High Court Kerala High Court

The Parents Teachers Association vs State Of Kerala on 25 July, 2007

Kerala High Court
The Parents Teachers Association vs State Of Kerala on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11842 of 2006(I)


1. THE PARENTS TEACHERS ASSOCIATION,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE CORPORATE MANAGER,

5. SIJU.N.L,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2007

 O R D E R
                         KURIAN JOSEPH , J
             ==================================
                    W.P.(C) NO. 11842 OF 2006
             ==================================
               Dated this the 25th day of July, 2007.



                               JUDGMENT

The writ petition is filed with the following prayers:

i. to issue a writ of certiorari quashing Ext.P4 as unjust, illegal
and unconstitutional.

ii. to issue a writ of mandamus directing the 1st respondent to
take effective steps to ensure that only Kannada knowing
teachers also are appointed in linguistic minority school.

2. It is submitted that Ext.P4 Government order does not serve

the purpose for which the law is made for appointing teachers in

Kannada medium schools. It is for the petitioner to point out the

same before the 1st respondent in which case the matter will be duly

considered by the 1st respondent and appropriate action, in

accordance with law, in the matter will be taken for ensuring that the

benefit actually goes to the deserving, within another four months.

The writ petition is disposed of accordingly.

KURIAN JOSEPH, JUDGE.

rv