High Court Kerala High Court

The Corporate Manager vs The State Of Kerala on 28 May, 2009

Kerala High Court
The Corporate Manager vs The State Of Kerala on 28 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9703 of 2009(G)


1. THE CORPORATE MANAGER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/05/2009

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.9703 OF 2009
              ---------------------------------------
            Dated this the 28th day of May, 2009.


                        J U D G M E N T

The petitioner is the Corporate Manager of Corporate

Educational Agency, Diocese of Palai. The main relief sought for

in the writ petition is to quash Exhibits P1 and P2 and for a

direction to the 2nd respondent to consider Exhibits P6 and P8

applications filed by the petitioner seeking permission under

Rule 12(II) of Chapter VI of Kerala Education Rules for admitting

boys students in the schools mentioned therein.

2. There are four different schools under the management

of the petitioner namely, L.F.H.S Vadakara, St. Paul’s H.S,

Mutholapuram, Alphonsa G.H.S Vakakkad and St. Agnes’s G.H.S,

Muttuchira. The first one was a Girl’s High School and the

Government sanctioned admission of boys in the school as per

Exhibit P1. Accordingly, the name of the school was changed as

L.F.H.S, Vadakara. Similarly, the St. Paul’s H.S, Mutholapuram,

W.P.(C) No.9703/09 2

which was a Girl’s High School, was granted permission to admit

boys as per Exhibit P2. Accordingly, the name of the school was

changed as St.Paul’s H.S, Mutholapuram. Exhibits P1 and P2

orders contained a specific condition that no additional financial

commitments shall be caused to the Government on account of

the admission of boys in the above schools.

3. The petitioner submitted staff fixation proposal for the

academic year 2008-09. The District Educational Officer refused

to allow the proposals and passed staff fixation orders

considering the strength of students excluding the boys students

and allowed only 16 divisions at L.F.H.S Vadakara and 11

divisions at St. Paul’s High School, Mutholapuram. Presently,

that issue is pending before the Revisional Authority and this

Court by Exhibit P5 judgment has directed the Revisional

Authority to hear and dispose of the revision petitions filed by the

petitioner within the time limit provided in the said judgment.

4. As far as the latter schools are concerned, the petitioner

has filed Exhibits P6 and P8 before the Director of Public

Instruction seeking permission to admit boy students in

W.P.(C) No.9703/09 3

accordance with the relevant rules. The petitioner was informed

by the District Educational Officer by Exhibits P7 and P9 that till

orders are obtained from the competent authority, admission of

boys students may not be continued. Aggrieved by the same,

this writ petition is filed.

The relevant provision is under Rule 12 of Chapter VI of

K.E.R. Admittedly, the petitioner has moved the statutory

authority seeking permission in the matter. Therefore, it is upto

the statutory authority to take a decision on Exhibits P6 and P8

which will be done within a period of six weeks from the date of

receipt of a copy of this judgment. The contentions raised by the

petitioner in this writ petition regarding the validity of the

conditions imposed in Exhibits P1 and P2 are left open to be

agitated at the appropriate time.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp