
consideration. If as stated by the petitioners the applications have been
received and are pending with the 3rd respondent, the 3rd respondent
shall process and forward the same so as to reach the 1st respondent.
Thereupon, the 1st respondent shall consider the request of the
petitioners and pass appropriate orders thereon. The 3rd respondent
shall forward the application as expeditiously as possible at any rate
within 6 weeks of production of a copy of this judgment.
2. Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the 1st and
3rd respondents, for compliance.
ANTONY DOMINIC
JUDGE
jan/-