Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manager vs State Of Kerala
2021 Latest Caselaw 21029 Ker

Citation : 2021 Latest Caselaw 21029 Ker
Judgement Date : 20 October, 2021

Kerala High Court
Manager vs State Of Kerala on 20 October, 2021
WP(C) No.22465/2021                         1/7

                          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                          PRESENT
                      THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V
            Wednesday, the 20th day of October 2021 / 28th Aswina, 1943
                            WP(C) NO. 22465 OF 2021(G)
   PETITIONER:

          MANAGER,HIGHER SECONDARY SCHOOL FOR
          GIRLS,VENGANOOR,THIRUVANANTHAPURAM DISTRICT,          PIN-695 523

   RESPONDENTS:

      1. STATE OF KERALA, REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
         EDUCATION DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN-695 001
      2. DIRECTOR OF GENERAL EDUCATION, DIRECTORATE OF PUBLIC INSTRUCTION,
         JAGATHY, THIRUVANANTHAPURAM, PIN-695 014
      3. REGIONAL DEPUTY DIRECTOR,HIGHER SECONDARY EDUCATION,
         PALAYAM,THIRUVANANTHAPURAM,PIN-695033

        Writ petition (civil) praying inter alia that in the circumstances
   stated in the affidavit filed along with the WP(C) the High Court be
   pleased to issue an interim direction to the respondents to permit the
   petitioner to fill the entire 30% management quota seats for plus one
   admission without insisting that 10% of the seats will be earmarked for
   being allotted to students from the same community, pending disposal of
   the Writ Petition (Civil).
        This petition coming on for admission upon perusing the petition and
   the affidavit filed in support of WP(C) and upon hearing the arguments of
   M/s.S.P.ARAVINDAKSHAN PILLAY, N.SANTHA, V.VARGHESE, PETER JOSE CHRISTO,
   S.A.ANAND, K.N.REMYA, L.ANNAPOORNA, VISHNU V.K., ABHIRAMI K. UDAY,
   KURUVILLA SABU CHRISTY Advocates for the petitioner and of GOVERNMENT
   PLEADER for respondents (B/o), the court passed the following:
 WP(C) No.22465/2021                              2/7




                                  RAJA VIJAYARAGHAVAN V, J.
                                  ---------------------------------
                                    W.P.(C) No.22465 of 2021
                                  ----------------------------------
                            Dated this the 20th day of October, 2021


                                               ORDER

The learned Government Pleader takes notice for the respondents.

2. I have heard Sri. S.P. Aravindakshan Pillay, the learned counsel

appearing for the petitioner and the learned Government Pleader.

3. The grievance of the petitioner herein centres around the norms and

guidelines for admission to Plus One Course in Private Aided Schools during the

present academic year.

4. Till the last academic year, insofar as Private Aided schools are

concerned, 50% of the seats were earmarked for the Open Merit candidates, 30%

for the Management Quota, 12% for the Scheduled Castes and 8% for the Scheduled

Tribes.

5. However, as per Clause 13 of Ext.P1 prospectus for admission to Plus

One course through the Single Window System for this academic year, the

Government has interfered with the 30% hitherto kept aside towards Management

Quota in Private Aided Schools. It has been stipulated that out of the 30%

earmarked towards Management Quota, 10% seats are to be allotted to students of

the community on merit basis and the balance 20% towards the Management Quota.

WP(C) No.22465/2021 3/7

6. Sri. S.P. Aravindakshan Pillay, the learned counsel appearing for the

petitioner would refer to G.O.(Ms)No.206/2005/G.Edn. dated 01.07.2005 and it is

argued that it was pursuant to directions issued by this Court in various judgments

that the Government had prescribed the norms and guidelines for admission to

Higher Secondary course. The allotment of seats was as follows:

Government Private Aided Private Aided/Minority/ Backward Communities Management

Open Merit 60% 50% 40%

Management Quota - 30% 40%

Other Backward Communities

1. Ezhava 8% -- --

             2. Muslim            7%                       --                 --

             3. Latin/SIUC        1%                       --                 --

             4. Other             1%                       --                 --
                Backward
                Christian
                Community

             5. Other             3%                       --                 --
                Backward
                Hindu
                Community

         Scheduled Caste          12%                      12%                12%

         Scheduled Tribe          8%                       8%                 8%


7. However, numerous complaints were received by the Government that

the rights of Minorities and Backward Classes were not being safeguarded. The

Government considered the matter in detail and concluded as follows in paragraphs

Nos. 5 and 6 of the order.

