IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18665 of 2010(G)
1. THE MANAGER
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION
3. THE DISTRICT EDUCATIONAL OFFICER
4. THE ASSISTANT EDUCATIONAL OFFIER
5. THE MANAGER
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :21/07/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.18665 of 2010
----------------------------
Dated 21st July, 2010
JUDGMENT
In the statement filed by the third respondent, the
District Educational Officer stated that he has recommended not to
upgrade the fifth respondent’s school. In the light of the same,
learned counsel for the petitioner submitted that the petitioner did
not want to pursue this writ petition any further. However,
permission was sought to approach this Court in case of a fresh
cause of action or in case ignoring the aforesaid recommendation
the fifth respondent’s school is upgraded. Permission sought for is
granted. The submissions made in the statement filed by the third
respondent dated 3.7.2010 on the aforesaid lines are recorded and
the writ petition is closed with the aforesaid liberty.
C.T.RAVIKUMAR
Judge
TKS