High Court Kerala High Court

V.Unni vs State Of Kerala on 4 February, 2011

Kerala High Court
V.Unni vs State Of Kerala on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3645 of 2011(E)


1. V.UNNI, S/O. VASU, AGED 62 YEARS,
                      ...  Petitioner
2. INDULAL, S/O. CHELLAPPAN PILLAI,

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DEPUTY DIRECTOR OF EDUCATION,

4. THE MANAGER, MULAMANA H.S.-HSS,

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/02/2011

 O R D E R
                     T.R.RAMACHANDRAN NAIR, J.
                          -------------------------------
                         W.P.(C).No.3645 of 2011
                          -------------------------------
                Dated this the 4th day of February, 2011.

                              J U D G M E N T

The petitioners are aggrieved by the steps taken to transfer the

property and management of Mulamana High School and Higher

Secondary School. It is pointed out that without getting permission from

the department, no transfer can be effected by the present management.

2. The points raised in the writ petition is covered against the

petitioner in the light of the decision reported in Manager, Koyyode

Madrassa U.P.School V. Director of Public Instructions, Trivandrum

(2010(4) KHC 705), wherein this Court was pleased to take a view that

“Permission of the Director under Rule 5A of Chapter III KER can be

made even after the transfer of a running school together with its

management and properties is made.”

3. Learned Government Pleader submits that writ appeal filed

against the said judgment stands dismissed confirming the same.

Hence the writ petition is dismissed . No costs.

T.R.RAMACHANDRAN NAIR,
Judge
ami/