Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manager, Darunnajath Higher Secondary ... vs 1. State Of Kerala Represented By Its ...
2024 Latest Caselaw 13442 Ker

Citation : 2024 Latest Caselaw 13442 Ker
Judgement Date : 24 May, 2024

Kerala High Court

Manager, Darunnajath Higher Secondary ... vs 1. State Of Kerala Represented By Its ... on 24 May, 2024

Author: T.R.Ravi

Bench: T.R.Ravi

WPC.No.25519/2023
& con.cases
                                           1




                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 25519 OF 2023
PETITIONER:

              USMAN KURIKKAL. O.V.,
              AGED 53 YEARS, S/O HAJI OV.C.K.KURIKKAL,
              MANAGER, ABDU RAHMAN NAGAR HIGHER SECONDARY SCHOOL
              CHENDAPPURAYA, AR NAGAR .P.O, MALAPPURAM DISTRICT-676 305,
              (RESIDING AT KURIKKAL HOUSE, VIP ROAD, MANJERI COLLEGE P.O,
              MANJERI, PIN - 676122).

              BY ADVS.
              SRI T.T.MUHAMOOD
              SRI NAZEER HUZAIN.H
              SRI GOKUL R.NAIR
              MS.NIKHILA.P


RESPONDENTS:

     1        STATE OF KERALA
              REP. BY THE SECRETARY TO GOVERNMENT, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001.
     2        DIRECTOR GENERAL OF EDUCATION
              (HIGHER SECONDARY WING) DIRECTORATE OF GENERAL EDUCATION
              HOUSING BOARD BUILDING, SANTHI NAGAR, THIRUVANANTHAPURAM,
              PIN - 695001.
     3        REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE, MALAPPURAM,
              PIN - 679324.

              SMT.NISHA BOSE, SR. GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25468/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           2



                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 25468 OF 2023
PETITIONER:

              THE MANAGER (K. O. RAPPAI)
              CA HIGHER SECONDARY SCHOOL, COYALMANNAM, PALAKAKD,
              PIN - 678702.

              BY ADVS.
              SRI T.T.MUHAMOOD
              SRI NAZEER HUZAIN.H
              SRI GOKUL R.NAIR
              MS.NIKHILA.P


RESPONDENTS:

     1        THE STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001.
     2        DIRECTOR OF GENERAL EDUCATION
              9HIGHER SECONDARY WING) 2ND FLOOR, HOUSING BOARD BUILDINGS,
              SANTHI NAGAR, THIRUVANANTHAPURAM, KERALA, PIN - 695001.
     3        REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, MALAPPURAM, PIN - 682026.

              SMT.NISHA BOSE, SR. GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           3



                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 25718 OF 2023
PETITIONER:

              THE MANAGER (KUNHABDULLA MUSLIAR)
              R.A.C. HIGHER SECONDARY SCHOOL, KATAMERI, P.O.KATAMERI,
              VIA VILLYAPALLI, KOZHIKKODE, PIN - 673542.

              BY ADVS.
              SRI T.T.MUHAMOOD
              SRI NAZEER HUZAIN.H
              SRI GOKUL R.NAIR
              MS.NIKHILA.P


RESPONDENTS:

     1        STATE OF KERALA
              REP.BY THE SECRETARY TO GOVERNMENT, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001.
     2        THE DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING) DIRECTORATE OF GENERAL EDUCATION
              HOUSING BOARD BUILDING, SANTHI NAGAR, THIRUVANANTHAPURAM,
              PIN - 695001.
     3        THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE, KOZHIKODE,
              PIN - 673542.

              SMT.NISHA BOSE, SR. GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           4



                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 26182 OF 2023
PETITIONER:

              THE MANAGER,
              J.F.KENNADY MEMORIAL VOCATIONAL, HIGHER SECONDARY SCHOOL
              S.V.MARKET.P.O, KARUNAGAPALLY, KOLLAM, PIN - 690573.

              BY ADVS.
              SRI T.T.MUHAMOOD
              SRI NAZEER HUZAIN.H
              SRI GOKUL R.NAIR
              MS.NIKHILA.P


RESPONDENTS:

     1        STATE OF KERALA
              REP.BY THE SECRETARY TO GOVERNMENT, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001.
     2        DIRECTOR OF GENERAL EDUCATION
              HIGHER SECONDARY WING DIRECTORATE OF GENERAL EDUCATION
              HOUSING BOARD BUILDING, SANTHI NAGAR, THIRUVANANTHAPURAM,
              PIN - 695001
     3        REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE, KOLLAM,
              PIN - 690573.

              SMT.NISHA BOSE, SR. GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           5



                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 26257 OF 2023
PETITIONER:

              THE MANAGER
              THACHINGANADAM HSS, THACHINGANADAM.P.O, MALAPPURAM
              DISTRICT, PIN - 679325.

              BY ADVS.
              SRI T.T.MUHAMOOD
              SRI NAZEER HUZAIN.H
              SRI GOKUL R.NAIR
              MS.NIKHILA.P


RESPONDENTS:

     1        THE STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001.
     2        THE DIRECTOR GENERAL OF EDUCATION
              (HIGHER SECONDARY WING) DIRECTORATE OF GENERAL EDUCATION
              HOUSING BOARD BUILDING, SANTHI NAGAR, THIRUVANANTHAPURAM,
              PIN - 695001.
     3        THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE, MALAPPURAM,
              PIN - 679324.

              SMT.NISHA BOSE, SR. GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           6


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 26770 OF 2023
PETITIONER:

              P. MURALEEDHARAN
              AGED 61 YEARS
              S/o.LATE M.CHANDRASEKHARAN NAIR,
              MANAGER, SABARI HIGHER SECONDARY SCHOOLS, PALLIKURUP.P.O,
              MANNARKKAD PALAKKAD, PIN - 678582
              BY ADVS.
              SRI T.T.MUHAMOOD
              SRI NAZEER HUZAIN.H
              SRI GOKUL R.NAIR
              MS.NIKHILA.P


RESPONDENTS:

     1        STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM - 695001
     2        THE DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING) DIRECTORATE OF GENERAL EDUCATION
              HOUSING BOARD BUILDING, SANTHI NAGAR, THIRUVANANTHAPURAM-
              695001
     3        THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE, MALAPPURAM -
              676505
              SMT.NISHA BOSE, SR. GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           7


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 26890 OF 2023
PETITIONER:

