IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35410 of 2007(M)
1. THE MANAGER,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE SECRETARY,
For Petitioner :SRI.M.V.THAMBAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/11/2007
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No. 35410 OF 2007
--------------------------------------
Dated this the 30th day of November, 2007
JUDGMENT
In this writ petition, the petitioner seeks consideration of its
application for No Objection Certificate from the State
Government for affiliation of its School with the Council for the
Indian School Certificate Examinations. The Government had
issued fresh guidelines for issuing such No Objection Certificate
which guidelines were set aside by a learned Single Judge of this
Court in W.P.(C) No.19723/07 and Connected cases. Against
that judgment, the Government had filed W.A.No.2563 of 2007 in
which the Division Bench did not grant any interim order but
directed the Government to consider the applications by similarly
placed petitioners in accordance with the guidelines in force prior
to the revised guidelines.
2. In the above circumstances, the petitioner in this writ
petition has also become entitled to similar consideration.
Accordingly, there would be a direction to the Government to
consider the application submitted by the petitioner for No
W.P.(c) No.35410/07 2
Objection Certificate in respect of its school, as expeditiously
as possible, at any rate, within two weeks from the date of
receipt of a copy of this judgment in accordance with the
orders in the writ appeal.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c) No.35410/07 3