High Court Kerala High Court

State Of Kerala vs State And Others on 12 May, 2009

Kerala High Court
State Of Kerala vs State And Others on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9178 of 2009(N)


1. STATE OF KERALA, REP. BY ITS
                      ...  Petitioner
2. CENTRAL BOARD OF SECONDARY
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE DIRECTOR OF PUBLIC INSTTRUCTION,

                        Vs


1. STATE AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.MOHAN JACOB GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/05/2009

 O R D E R
                                    V. GIRI, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No. 9178 OF 2009
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 12th day of May, 2009

                                   JUDGMENT

Issue raised by the petitioner in this writ petition is covered by

the judgment of a Division Bench in WP(C) No. 34184 of 2007 and

connected cases dated 06.04.09, dealing with the validity of a sub

clause contained in Government Order restricting consideration of

applications for No Objection Certificates to schools requiring

affiliation to CBSE. The Division Bench has held that the

applications are eligible to be considered in the light of G.O (MS)

No.18/88/G.Edn dated 12.1.1988 ignoring the newly introduced

clause 1 (a) of G.O (MS)No.204/08/G.Edn. dated 15.12.2008 as

amended by the subsequent G.O (MS) 3/09/G.Edn. dated 5.1.2009.

2. In the result, the writ petition is disposed of directing the

first respondent to receive the petitioner’s application for issuance of

No Objection Certificate on file and take a decision thereon in the

light of the directions issued by the Division Bench in the judgment

referred above within a period of one month from the date of receipt

of a copy of this judgment.


W.P.(C)No. 9178 OF 2009
                                 -:2:-


      3.   Learned          Senior      Government         Pleader

Sri.P. Nandakumar appearing for respondents submits that appeals

against the said judgment are coming up before the Supreme Court

on 15.5.2009. Needless to say, the direction issued herein will be

subject to any order that the Supreme Court may deem fit to pass in

the appeals against the judgment.

(V. GIRI, JUDGE)

ttb