              MANAGER
              A.H.S.PAREL MAMPATTUMOOLA,
              MANJAPETTI, KOORAD.P.O MALAPPURAM,
              PIN - 679339

              BY ADVS.
              SRI T.T.MUHAMOOD
              SRI NAZEER HUZAIN.H
              SRI GOKUL R.NAIR
              MS.NIKHILA.P


RESPONDENTS:

     1        STATE OF KERALA
              REP.BY THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT,
              GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

     2        DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING)
              DIRECTORATE OF GENERAL EDUCATION
              HOUSING BOARD BUILDING, SANTHI NAGAR,
              THIRUVANANTHAPURAM, PIN - 695001

     3        REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION,
              REGIONAL OFFICE, MALAPPURAM, PIN - 679324

              BY SMT.NISHA BOSE, SR.GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           8


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 27190 OF 2023
PETITIONER:

              THE MANAGER
              CHMKM HIGHER SECONDARY SCHOOL,
              KAVANUR, THOTTIALANGADI POST,
              MALAPPURAM DISTRICT, PIN - 673639

              BY ADV SRI SEBASTIAN JOSEPH (KURISUMMOOTTIL)


RESPONDENTS:

     1        THE STATE OF KERALA
              REP. BY THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT,
              GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

     2        THE DIRECTOR GENERAL OF EDUCATIONAL
              (HIGHER SECONDARY WING),
              DIRECTORATE OF GENERAL EDUCATION,
              HOUSING BOARD BUILDING, SANTHI NAGAR,
              THIRUVANANTHAPURAM, PIN - 695001

     3        THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION,
              REGIONAL OFFICE, CIVIL STATION,
              MALAPPURAM, PIN - 676505

              SMT.NISHA BOSE, SR.GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           9


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 27263 OF 2023
PETITIONER:

              THE MANAGER
              THE MSM HIGHER SECONDARY SCHOOL, KALLINGALPARAMBA,
              KURUKA.P.O., KALPAKANCHERY (VIA), MALAPPURAM DISTRICT,
              (ABDUL LATEEF, AGED 55 YEARS, S/O KUNCHIPOKER, KOTTAYIL
              HOUSE, KURUKA.P.O., KALPAKANCHERY (VIA), MALAPPURAM
              DISTRICT, PIN-676551), PIN - 676551.

              BY ADV SRI T.R.RAJAN


RESPONDENTS:

     1        THE STATE OF KERALA
              REPRESENTED BY THE PRINCIPAL SECRETARY, GENERAL EDUCATION
              DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001.
     2        THE DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING),2ND FLOOR, HOUSING BOARD BUILDINGS,
              SANTHI NAGAR, THIRUVANANTHAPURAM., PIN - 695001.
     3        THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, MALAPPURAM, PIN - 682026.


              SMT.NISHA BOSE, SR.GOVT.PLEADER

     THIS     WRIT    PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           10


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 27694 OF 2023
PETITIONER:

              THE MANAGER
              A.V.M.HIGHER SECONDARY SCHOOL CHUNANGAD, OTTAPPALAM
              PALAKAKD, PIN - 679511.

              BY ADVS.
              SRI T.T.MUHAMOOD
              SRI NAZEER HUZAIN.H
              SRI GOKUL R.NAIR
              MS.NIKHILA.P


RESPONDENTS:

     1        THE STATE OF KERALA
              REP.BY THE SECRETARY TO GOVERNMENT, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001.
     2        THE DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING) DIRECTORATE OF GENERAL EDUCATION
              HOUSING BOARD BUILDING, SANTHI NAGAR, THIRUVANANTHAPURAM,
              PIN - 695001.
     3        THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, MALAPPURAM, PIN - 682026.

              SMT.NISHA BOSE, SR.GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           11


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 27755 OF 2023
PETITIONER:

              THE MANAGER
              A.S.M HIGHER SECONDARY SCHOOL, VELLIYANCHERY P.O
              MALAPPURAM, PIN - 679326.

              BY ADVS.
              SRI T.T.MUHAMOOD
              SRI NAZEER HUZAIN.H
              SRI GOKUL R.NAIR
              MS.NIKHILA.P


RESPONDENTS:

     1        THE STATE OF KERALA
              REP.BY THE SECRETARY TO GOVERNMENT, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001.
     2        DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING) DIRECTORATE OF GENERAL EDUCATION
              HOUSING BOARD BUILDING, SANTHI NAGAR, THIRUVANANTHAPURAM,
              PIN - 695001.
     3        REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE, MALAPPURAM,
              PIN - 679324.

              SMT.NISHA BOSE, SR.GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                       12


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                     PRESENT
                    THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                          WP(C) NO. 27804 OF 2023
PETITIONER:

              THE MANAGER
              PPM HIGHER SECONDARY SCHOOL, KOTTUKKARA.P.O., KONDOTTY
              (M.ABOOBACKER HAJI, AGED 68 YEARS, S/O MOOSA HAJI, HILAL
              MANZIL, KODANGAD,MALAPPURAM DISTRICT, PIN-673638), PIN -
              673638.

              BY ADV SRI T.R.RAJAN


RESPONDENTS:

     1        STATE OF KERALA
              REPRESENTED BY THE PRINCIPAL SECRETARY, GENERAL EDUCATION
              DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001.
     2        THE DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING),2ND FLOOR, HOUSING BOARD BUILDINGS,
              SANTHI NAGAR, THIRUVANANTHAPURAM, PIN - 695001.
     3        THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, MALAPPURAM, PIN - 682026.

              SMT.NISHA BOSE, SR.GOVT.PLEADER

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           13




                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 28604 OF 2023
PETITIONER:

              MANAGER,
              CHEKKUTTY HAJI MEMORIAL HIGHER SECONDARY SCHOOL,
              POOKOLATHUR, PULPETTA.P.O, MALAPAPURAM DISTRICT,
              PIN - 676123.

              BY ADVS.
              SRI M.R.ANISON
              SMT.V.BHARGAVI (PANANGAD)
              SMT.P.A.RINUSA


RESPONDENTS:

     1        STATE OF KERALA REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001.
     2        THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014.
     3        THE REGIONAL DEPUTY DIRECTOR,
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE, MALAPPURAM,
              PIN - 676505.

