High Court Kerala High Court

The Manager vs State Of Kerala on 17 August, 2007

Kerala High Court
The Manager vs State Of Kerala on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37294 of 2003(M)


1. THE MANAGER, SREE KRISHNA HIGH SCHOOL,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.KURIAN GEORGE KANNAMTHANAM

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/08/2007

 O R D E R
                         H.L.DATTU, C.J. & K.T.SANKARAN, J.
                            ----------------------------------------------
                             W.P.(C).No.37294 of 2003-M
                                -------------------------------------
                         Dated this the 17th day of August, 2007.

                                       J U D G M E N T

H.L.Dattu, C.J.

The writ petitioner is before this court, seeking the following reliefs:

“i). To issue a writ of mandamus or other appropriate order or direction
to direct the Ist respondent to grant “Plus Two” to the petitioner’s school
without any further delay, at least from 2004-05 onwards.

ii). To issue a writ of mandamus or other appropriate order or direction
to direct the Ist respondent to pass final orders in the matter of grant of
Plus Two to pass school, without any further delay.”

(2). During the pendency of the writ petition, the respondents have come

out with a Government Order dated 13-06-2007. In the said order, the Government

have prescribed certain conditions for grant of Plus Two Schools in the existing

schools. If, for any reason, the petitioner is aggrieved by the said order, he can file

appropriate writ petition before this court.

(3). In view of the above, the writ petition is disposed of. Liberty is

reserved to the petitioner to question the correctness or otherwise of the order dated

13-6-2007 issued by the State Government, if he so desires. The contentions of both

the parties are kept open.

(4). In view of the order passed in the writ petition, I.A.No.9198 of 2007 is

WPC 37294 of 2003
2

rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS