High Court Kerala High Court

The St.Joseph’S English Medium … vs State Of Kerala Represented By The on 19 November, 2008

Kerala High Court
The St.Joseph’S English Medium … vs State Of Kerala Represented By The on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34077 of 2008(F)


1. THE ST.JOSEPH'S ENGLISH MEDIUM SCHOOL
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE CENTRAL BOARD OF SECONDARY EDUCATION

                For Petitioner  :SRI.TPM.IBRAHIM KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/11/2008

 O R D E R
                       ANTONY DOMINIC, J

      -----------------------------------------------------------
                      W.P.(C).No.34077/2008
      -----------------------------------------------------------
           Dated this the 19th day of November, 2008


                             JUDGMENT

Petitioner submitted an application under the cover of

Ext.P2 as early as on 21.11.2007, praying for issuing No

Objection Certificate of the first respondent, in order to seek

affiliation of the 3rd respondent. It is stated that orders

were not passed on the application and therefore Ext.P4, a

representation was also made. It is stated that neither on

the application nor on the representation, has the first

respondent passed any order and therefore with that

compliant the writ petition is now filed.

2. If as stated by the petitioner, Exts.P2 and P4

referred to above, have been received by the first

respondent, necessarily, the first respondent should have

considered the same and pass orders thereon.

WP(c).No.34077/08 2

Accordingly, the writ petition is disposed of directing

that the first respondent shall consider the application for

NOC submitted by the petitioner on 21.11.2007 and Ext.P4

representation submitted by them, as expeditiously as

possible and at any rate within 3 months from the date of

production of a copy of the judgment.

Petitioner shall produce a coy of the judgment along

with a copy of this writ petition before the first respondent

for compliance.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.34077/08 3