              SMT.NISHA BOSE, SR. GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           14


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 28920 OF 2023
PETITIONER:

              THE MANAGER
              THE SRIKRISHNAPURAM HIGHER SECONDARY SCHOOL,
              SRIKRISHNAPURAM, PALAKKAD DISTRICT.PIN - 679513
              (K.RADHAKRISHNAN, AGED 87 YEARS, S/O LATE MEGHAKANDAN,
              KONKUDIYIL CHOLAYILKALAM HOUSE, KUTTANASSERY.P.O.,
              THIRUVAZHIYODE, PALAKKAD DISTRICT, PIN-679514)

              BY ADV SRI T.R.RAJAN


RESPONDENTS:

     1        THE STATE OF KERALA
              REPRESENTED BY THE PRINCIPAL SECRETARY, GENERAL EDUCATION
              DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM., PIN - 695001
     2        THE DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING),2ND FLOOR, HOUSING BOARD BUILDINGS,
              SANTHI NAGAR, THIRUVANANTHAPURAM., PIN - 695001
     3        THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, MALAPPURAM, PIN - 682026

              SMT.NISHA BOSE, SR. GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           15


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 29693 OF 2023
PETITIONER:

              THE MANAGER
              AGED 86 YEARS
              POOMANGALATH ABDURAHIMAN, AGED 86 YEARS, S/O. MOIDEENKUTTY
              KUTTAMBOOR HIGHER SECONDARY SCHOOL, PUNNASSERY P.O. VIA
              NARIKUNI, KOZHIODE DISTRICT RESIDING AT PUNNASSERY,
              NARIKKUNI, KOZHIKODE DISTRICT., PIN - 673585
              BY ADVS.
              SRI K.T.SHYAMKUMAR
              SRI HARISH R. MENON
              MS.K.N.ABHA
              SRI A.G.PRASANTH
              MS.ALEENA SEBASTIAN
              MS.MARY HEDWIG BABY


RESPONDENTS:

     1        THE STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM - 695001
     2        THE DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING) 2ND FLOOR, HOUSING BOARD BUILDINGS,
              SANTHI NAGAR, THIRUVANANTHAPURAM - 695001
     3        THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, PARAPPIL P.O. KOZHIKODE, PIN -
              673001
              SMT.NISHA BOSE, SR. GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           16


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 29830 OF 2023
PETITIONER:

              MANAGER,
              PARUDUR HIGHER SECONDARY SCHOOL
              PALLIPPURAM, KARAMBATHUR. P.O., PATTAMBI, PALAKKAD
              DISTRICT, PIN - 679305
              BY ADVS.
              SRI M.R.ANISON
              SMT.P.A.RINUSA


RESPONDENTS:

     1        STATE OF KERALA REPRESENTED BY ITS SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
     2        2. THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014
     3        THE REGIONAL DEPUTY DIRECTOR, HIGHER SECONDARY EDUCATION,
              REGIONAL OFFICE, MALAPPURAM, PIN - 676505
              SMT.NISHA BOSE, SR. GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           17


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 30202 OF 2023
PETITIONER:

              MANAGER,
              P.T.M. HIGHER SECONDARY SCHOOL
              THRIKKATERI. P.O, PALAKKAD DISTRICT, PIN - 679502
              BY ADVS.
              SRI M.R.ANISON
              SMT.P.A.RINUSA


RESPONDENTS:

     1        STATE OF KERALA REPRESENTED BY ITS SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
     2        THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014
     3        THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION
              REGIONAL OFFICE, CIVIL STATION, MALAPPURAM - 676505

              SMT.NISHA BOSE, SR. GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           18



                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 30460 OF 2023
PETITIONER:

              MANAGER,
              ANANGANNADI HIGHER SECONDARY SCHOOL
              P.O.PANAMANNA, OTTAPALAM, PALAKKAD DISTRICT, PIN - 679501
              BY ADVS.
              SRI M.R.ANISON
              MS.P.A.RINUSA
              MS.A.MEENAKSHI


RESPONDENTS:

     1        STATE OF KERALA REPRESENTED BY ITS SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
     2        THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014
     3        THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION
              REGIONAL OFFICE, CIVIL STATION, MALAPPURAM - 676505

              SMT.NISHA BOSE, SR. GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           19


                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 30704 OF 2023
PETITIONER:

              MANAGER,
              DARUNNAJATH HIGHER SECONDARY SCHOOL
              NELLIPUZHA.P.O, MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582
              BY ADVS.
              SRI M.R.ANISON
              SMT. V.BHARGAVI (PANANGAD)
              MS.P.A.RINUSA


RESPONDENTS:

     1        STATE OF KERALA REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
     2        THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014
     3        THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION,
              REGIONAL OFFICE, CIVIL STATION, MALAPPURAM - 676505

              SMT.NISHA BOSE, SR. GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           20



                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 31664 OF 2023
PETITIONER:

              MANAGER,
              S.M.M. HIGHER SECONDARY SCHOOL
              RAYIRIMANGALAM ,TANUR- 676302,
              MALAPAPURAM DISTRICT
              BY ADVS.
              SRI M.R.ANISON
              MS.V.BHARGAVI (PANANGAD)
              MS.P.A.RINUSA
              MS.A.MEENAKSHI


RESPONDENTS:

     1        STATE OF KERALA REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
     2        THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014
     3        THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION
              REGIONAL OFFICE, CIVIL STATION, MALAPPURAM - 676505

              SMT.NISHA BOSE, SR. GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           21



                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 33493 OF 2023
PETITIONER:

              IBRAHIM.K
              AGED 70 YEARS
              SON OF LATE KUNHEED, MANAGER, AKMHSS, KOTTOOR, KOTTAKKAL,
              MALAPPURAM, PIN - 676503
              BY ADVS.
              SRI AUGUSTINE JOSEPH
              SRI TONY AUGUSTINE


RESPONDENTS:

     1        STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT,GENERAL
              EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
     2        DIRECTOR OF GENERAL EDUCATION
              (HIGHER SECONDARY WING), DIRECTORATE OF GENERAL EDUCATION,
              HOUSING BOARD BUILIDING, SANTHI NAGAR, THIRUVANANTHAPURAM,
              PIN - 695001
     3        REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE, MALAPPURAM,
              PIN - 679324

              SMT.NISHA BOSE, SR. GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           22



                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 33861 OF 2023
PETITIONER:

              MANAGER, KHM HIGHER SECONDARY SCHOOL
              AGED 65 YEARS
              VALAKKULAM, VALAKKULAM P.O, MALAPURAM, PIN - 676508
              BY ADVS.
              SRI M.R.ANISON
              MS.P.A.RINUSA