'5. Government have examined the case in detail in all its aspects in the light of the specific observations of the Hon'ble High Court in WP(C) No.22465/2021 4/7

the judgments mentioned above. The Hon'ble High Court questioned only the provision in the Government Order read as 1st paper above that reservation for the community to which the school belongs. In the judgment dated 7.4.2003, the Hon'ble High Court clarified that the Courts' intention is not to take away the minority rights of certain communities but only to strike down the arbitrary provision for the reservation "for the communities to which the school belongs"

6. In the circumstances, Government have found that the orders issued, in the Government order read as second paper above require modification. Government therefore order to modify that from the 40% seats in Plus Two Course allotted as Management quota in the Private Aided Minority/Backward Communities Management Schools, 20% will be for the minority/backward class, students (Ezhava-8%, Muslim-7%, LC/SIUC/1%, OBC(Christian)1% and OBC(Hindu)3%) and the remaining 20% seats will be for the concerned aided/minority backward class management"

8. According to the learned counsel, the Government after considering all

representations had only modified the 40% seats in Private Aided/Minority/Backward

Communities Management and did not modify the 30% quota allotted for Private

Aided schools.

9. The petitioner contends that the school run by the petitioner not being

a minority school and not established by any community, it is incomprehensible as to

how 10% seats can be allotted on the basis of merit from the community. It is

contended that it is by overlooking all these aspects that the allocation of seats based

on minority and merit was included in the prospectus. The learned counsel would

urge that it is not discernible as to whether the community to which the 10% seats

are to be allotted is the community of the Manager or the community of the

management committee members. The said provision is unworkable, contends the WP(C) No.22465/2021 5/7

learned counsel. It is also contended that the prospectus issued by the respondents

cannot override the previous Government Order. Finally, it is submitted that the

Private Aided Schools like the ones run by the petitioner not being minority schools,

do not enjoy protection of Articles 29(1) and 30(1) of the Constitution of India. They

are entitled to admit students in Management Quota and can only be subject to

reasonable regulation by the State. According to the learned counsel, the right of the

petitioner as guaranteed under Article 19(1)(g) of the Constitution of India has been

infringed by the interference of the respondents in the process of admission.

10. The learned Government Pleader submitted that the prospectus was

approved vide G.O.(Rt) No. 3667/G.Edn. dated 12.8.2021. According to the learned

Government Pleader, the management quota seats are not being appropriated by the

Government. But, on the other hand, an option is given to the school to select the

community and to allocate the seats to meritorious students from the said

community. It is submitted that a statement shall be placed on record.

11. Having considered the rival submissions, I find that there is

considerable force in the submission of the learned counsel appearing for the

petitioner that their right to admit students in the Management Quota is being

curtailed by unworkable conditions. A Private Aided school cannot be called upon to

disclose a particular community to which they belong.

In that view of the matter, as in interim measure, Ext.P2 and P3 insofar as it

sets apart 10% out of the 30% of the management quota seats as community quota

seats for Plus One admission will stand stayed insofar as the school managed by the

petitioner is concerned. There will be a further direction to the concerned WP(C) No.22465/2021 6/7

respondent to permit the petitioner to admit students in the Management Quota

without insisting that 10% of the seats shall be earmarked for being allotted to

students from the same community. It is made clear that this order shall be

operative only if the school managed by the petitioner is not an aided school

established by a minority/backward community.

Post after ten days.

Registry is directed to issue a copy of this order today itself.

Sd/-

                                                          RAJA VIJAYARAGHAVAN V,
                                                                   JUDGE
        NS




20-10-2021                            /True Copy/                                 Assistant Registrar
 WP(C) No.22465/2021                 7/7

                       APPENDIX OF WP(C) 22465/2021
Exhibit P1            TRUE COPY OF THE RELEVANT EXTRACT OF THE PROSPECTUS

2021-22 FOR ADMISSION TO PLUS ONE COURSE, ISSUED BY THE 2ND RESPONDENT.

Exhibit P2 TRUE COPY OF THE G.O(RT) NO. 3667/2021/G.EDN. DATED 12.08.2021.

Exhibit P3 TRUE COPY OF THE CIRCULAR NO. ICT CELL/1771/1/DGE-

HSE/2021 DATED 24.09.2021 OF THE 2ND RESPONDENT.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter