High Court Kerala High Court

The Corporate Manager vs The State Of Kerala on 24 May, 2007

Kerala High Court
The Corporate Manager vs The State Of Kerala on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12750 of 2007(P)


1. THE CORPORATE MANAGER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :24/05/2007

 O R D E R
                             A.K.BASHEER, J.

                      -------------------------------------------

                        W.P.(C)No.12750 of 2007

                      -------------------------------------------

                   Dated this the 24th day of May, 2007


                                 JUDGMENT

Petitioner is stated to be the Corporate Manager of a

Lower Primary School, High School and Vocational Higher

Secondary School run by a trust known in the name and style

of Mujahideen Trust, Kochi. Petitioner claims that the above

schools are entitled to be recognised and declared as minority

institutions.

2. It is on record that petitioner had made an attempt

for such a declaration from the Director of Public Instruction

on an earlier occasion. In response to the application

submitted by the petitioner, the Director of Public Instruction

had informed the petitioner that in view of Ext.P3 order of the

Government, there was no necessity for the Government to

grant such a declaration. Petitioner was however advised that

he may claim the benefit of the above status before the

educational authority, if necessary, while considering the

request for approval of appointment of headmaster.

W.P.(C)No.12750 of 2007

:: 2 ::

3. Learned counsel submits that petitioner had

preferred Ext.P4 application for a formal declaration yet

again, in view of the dictum laid down by this court in

Evan’s U.P. School v. State of Kerala [2001 (1) KLT

849]. The said application is still pending consideration

before the Government.

4. I have heard learned Government Pleader also. He

submits that he has been informed that the Government has

constituted a high level Committee to formulate principles

and guidelines for grant of declaration of minority status to

certain institutions in the state. The Government is awaiting

the report from the Committee. He further submits that the

Government will take a decision on Ext.P4, as soon as the

report of the committee is received, and a policy decision is

taken. He prays for granting reasonable time to the

Government to do so. Learned counsel for the petitioner

submits that petitioner will be satisfied, if an appropriate

direction in this regard is issued, stipulating a time frame.

W.P.(C)No.12750 of 2007

:: 3 ::

5. In the above facts and circumstances, the writ

petition is disposed of with a direction to the respondent to

take a decision on Ext.P4 strictly on its merit and in

accordance with law as expeditiously as possible, at any rate,

within six months from the date of receipt of a copy of this

judgment. It will be open to the respondent to take a decision

in the matter after calling for the report of the high level

committee. Needless to mention that petitioner or an

authorised representative of the Trust shall be afforded

sufficient opportunity to be heard before any decision is

taken.

Writ petition is disposed of as above.

A.K.BASHEER, JUDGE

jes