RESPONDENTS:

     1        STATE OF KERALA REPRESENTED BY ITS SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM., PIN - 695001
     2        THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM,, PIN - 695014
     3        THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION
              REGIONAL OFFICE, CIVIL STATION, MALAPPURAM, PIN - 676505

              SMT.NISHA BOSE, SR. GOVT.PLEADER


     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023
& con.cases
                                           23



                     IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                       THE HONOURABLE MR. JUSTICE T.R.RAVI
         FRIDAY, THE 24TH DAY OF MAY 2024 / 3RD JYAISHTA, 1946
                             WP(C) NO. 38096 OF 2023
PETITIONER:

              MANAGER, E.M.O.R. GIRLS H.S.S, PALAD
              AGED 57 YEARS
              MANIMOOLY P.O, MALAPPURAM, PIN - 679333
              BY ADVS.
              SRI M.R.ANISON
              MS.P.A.RINUSA


RESPONDENTS:

     1        STATE OF KERALA REPRESENTED BY ITS SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
     2        THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014
     3        THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION
              REGIONAL OFFICE, CIVIL STATION, MALAPPURAM, PIN - 676505
              SMT.NISHA BOSE, SR. GOVT.PLEADER
     THIS     WRIT    PETITION   (CIVIL)    HAVING   COME   UP   FOR   ADMISSION   ON
05.02.2024, ALONG WITH WP(C).25519/2023 AND CONNECTED CASES, THE COURT
ON 24.05.2024 DELIVERED THE FOLLOWING:
 WPC.No.25519/2023

& con.cases                             -24-




                                         T.R.RAVI.J
                         ---------------------------------------
                    WP(C)Nos.25519/2023, 25468/2023, 25718/2023,
                   26182/2023, 26257/2023, 26770/2023, 26890/2023,
                         27190/2023, 27263/2023, 27694/2023,
                   27755/2023,27804/2023, 28604/2023, 28920/2023,
                   29693/2023, 29830/2023, 30202/2023, 30460/2023,
                   30704/2023, 31664/2023, 33493/2023, 33861/2023
                                    & 38096/2023
                       ------------------------------------------
                           Dated this the 24th day of May, 2024

                                    JUDGMENT

The issue involved in all these cases concerns the sanction of

additional Higher Secondary batches to the schools run by the

petitioners. There are also consequential prayers. All these cases are

hence being heard and disposed of together.

2. The immediate provocation for filing all these writ

petitions is the issuance of G.O.(MS)No.106/2023/G.Edn dated

27.07.2023, whereby the Government sanctioned 97 temporary

additional batches during the academic year 2023-2024 in 97

schools in the Malabar area. W.P.(C).Nos.25519, 25468, 25718,

26257, 26770, 26890, 27694, 27755, 29693, and 33493 of 2023

have been filed with a prayer for a direction to sanction additional

batches for the petitioner schools, to call for applications from the

& con.cases -25-

schools in the locality for sanctioning additional batches and to

quash G.O.(MS)No.106/2023/G.Edn dated 27.07.2023 by which 97

additional batches were sanctioned. W.P.(C)Nos.27263, 27804, and

28920 of 2023 have been filed with the same prayers and with an

additional request to consider and dispose of the representations

filed by the petitioner schools seeking additional batches. W.P.

(C)Nos.26182, 28604, 29830, 30202, 30460, 30704, 31664, 33861,

and 38096 of 2023 have been filed with similar prayers, but the

prayer to quash the Government Order sanctioning 97 additional

batches to other schools is included only in W.P.(C)Nos.33861 and

38096 of 2023 and not in the others. W.P.(C)No.27190 of 2023 has

been filed with the prayer for sanctioning additional batches and for

a direction to consider the representation filed by the petitioner for

that relief. Since the academic year 2023-2024 is already over, it will

not be proper for this Court to interfere with the additional batches

already granted as per the Government Order, as students have

already joined the additional batches and completed their academic

year. The only question being considered by this Court is whether

the order Ext.P11 was issued following the law laid down by this

Court in earlier writ petitions.

& con.cases -26-

3. Heard Sri T.T. Muhamood, learned counsel for the

petitioners in W.P.(C)Nos.25519/2023, 25468/2023, 25718/2023,

26182/2023, 26257/2023, 26770/2023, 26890/2023, 27694/2023

and 27755/2023, Sri M.R.Anison, learned counsel for the petitioner

in W.P.(C)Nos.28604/2023, 29830/2023, 30202/2023, 30460/2023,

30704/2023, 31664/2023, 33861/2023 and 38096/2023,

Sri K.T.Shyamkumar, learned counsel for the petitioner in W.P.

(C)No.29693/2023, Sri Augustine Joseph, learned counsel for the

petitioner in W.P.(C)No.33493/2023, Sri Sebastian Joseph

(Kurisummoottil), learned counsel for the petitioner in W.P.

(C)No.27190/2023, Sri Rajan T.R., learned counsel for the

petitioners in W.P.(C)Nos.27263/2023, 27804/2023 and 28920/2023

and Smt.Nisha Bose, Senior Government Pleader on behalf of the

official respondents/State.

4. After abolishing the Pre-Degree Course and introducing

the 10 + 2 curriculum in the schools, during the academic year

1997-98, the exercise of processing applications for sanctioning Plus

Two courses in schools began. Though the State Government had

announced its policies in this regard in various Government Orders

issued from time to time indicating the procedure that would be

& con.cases -27-

followed for identification of the High Schools where the Higher

Secondary batches are to be allowed to be started, the State failed

to adhere to its own laid down policies while sanctioning additional

batches. In a batch of writ petitions filed in the year 2000, a Division

Bench of this Court had held that though the procedure for

screening the applications and identifying the schools for sanction of

Plus Two courses had been laid down, the same was not followed.

Finding manifest arbitrariness in sanctioning Plus Two courses, this

Court had quashed the Government Orders issued in that regard

(See Judgment dated 07.07.2000 in OP.No.17843/2000 and

connected cases). This Court directed the State Government to

follow the procedure laid down by it in the Government Orders

within a specified time frame.

5. Even after the above judgment, no uniform principle was

adhered to in the subsequent years, by the various successive

Governments. The Government issued G.O.(MS) No.185/13/G.Edn

dated 11.06.2013, whereby it was decided to accord sanction for

two batches of Higher Secondary Courses in 148 Grama Panchayats

where there are no Higher Secondary Schools and 382 batches in 8

northern districts from Ernakulam to Kasargode. The said

& con.cases -28-

Government Order was also challenged in a batch of writ petitions.

