High Court Kerala High Court

The S.U.M vs State Of Kerala on 16 June, 2008

Kerala High Court
The S.U.M vs State Of Kerala on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17320 of 2008(J)


1. THE S.U.M, ENGLISH 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 K.T.SANKARAN

 Dated :16/06/2008

 O R D E R
                                 K.T. SANKARAN,J.
                            --------------------------------------
                            W.P.(C) No.17320 of 2008 J
                            --------------------------------------
                      Dated this the 16th day of June, 2008.

                                   J U D G M E N T

The petitioner in this Writ Petition is aggrieved by the non-

consideration of the application submitted by him for the issue of “No Objection

Certificate” by the State Government for the purpose of affiliation of his school to

the Central Board of Secondary Education.

2. The reliefs prayed for in the Writ Petition are the following:-

(i) To call for the records

relating to Exhibits P-1 to P-4 and to issue a

writ of mandamus or any other appropriate

writ, direction or order directing the

Respondents 1 and 2 to issue NOC to the

Petitioner School – S.U.M. English School at

Olavilam in Kannur District for affiliation to

the Central Board of Secondary Education on

the basis of the re-submission of the

Application in the light of Exhibit P-3

Judgment of this Honourable Court, Apex

Court and Exhibit P-1 Order of 1988;

WP(C) No.17320/2008

2

(ii) To issue a declaration that

the Petitioner School is entitled to get the

NOC from the State Government under

Article 14 & 19 (g) Constitution of India for

affiliation to the CBSE considering the

peculiar nature of the locally especially the

Muslim majority area;

(iii) To issue a writ of

mandamus or any other appropriate writ,

direction or order directing the Respondents 1

and 2 to consider Exhibit P-4 Representation

submitted by the Petitioner as early as

possible at any rate within a stipulated time

so as to enable the Petitioner to submit

Application for affiliation to the CBSE;

(iv) To issue any other

appropriate writ, order or direction to meet out

justice under the circumstances of the above

case.”

3. In view of the pendency of Ext.P4 representation before the

first respondent, it is not proper to grant the reliefs other than relief No.(iii).

4. The learned Government Pleader submitted that Ext.P4

representation is not finally disposed of so far. It is also submitted that the

representation submitted by the petitioner would be considered by the first

WP(C) No.17320/2008

3

respondent without much delay. The first respondent is legally bound to dispose

of the representation in accordance with law. Therefore I hold that the

petitioner is entitled to the relief of writ of mandamus directing the first

respondent to dispose of Ext.P4 representation submitted by him for the issue

of N.O.C. The first respondent shall dispose of Ext.P4 representation

submitted by the petitioner for the issue of N.O.C. in accordance with law.

Normally an opportunity of being heard would be afforded to the petitioner; but

the petitioner has waived his right to be heard to facilitate an early disposal of

Ext.P4 representation within a period of one month by the Government. The

petitioner shall produce a copy of the Writ Petition before the first respondent

within a period of ten days for the effective consideration and disposal of Ext.P4

representation submitted by him. The first respondent need not issue notice to

the petitioner before passing the order. The final order shall be passed by the

first respondent within a period of one month. It is made clear that I have not

considered the merits of the case for the grant of “No Objection Certificate”.

The Writ Petition is disposed of as above.

K.T. SANKARAN,
JUDGE.

cks