IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17489 of 2004(F)
1. THE STAFF COUNCIL SECRETARY,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE ASSISTANT EDUCATIONAL OFFICER,
5. THE MANAGER,
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.V.A.MUHAMMED
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 17489 OF 2004
---------------------------------------
Dated this the 5th day of July, 2007.
J U D G M E N T
Petitioner approached this Court with certain grievances
pertaining to Exhibit P6 order granting recognition to an unaided
school.
2. Learned Government Pleader submits that this school
has been functioning since 1995. It is seen from the counter
affidavit that Exhibit P6 has been passed pursuant to the
direction of this Court in Exhibit P3. It is also stated in the
counter affidavit that L.P. and U.P. sections have been
functioning in the school ever since 1995.
In view also of the efflux of time, it is not necessary to go
into the various contentions taken by the petitioner. This writ
petition is accordingly dismissed.
KURIAN JOSEPH, JUDGE.
smp