High Court Kerala High Court

The Aligarh Public School vs State Of Kerala on 12 May, 2009

Kerala High Court
The Aligarh Public School vs State Of Kerala on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13526 of 2009(I)


1. THE ALIGARH PUBLIC SCHOOL,KARALIKONAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE CENTRAL BOARD OF SECONDARY EDUCATION

                For Petitioner  :SRI.TPM.IBRAHIM KHAN

                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).13526/2009
                     --------------------
         Dated this the 12th day of May, 2009

                     JUDGMENT

Issue raised by the petitioner in this writ

petition is covered by Ext.P3 judgment of the

Division Bench 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

W.P.(C).13526/2009
2

Ext.P3 judgment within a period of one month from

the date of receipt of a copy of this judgment.

3. Learned Senior Government Pleader

Sri.P. Nandakumar appearing for respondents

submits that appeals against Ext.P3 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 Ext.P3 judgment.

V.GIRI,
Judge

mrcs