High Court Kerala High Court

The Rahmaniya Public School vs State Of Kerala Represented By The on 26 November, 2008

Kerala High Court
The Rahmaniya Public School vs State Of Kerala Represented By The on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34909 of 2008(E)


1. THE RAHMANIYA PUBLIC SCHOOL, REPRESENTED
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE CENTRAL BOARD OF SECONDARY

                For Petitioner  :SRI.TPM.IBRAHIM KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/11/2008

 O R D E R
                          ANTONY DOMINIC, J.
                         ==============
                    W.P.(C) NO. 34909 OF 2008 (E)
                    ====================

              Dated this the 26th day of November, 2008

                              J U D G M E N T

Petitioner submits that they have submitted application dated

13/7/2007 to the 1st respondent seeking their NOC for obtaining affiliation

of the 3rd respondent in respect of their school. It is stated that orders on

the application were not passed and therefore they submitted Ext.P3, a

further representation seeking early orders on their application. In this

writ petition what the petitioner prays is that the 1st respondent should be

directed to consider and pass orders on their application dated 13/7/07

and Ext.P3 on an expeditious basis.

Taking into account the submission of the learned counsel for the

petitioner that they have submitted application dated 13/7/07 ad also

Ext.P3 representation by way of a reminder, the writ petition is disposed of

directing that if the application dated 13/7/07 has been received and is

pending, the 1st respondent shall consider the same and pass orders

thereon, as expeditiously as possible, at any rate within 3 months of

production of a copy of this judgment along with a copy of this writ

petition.

ANTONY DOMINIC, JUDGE
Rp