High Court Kerala High Court

The Manager vs The Assistant Educational … on 9 February, 2011

Kerala High Court
The Manager vs The Assistant Educational … on 9 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4116 of 2011(L)


1. THE MANAGER, CRESCENT HIGH SCHOOL ,
                      ...  Petitioner
2. THE MANAGER, AIDED HIGH SCHOOL, PAREL

                        Vs



1. THE ASSISTANT EDUCATIONAL OFFICER,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

5. STATE OF KERALA,REP.BY THE

6. GOVERNMENT U.P.SCHOOL,KAILKAVU BAZAR,

7. GOVERNMENT U.P.SCHOOL, PAZHAYAKADAKKAL,

8. GOVERNMENT U.P.SCHOOL,ANCHACHAVIDEI, PO

9. GOVERNMENT U.P.SCHOOL,MALIYEKKAL,

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/02/2011

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                W.P.(C). No.4116/2011-L
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
         Dated this the 9th day of February, 2011

                    J U D G M E N T

Aggrieved by the proposal to grant upgradation to

respondent Nos.6 to 9 Government U.P. Schools, this

writ petition has been filed. The copy of the proposed

list is produced as Ext.P4.

2. Evidently, going by the averments in the writ

petition, no final decision has been taken by the

Government. What is sought for is a direction to the

respondents to consider the objections of the

petitioners before finalising the same.

3. The learned Government Pleader on getting

instructions submitted that in the provisional list

prepared by the Government, respondents 6 to 9 schools

have not been included. In respect of Malappuram

District, the following schools are included, going by

the list submitted by the learned Government Pleader:-


W.P.(C). No.4611/2011
                            -:2:-

 Sl.           District               Block      Name of Schools to
No.                                                 be upgraded
 1   Malappuram                Edappatta         G.U.P.S., Edappatta
     Malappuram                Edavanna          G.M.U.P.S,
 2                                               Thuvvakkad

 3   Malappuram                Perinthalmanna    G.U.P.S., Kappu
 4   Malappuram                Nilambur          G.U.P.S., Munderi

     Malappuram                Wandoor           G.U.P.S.,
 5                                               Kappil Karad
     Malappuram                Urangattiri       G.U.P.S.,
 6                                               Vettilappara




     4.   In   view    of  the  above     circumstances,        the

learned counsel for the petitioners submitted that the

petitioners may not have further grievances in the

matter at present. Therefore, the writ petition is

closed recording the same. No costs.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE