High Court Kerala High Court

V.Amina vs T.Pakku on 9 February, 2010

Kerala High Court
V.Amina vs T.Pakku on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 233 of 2010()


1. V.AMINA, D/O.LATE T.V.AMAD,
                      ...  Petitioner

                        Vs



1. T.PAKKU, S/O.LATE T.V.AMAD,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE DIRECTOR OF PUBLIC INSTRUCTION,

5. T.ABDULLA, S/O.T.V.AMAD,

6. V.AJMAL HAKKEM,

7. V.RUKHIYA, D/O.LATE T.V.AMAD,

8. V.ABDUL SAMAD, S/O.LATE T.V.AMAD,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/02/2010

 O R D E R
     K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.

                  ------------------------------
                        W.A.No.233/2010
                   ------------------------------

              Dated this, the 9th day of February, 2010


                           JUDGMENT

Balakrishnan Nair, J.

The 5th respondent in the Writ Petition is the appellant.

She challenges an interim order passed by the learned Single

Judge on 2.2.2010. According to her, the interim relief prayed

for in the Writ Petition was to keep pending the consideration of

Ext.P5 revision till Ext.P11 bye-laws of the Corporate

Educational Agency are approved by the Director of Public

Instruction. But, the learned Judge passed an interim order

concerning the provisional arrangement for management of the

school. So, according to the appellant, the interim relief granted

has nothing to do with the interim relief sought by the 1st

respondent/writ petitioner.

2. We heard the learned counsel appearing for the

contesting party respondents and also the learned senior

Government Pleader. The learned counsel for the 1st respondent

WA No.233/2010

– 2 –

submitted that in fact he has moved an Interlocutory Application

seeking a direction to make interim arrangements for

management of the school. In fact, the order might have been

passed, taking note of that prayer in the I.A., it is submitted.

3. We notice that the said I.A. or the prayers therein are

not mentioned in the impugned interim order. But, the said

order has been passed on the interim relief sought in the Writ

Petition. The order has nothing to do with the interim relief

sought. Therefore, the interim order cannot be sustained.

Accordingly, it is set aside. The 1st respondent/writ petitioner

will be free to move appropriate Interlocutory Applications,

seeking appropriate interim reliefs. The interference with the

interim order by us will not affect his rights in this regard. In

other words, we have not mentioned anything on the merits of

his case.

WA No.233/2010

– 3 –

The Writ Appeal is disposed of as above.

K. Balakrishnan Nair,
Judge.

P.N.Ravindran,
Judge.

nm.