The writ petitions were allowed by a learned Single Judge quashing

the Government orders as ultra vires the provisions of the Kerala

Education Rules (KER).

6. The judgment of the learned Single Judge was reversed

by a Division Bench of this Court holding that the provisions of the

KER will not apply to the sanctioning of Higher Secondary Courses in

Higher Secondary Schools and that there was no material before the

Court warranting interference with the policy decisions taken by the

State Government. The Division Bench in its judgment in

W.A.No.1341 of 2013, however, observed that after giving effect to

the policy decision dated 11.06.2013, the Government should also

consider the grant of Higher Secondary Courses in other areas

where there was an educational need.

7. After the judgment of the Division Bench, a Cabinet

Committee was constituted with the Minister of Education as the

Chairman. Another committee had been constituted with the

Director of Higher Secondary Education as the Chairman. The

recommendations made by the Director of Higher Secondary

Education along with a list of schools for starting the plus two

& con.cases -29-

courses and for sanctioning additional batches were submitted on

19.05.2014 and the said report was accepted by the Cabinet

Committee. However, at that stage, the Government issued G.O.

(MS)No.86/14/G.Edn dated 24.05.2014 which indicated that the

decision of the Government was not to sanction new Higher

Secondary Schools during the academic year 2014-2015, but only to

sanction additional batches throughout the entire State and to invite

applications for the same. The reason for the decision appears to be

that there would be unaffordable financial commitment if new Higher

Secondary Schools were allowed. The Government Order dated

24.05.2014 was challenged by the Managements of some of the

schools, before this Court, and a Division Bench of this Court

quashed the Government Order dated 24.05.2014 finding that the

Government did not have any material to support a deviation from

its earlier policy decision stated in the Government Order dated

11.06.2013. Thereafter, the Cabinet again considered the matter on

16.07.2014. A sub-committee was constituted to go into the matter.

Based on the recommendations of the Cabinet Sub-committee, that

was accepted by the Council of Ministers, G.O.(MS)No.143/14/G.Edn

dated 31.07.2014 was issued. The above Government Order was

& con.cases -30-

challenged in a batch of writ petitions.

8. A learned Single Judge of this Court heard the cases in

detail and took note of the events that took place from the academic

year 1997-98 and the previous judgments of this Court on the

subject, which have been narrated above. The judgment of the

learned Single Judge, in the said cases, has been reported as

Manager, St.Sebastian High School Thrissur District v. State

of Kerala and others [2015 KHC 725]. After a detailed

consideration of the entire issues involved, this Court issued specific

directions that are to be followed while sanctioning Plus Two courses

in schools. The Government accepted the above judgment. The

directions issued by this Court were comprehensive and were to

guide the Government while granting Higher Secondary Courses.

One of the directions was that the Government should evolve and

put in place suitable machinery to determine the educational need in

each district in the State in the field of Higher Secondary Education

which shall determine the educational need on an ongoing basis so

that the educational need for any academic year is estimated at

least a year in advance. There is a further direction to the State

Government to periodically call for applications from the Educational

& con.cases -31-

Agencies in the districts concerned and take steps to sanction Higher

Secondary Courses in such districts.

9. Though directions were issued as early as in 2015,

confusion continued in the matter of sanction of higher secondary

batches. The issue again came up for consideration before this Court

in Manager, Munniyoor HSS, Parakkadavu v. State of Kerala

and others [2022 KHC 64]. There were two writ petitions before

the Court and the prayers were for setting aside a Government

Order by which the request made by the petitioner therein for

sanction of additional higher secondary batches was declined by the

Government. The contention of the petitioner before the Court was

that the directions issued by this Court in St.Sebastian (supra)

were not being followed by the Government. The Court took note of

the fact that the petitioners before the Court were conducting a

school in Munniyoor, which is an educationally, socially, and

economically backward area and that about 2000 students were

studying in the school. It was noticed that 750 students passed the

SSLC examination during the previous academic year and there

were only 4 plus one batches which can accommodate about 200

students. The Court considered the total number of students who

& con.cases -32-

had applied for the course in the Malappuram district and the total

number of seats available in the district and found an acute shortage

of seats in several local areas in Malappuram district. The Court

found that once the educational need in an area is established, and

the same is supported by the findings of a committee constituted by

the Government itself, the Government cannot be heard to contend

that the applications for additional batches shall not be considered

until the Government decides in that regard. The Court held that

the Government would be abdicating its constitutional duty of

providing education to a citizen by taking such a stand. The Court

directed the Government to sanction three additional batches for the

school in question.

10. The judgment of the learned Single Judge was challenged

in appeal before a Division Bench of this Court. The Division Bench

disposed of the appeals by judgment in State of Kerala v. Sreelal

[2023 (1) KLT 319]. Paragraph Nos.13 and 14 of the judgment

read as follows:

"13. Before dealing with the Writ Petition filed by the Manager, it is necessary to remind ourselves the principles to be kept in mind while dealing with a Writ Petition of this nature. Every citizen has a right to education under the Constitution and the State is under an obligation to establish educational institutions so as to enable citizens to enjoy the

& con.cases -33-

said right. The State may discharge the said obligation either through State owned educational institutions or through private educational institutions recognised and regulated by the State (See Mohini Jain v. State of Karnataka & Ors., 1992 (2) KLT OnLine 1040 (SC) = 1992 KHC

898). If the State is not able to discharge the said obligation for reasons beyond its control through the State owned educational institutions, no doubt, the State is certainly entitled to discharge the said obligation through State recognised and regulated educational institutions including aided institutions. It is necessary to clarify in this context that the obligation of the State as enshrined in the Constitution is only to take necessary steps to cater to the educational needs of the citizens within the limits of its economic capacity, and it cannot be said that in the matter of evolving a policy and in the matter implementing the policy so evolved, the Government cannot take note of the financial implications involved (See Unni Krishnan J.P. v. State of Andhra Pradesh (1993 (2) KLT OnLine 1113 (SC) = (1993) 1 SCC 645) and Modern School v. Union of India, (2004 (3) KLT SN 13 (C.No.17) SC =(2004) 5 SCC 583). Needless to say, what is expected from the Government is that there has to be a fair decision in the matter of discharging the said constitutional obligation.

