High Court Kerala High Court

The Manager vs State Of Kerala on 22 September, 2009

Kerala High Court
The Manager vs State Of Kerala on 22 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4052 of 2007(G)


1. THE MANAGER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR (EDUCATION),

4. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/09/2009

 O R D E R
                     ANTONY DOMINIC, J.
                   ================
               W.P.(C) Nos. 4052/07, 4238/07,
                4565/07, 32488/07, 32855/07,
                3172/08, 10564/08 , 17979/08
                1643/09, 7350/09 & 23787/09
              ======================

        Dated this the 22nd day of September, 2009

                        J U D G M E N T

The issue raised in these writ petitions is regarding the

extension of ban imposed by the Government in the Government

Schools to the Aided Schools as per GO(P) No.317/2005/G.Edn.

Dated 17.8.2005. By judgment in WP(C) No.273/07 and

connected cases, this Court has already upheld the Government

order imposing the ban.

In view of the above judgment, these writ petitions are only

to be dismissed and I do so.

ANTONY DOMINIC, JUDGE
Rp