IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22138 of 2009(J)
1. THE MANAGER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.N.ASHOK KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :25/08/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
----------------------------------------------
W.P.(C) No.22138 of 2009
----------------------------------------------
Dated 25th August, 2009.
J U D G M E N T
Kurian Joseph, J.
The writ petition is filed mainly with the following
prayer :-
“Issue a writ of mandamus or any other
appropriate writ, direction or order directing the third
respondent, not to harass the petitioner and not to interfere
with the smooth functioning of S.K.V.High School, Kuttamperoor
in any manner.”
Learned Government Pleader on instruction submits that the
police does not want to, and they will not interfere with any
student exchange/student interaction programmes involving
foreign students and teachers. But those foreign nationals should
abide by the instruction given by the police regarding residence.
It is also submitted that there is no interference by the police and
for that matter, there is no harassment at all for the programmes
undertaken by the school and the only restriction is regarding
their stay. Still further it is submitted that in case the instructions
are duly followed and in case those foreign students and teachers
have valid travel documents, the police will not interfere at all in
the programmes conducted by the school. The above
WP(C) NO.22138/09 2
submissions are recorded and the writ petition is disposed of
making it clear that the writ petitioner will give due intimation in
advance to the police regarding the student exchange/student
interaction programmes.
KURIAN JOSEPH, JUDGE.
C.T.RAVIKUMAR, JUDGE.
tgs
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
———————————————-
W.P.(C) No.22138 of 2009
———————————————-
J U D G M E N T
Dated 25th August, 2009.