IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29460 of 2004(F)
1. THE MANAGER, ST.THOMAS L.P. SCHOOL,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE ASST.EDUCATIONAL OFFICER,
5. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 29460 OF 2004
==================================
Dated this the 6th day of July, 2007.
JUDGMENT
The petitioner approached this Court mainly with the following
prayers:
i) issue a writ of certiorari or other appropriate writ or
order or direction quashing Ext.P14 to the extent it is
concerned with St. Thomas L.P School at Olippara, Kairadi
Post, Palakkad Dist.
ii) issue a writ of mandamus or other appropriate writ or
order of direction directing the respondents to turn St.
Thomas L.P School at Olippara as an aided institution in
the alternative at any rate turn this school as a recognised
institution.
It is stated in the counter affidavit that the request of the
manager for recognition of the school will be considered on merit at
the next earliest opportunity. In the circumstances, this writ petition is
disposed of making it clear that as and when the Government takes a
decision either to grant the school in the aided sector or to grant
recognised schools in the unaided sector, the case of the petitioner
shall be considered. The interim order passed by this Court on
07.10.2004 with regard to the conduct of annual examination and
issue of transfer certificates will continue till such time.
KURIAN JOSEPH, JUDGE.
rv