High Court Kerala High Court

The W.M.O. English School vs State Of Kerala on 5 December, 2008

Kerala High Court
The W.M.O. English School vs State Of Kerala on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35951 of 2008(E)


1. THE W.M.O. 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 EDUCATION

                For Petitioner  :SRI.TPM.IBRAHIM KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/12/2008

 O R D E R
                       ANTONY DOMINIC, J

      -----------------------------------------------------------
                      W.P.(C).No.35951/2008
      -----------------------------------------------------------
           Dated this the 5th     day of December, 2008


                             JUDGMENT

Petitioner submits that by submitting application

dated 10.10.2005 to the first respondent they have sought

for a Non Objection certificate, in order to obtain the

affiliation of the 3rd respondent for the school established

by them. It is stated that the application has not been

considered so far. There upon the petitioner states that they

have filed Ext.P3, a representation before the first

respondent, by way of a reminder and it is stated that even,

then there is no response. It is in these circumstances the

writ petition is filed praying that the first respondent be

directed to pass orders on the application that has been

filed.

WP(c).No.35951/08 2

2. If as stated by the petitioner, they have filed an

application dated 10.10.2005 and the same has been

received by the first respondent, the first respondent

should pass orders thereon.

3. Therefore, I direct that the first respondent shall

consider the application dated 10.10.2005 and pass orders

thereon, provided it has been received and is proper in all

respects. An order shall be passed as expeditiously as

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

production of a copy of the judgment along with a copy of

the writ petition.

Petitioner shall produce a copy of the judgment along

with a copy of the writ petition before the first respondent

for compliance.

Writ Petition is disposed of as above.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.35951/08 3