IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7302 of 2008(T)
1. SUSEELAN NAIR,S/O.SIVARAMA PILLAI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION
For Petitioner :SRI.J.S.AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/12/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.7302/2008
-----------------------------------------------------------
Dated this the 11th day of December, 2008
JUDGMENT
The complaint of the petitioner is regarding the
inaction of the respondents on Ext.P6, an application made
by the petitioner for upgradation of her school, as an UP
School. Nothing is placed on record to indicate that the
said application was made in response to any notification
published by the respondents as provided in Chapter V of
KER. If that be so, in view of the judgment of the Supreme
court in State of Kerala V. Prasad(2007(3)KLT 531, this
court will not be justified in directing the authorities to
consider Ext.P6.
Writ Petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
2
vi.