IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1526 of 2010()
1. THE PRESIDENT PARENT TEACHER'S
... Petitioner
2. THE TEACHER IN CHARGE,-DO-
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE HEADMASTER
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :13/09/2010
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No.1526 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 13th day of September 2010
JUDGMENT
Basheer, J.
When this writ appeal is taken up for consideration, we have heard
Sri.V.A.Muhammed, learned counsel for the appellants and Sri.T.B.Hood,
learned Senior Government Pleader who appears for the respondents.
2. Having heard learned counsel for the parties and having perused
the materials available on record, we are not satisfied that any interference
is warranted with the impugned judgment. In our view, there is no reason
to entertain this writ appeal.
3. However, we make it clear that it will be open to the appellants to
make a request for grant of plus two course in their school if and when
Government decides to grant plus two courses in their district. In other
words, rejection of the claim made by appellants during this academic year
will not stand in their way in making a fresh claim in future.
With the above observation the writ appeal is disposed of.
A.K.BASHEER, JUDGE
P.Q.BARKATH ALI, JUDGE
jes