14. It is seen that this Court has noticed in St.Sebastian's High School, that there is no proper system in place in the State for assessment of educational need in the field of secondary education, and in the absence of a consistent and transparent policy, the allotment process of fresh and additional batches of higher secondary courses is always entangled in litigations. In the aforesaid circumstances, this Court issued the following directions to the Government in the matter of consideration of applications for the grant of higher secondary courses:

(i) The State Government shall evolve and put in place suitable machinery to determine the educational need in each district in the State in the field of higher secondary education;

(ii) The machinery to be set up by the State Government must

& con.cases -34-

be one that determines such educational need on an ongoing basis so that the educational need for any academic year is estimated at least a year in advance.

(iii) Based on the determination of educational need, the State Government must periodically call for applications from educational agencies in the district concerned and take steps to sanction higher secondary courses in such districts.

(iv) The criteria evolved by the State Government for sanctioning higher secondary courses must, inter alia, take into account the socially, educationally and economically backward areas in each district.

(v) While considering applications in areas where an educational need has been determined as existing, the State Government shall give preference to those applicants who have been recommended for the grant of higher secondary course in the past, either through Government Orders or through judgments of this Court, but were not sanctioned Higher Secondary Courses only because there was no policy decision then taken by the State Government to sanction Higher Secondary Courses in the State, or on account of the then Government facing financial constraints. Such cases would have to be considered favourably for a grant, subject to the applicant concerned complying with the infrastructural and other requirements mandated by the Kerala Education Act and Rules.

(vi) Insofar as I have directed that the State Government shall call for applications, based on the perceived educational need determined in any area, before considering a grant of higher secondary course to any educational agency in the said area, it would be open to the petitioners herein to respond to any call for applications by the Government, as and when made, and the fact that they have preferred applications in the past or that any such application preferred has been rejected in the past shall be of no

& con.cases -35-

relevance in a consideration by the State Government of the merit of the fresh applications so preferred by the petitioners.

(vii) The State Government shall endeavour to complete the above exercise by 31.03.2016 for the next academic year and thereafter, sanction courses based on educational need by 31st March of every succeeding year so that no student is prejudicially affected in the pursuit of his higher secondary education in the State during the academic year 2016-17 or thereafter. It is seen that the Government has accepted the directions contained in the judgment of this Court in St. Sebastian's High School, and issued Ext.P4 order on 05.04.2016 constituting Regional Level Committees covering two Districts and a State Level Committee for assessment of the educational need of the State in the field of higher secondary education. It is directed in the said order that the Regional Level Committee shall furnish a report to the State Level Committee for the next academic year before 30th September every year and the State Level Committee shall scrutinize the report of the Regional Level Committees and submit a final report to the Government before 31st October every year. It was also stated in the said order that the Government will examine the report of the State Level Committee and take a decision for calling for applications to be set out in the detailed guidelines to be issued later and the entire exercise on the basis of the educational needs shall be completed within 31st March of the succeeding year. We have perused the judgment of this court in St. Sebastian's High School and we are in complete agreement with the said decision. Having regard to the directions issued by this Court in the said case and the directions issued in Ext.P4 order issued by the Government in compliance with the directions of this court, we are also of the view that if the directions issued by this Court in the said case and the directions in Ext.P4 order are complied with, the process of allotment of higher secondary courses in the State would be consistent and transparent conforming to the constitutional requirements." (emphasis supplied)

& con.cases -36-

11. After outlining the principles of law involved, the Division

Bench held that in a situation of this nature where the educational

need and shortage of facilities are found, but the Government is not

taking steps to cater to the need, the right of persons who run

educational institutions being one traceable only to Article 19(1)(g)

of the Constitution, all that can be sought for are directions to the

Government to comply with the guidelines in this regard and nothing

more. This Court considered the contention of the management of

various schools, that the Government is obliged to grant additional

batches of Higher Secondary Courses since the State Level

Committee constituted by the Government pursuant to the

directions issued by this Court in St.Sebastian (supra), had

recommended the grant of additional batches of Higher Secondary

Courses in the schools and held that the arguments cannot be

accepted since the Government is not bound by the report of the

State Level Committee and the purpose of the report is only to

enable the Government to take a fair decision in the matter and to

make the process of allotment of Higher Secondary Courses in

various schools in the aided sector consistent and transparent.

Regarding the arguments advanced that the State Government had

& con.cases -37-

not invited applications as directed by this Court in St.Sebastian

(supra), the Division Bench held that the relief that can be prayed

for in such situations is only for a direction to the Government to act

upon the report of the State Level Committee and invite

applications. The contention of the Government Pleader that

sanctioning additional batches in a few Higher Secondary Schools

that have made individual representations before the Government

and which have approached this court challenging the decisions

rejecting their representation will open up a Pandora's Box, and the

Government will be in a predicament in dealing with such

applications in the light of directions of this Court in St.Sebastian

(supra) was held to be justified. The Court held that in any areas

where policy decisions involving financial implications are to be

taken by the Government, the scope of judicial review is limited,

that in such cases, the State is competent to frame a policy, and

that unless a policy so framed is capricious or is in conflict with

constitutional or statutory provisions, it is not open for the Court to

interfere with such policy decisions. The Division Bench referred to

the decision in M.P.Oil Extraction v. State of MP [1997 (7) SCC

592]. The Division Bench finally directed the Government to

& con.cases -38-

consider the acute shortage of facilities in the field of Higher

Secondary Education in Malappuram District and decide how it would

cater to the needs of the district.

12. The grievance of the petitioners in these writ petitions is

that even after the judgment of the Division Bench in Sreelal

(supra), the Government has not considered the issue from the

right perspective and taken a decision, and instead, went ahead with

granting additional batches to 97 schools on a pick and choose basis

without really ascertaining the educational need in the different

areas. It is submitted that not only has the Government abdicated

its duties as has been pointed out in the decisions referred supra,

but the Government has also gone ahead to take arbitrary decisions

as to choosing persons without any reference to the real need of the

localities.

13. The role of this Court in these writ petitions is very

limited. The Division Bench in Sreelal (supra) has already pointed

out the reliefs that can be claimed by educational institutions, in

such matters. The Division Bench has unequivocally held that (i)

individual requests for grant of additional higher secondary batches

cannot be entertained; (ii) there cannot be a direction to grant

& con.cases -39-

additional Higher Secondary batches, merely for the reason that the

State Level Committee had recommended so; (iii) where financial

commitments are involved, the policy evolved by the State for

sanction of Higher Secondary Course, cannot be interfered with,

unless it is capricious or is in conflict with constitutional or statutory

provisions ; (iv) that the process of allotment of Higher Secondary

Courses in the State would be consistent, transparent and

conforming to the constitutional requirements, if the directions of

this Court in St.Sebastian(supra), and, in the Government order

G.O.(MS)No.75/2016/G.Edn. dated 5.4.2016 are followed.

