IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5528 of 2008(G)
1. THE KERALA UNAIDED SCHOOL ASSOCIATION
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/03/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.5528 OF 2008
----------------------------------------
Dated this the 3rd day of March, 2008
JUDGMENT
The petitioner is an association of managements of unaided
and unrecognised schools functioning in the State of Kerala. They
have filed this writ petition for a direction to the Government to
permit unaided and unrecognised schools to conduct
examinations up to standard VI and to issue transfer certificates.
The relief prayed for, is only available to individual schools, which
are not parties to the writ petition. In a similar case namely,
W.P.(C) No.37131/07, I had directed that such association
cannot maintain a writ petition in which was upheld by the
Division Bench in W. A. No.126/08. The petitioner now points
out that, I had in W.P.(C) No.37734/07 entertained a similar writ
petition and issued a direction to the Government to consider a
representation filed by an association of managers.
I am of opinion that, despite that earlier order, in view of the
Division Bench decision upholding my view that an association of
W.P.(c) No.5528/08 2
managements cannot sustain a writ petition on behalf of
individual schools, this writ petition is not maintainable and
accordingly the same is dismissed.
S. SIRI JAGAN, JUDGE
Acd