14. Coming to the present fact situation, I shall refer to the

facts borne out from the pleadings in WP(C)No.25519 of 2023

treating it as the lead case. The petitioner in WP(C)No.25519 of

2023 is the Manager of AR Nagar Higher Secondary School situated

within the territorial limits of AR Nagar Grama Panchayat in

Malappuram District. It is stated that more than 4000 students are

studying in the school and 564 students passed SSLC examination

during the previous academic year. The number of seats available for

plus one course in the petitioner's school was only 200 and it is

submitted that more than 300 students will be deprived of the

& con.cases -40-

facilities in the school for pursuing their higher studies. This is the

factual basis on which additional batches are requested. The

petitioner submits that by Ext.P5 Government Order dated

27.07.2023, sanctioning 97 temporary batches, schools with

sufficient batches have been allowed additional batches but schools

that have educational needs have been avoided.

15. Ext.P5 says that the Director of General Education had,

vide letter dated 21.07.2023, recommended the sanction of 97

temporary plus one batches, to 97 Government schools and aided

schools for the year 2023-2024 and the said recommendation is

being accepted. It is seen from the order that online applications

had been called for, for allotment of seats for plus one, and classes

were started on 5th July after completing three levels of allotments.

It is also noticed that more than 32433 students were awaiting

admission without getting allotment. It is further stated that even

though on the State level, there are more seats than applied for, in

Palakkad and Malappuram Districts, the seats available are much

less than the requirement. It is further stated that the Director of

General Education had reported that in six districts from Palakkad to

Kasargode, in various Taluks, there is a shortage of number of seats,

& con.cases -41-

which is the reason why 97 additional batches are recommended

with an additional financial outlay of `15,71,40,000/-.

16. On 13.09.2023, this Court directed the petitioners as well

as the respondents in these cases to give details of the total number

of students who have passed out SSLC from the petitioners' schools

and the students who already got admission for Plus One in the

petitioners' school or other schools. The purpose was to ascertain

the situation as to how many students who have passed out are

waiting without being able to get admission for further studies.

Affidavits were filed thereafter.

17. On 25.09.2023, this Court took note of the list made

available by the Government Pleader showing the students who have

passed out SSLC from the schools in question and directed the

respondents to give the number of seats available in those schools

for the plus two classes along with such details that can give a clear

idea about the requirement in each of the schools. Thereafter on

29.09.2023, this Court directed the Government Pleader to place on

record an affidavit stating the actions that have been taken

according to G.O.(MS)No.75/2016/G.Edn dated 05.04.2016 and how

the educational need was identified in each of these cases. There

& con.cases -42-

was also a direction that the affidavit should clearly state about how

the 97 additional batches were temporarily allowed and how the

schools that were chosen for additional batches were identified. A

detailed counter affidavit was filed by the Government Pleader

thereafter.

18. It is stated in the counter affidavit that applications for

Plus One admission for the academic year were invited online on

02.06.2023 and the first-year classes commenced on 5 th July after

completing the allotment of three phases. A total number of 417545

students applied in the main phase and 60488 students in the

supplementary allotment out of which 361126 students got Plus One

admission. It is stated that after the first supplementary allotment

on 05.07.2023, 18005 vacancies existed in the merit quota, 10449

in the management quota, and 36203 in the unaided quota. It is

submitted that there were 28454 vacancies in the schools and the

total number of seats was found to be surplus at the State level. It

is however admitted that, at the district level, there is a shortage of

seats in Malappuram and Palakkad Districts. Since classes had

already begun, there was limited time available with the

Government to select the schools to cater to the needs of the

& con.cases -43-

students and the shortage of streams was identified by analysing the

total number of applicants, the admitted students, the number of

students waiting for allotments, etc. It is submitted that these facts

are already available in the Central Allotment Portal. It is stated that

the allotment of temporary batches in the Malabar area was a policy

matter of the Government. It is further stated in the affidavit that

the schools having infrastructure facilities were identified from the

details submitted by the schools during the time of uploading the

details in the Central Allotment Portal, and after verification of the

infrastructure and taking an undertaking from the Principals of the

schools, the decision was taken for allowing 97 additional batches. It

is also submitted that apart from the infrastructure facilities, options

submitted by the students who were waiting for admission were also

considered. The counter affidavit further states that providing

sufficient batches for admission of all the students who passed the

10th standard from a particular school, cannot be accepted as the

yardstick for grant of additional batches and that such a course of

action will not cater to the needs of the students. It is submitted

that when it comes to the Higher Secondary stream, there are about

46 course combinations available, and the students can choose any

& con.cases -44-

of the 46 course combinations. All the 46 combinations will not be

available in a single school. It is submitted that a student who

passed out from a school will not seek admission in the same school

necessarily and would go by their choice of combination of subjects.

It is submitted that Higher Secondary education is not the only

option available to the students who passed out from 10 th standard,

they also have the option of VHSE, ITI, Polytechnic, etc.

19. It is admitted in the counter affidavit that the State Level

Committee did not submit any report of the Government for

sanctioning additional batches as required in G.O.

(MS)No.75/2016/G.Edn. during the previous year. However, the

educational needs have been addressed by sanctioning temporary

batches. It is also stated that 14 higher secondary batches having

insufficient strength were shifted to Malappuram and other districts

by Ext.R1(a) Government order dated 12.06.2023. The State relies

on the judgment of the Division Bench in Sreelal (supra) to submit

that the Government is not bound by the report submitted by the

State Level Committee and the report can only enable the

Government to take a fair decision in the matter.

20. Elaborate arguments were advanced by the counsel for

& con.cases -45-

the petitioners and the Government Pleader. The counsel for the

petitioners submitted that, admittedly, 30000 students were

awaiting admissions when the impugned order sanctioning 97

batches was issued. It is submitted that seat availability is only in

southern districts and there was no seat availability as far as

northern districts are concerned. When more than 15000 seats were

required in Malappuram District alone, only 53 temporary batches

were granted in Malappuram which will be barely sufficient to meet

the demand. These facts are borne out by the records which have

been produced in this case by the Government itself. The

Government meets the above arguments by stating that even

though demands have been raised by the Managers of the schools,

there are no complaints received from any students or their parents,

stating that they could not get admission for want of sufficient seats.

The above contention does not require any consideration. The

students and parents will be busy trying to get admission to some

school and will not be unnecessarily spending their time complaining

to the State Government about the deficiency in the facilities for

higher studies that are provided by the State Government. The

counsel for the petitioners further submitted that the Government

& con.cases -46-

cannot deviate from the procedures which have already been laid

down and considered in the judgment in St.Sebastian (supra) and

any deviation from the procedure can only be by a legislative

process. Admittedly, there has been no such legislative process. The

Government cannot hence contend that they are not bound by the

directions issued by this Court in St.Sebastian (supra). The

Division Bench in Sreelal (supra) also affirmed the directions

contained in the judgment in St.Sebastian (supra) and directed

the Government to decide on the educational needs in Malappuram

District. The judgment of the Division Bench in Sreelal (supra) as

well as the judgment of the Single Judge which was impugned in the

said appeal, clearly point out the fact situation in the district and the

actual requirement. There is no case that the education need in the

district has considerably reduced thereafter.

21. Even though this Court had directed the Government

Pleader to place on record an affidavit showing the steps that had

been taken for identifying the education needs as per the directions

contained in G.O.(MS)No.75/2016/G.Edn. dated 05.04.2016, the

affidavits which have been filed do not indicate any such action that

had been taken. On the other hand, the affidavits clearly show that

& con.cases -47-

no steps were taken to identify the education needs in the districts,

especially in Palakkad and Malappuram. Paragraphs 3, 4, and 5 of

the Government Order referred to above are extracted for reference;

"(iii) Based on the determination of educational need, the State Government must periodically call for applications from educational agencies in the district concerned and takes steps to sanction higher secondary courses in such districts.

(iv) The criteria evolved by the State Government for sanctioning higher secondary courses must, inter alia, take into account the socially, educationally and economically backward areas in each district.

(v) While considering applications in areas where an educational need has been determined as existing, the State Government shall give preference to those applicants who have been recommended for the grant of higher secondary course in the past, either through Government Orders or through judgments of this Court, but were not sanctioned Higher Secondary Courses only because there was no policy decision then taken by the State Government to sanction Higher Secondary Courses in the State, or on account of the then Government facing financial constraints. Such cases would have to be considered favourably for a grant, subject to the applicant concerned complying with the infrastructural and other requirements mandated by the Kerala Education Act and Rules."

22. The Government Order has been issued in compliance

with the directions contained in St.Sebastian (supra). This Court

had directed to ascertain the education needs of the various

districts on an ongoing basis. It is for that purpose that a Regional

& con.cases -48-

Level Committee and a State Level Committee have been

constituted as per the Government Order referred above. The order

specifically says that a report shall be furnished by the Regional

Level Committee before the 30th of every year. There is no mention

of such a report having been filed by the Regional Level Committee

during the previous academic year. The order further says that the

State Level Committee shall examine the report and take a decision

for calling for applications from the educational institutions.

Admittedly, this has also not been done. What is stated in the

counter affidavit is that there was very limited time available with

the Government to select the school to cater to the needs of the

student community. The said excuse cannot be entertained since

sufficient time has been identified by this Court in its judgment in

St.Sebastian (supra), and in the Government order issued in

compliance with the judgment. It is further stated that

infrastructure facilities were identified based on information

submitted during the uploading of details in the Central Allotment

Process. The entire action was unilateral and the order issued

sanctioning 97 additional batches had not been issued following the

directions issued by this Court in St.Sebastian (supra) or Sreelal

& con.cases -49-

(supra). Neither has the procedure laid down by the Government

itself in G.O.(MS)No.75/2016/G.Edn. dated 05.04.2016, has been

followed. The sorry situation continues even after several judgments

of this Court and orders issued by the Government on this behalf.

23. As already observed, since the academic year has ended,

no purpose will be served by quashing the Government Order

whereby 97 additional batches were allowed. However, positive

directions are necessary which need to be strictly enforced. The

results of the SSLC examination of the past academic year are

already published and the process for admission to the Higher

Secondary Course has started. We are once again at a stage where

there will be a requirement for finding out the education needs in

each district and different areas. There is no material available to

state whether an assessment had been done by the Regional Level

Committee during September last and whether any material had

been placed before the State Level Committee for decision. In such

circumstances, these writ petitions are disposed of with the

following directions;

(i) The prayer for quashing GO(MS)No.106/2023/GEdn.

dated 27.7.2023 is rejected.

& con.cases                                  -50-



         (ii)    The respondents shall call for a report from the

                 Regional    Level    Committee     and    the    State     Level

Committee regarding the education needs in the

various districts within 15 days from today.

(iii) If education needs are identified in any of the areas

where the petitioners' schools are functioning,

applications shall be sought from them as well as from

others for either allowing higher secondary courses or

granting additional batches.

(iv) No decision for sanctioning additional batches shall be

taken without strictly following the directions contained

in G.O.(MS)No.75/2016/G.Edn. dated 05.04.2016,

except regarding the date for assessment of need

stated in the Government Order.

Sd/-


                                                                    T.R.RAVI
                                                                     JUDGE


Sn/dsn


& con.cases                         -51-




                         APPENDIX OF WP(C) 25519/2023

PETITIONERS' EXHIBITS

EXHIBIT P1          TRUE COPY OF THE RELEVANT PAGES OF THE REPORT OF THE

COMMITTEE CONSTITUTED BY THE GOVERNMENT TO ASSESS THE EDUCATION NEED.

EXHIBIT P2 TRUE COPY OF THE JUDGMENT DATED 13-07-2020 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 14020/2020. EXHIBIT P3 TRUE COPY OF GO (RT) NO. 3648/2022/G.EDN DATED 17-06- 2022.

EXHIBIT P4 TRUE COPY OF GO (MS) NO. 75/16/G.EDN DATED 05-04-2016.

EXHIBIT P4(A) TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER.

EXHIBIT P5 TRUE COPY OF GO (MS) NO. 106/2023/G.EDN DATED 27-07- 2023.

EXHIBIT P6 TRUE COPY OF THE PAPER REPORT PUBLISHED IN MALAYALA MANORAMA DAILY ON 28-07-2023.

EXHIBIT P7 TRUE COPY OF THE LIST FURNISHED BY THE PRINCIPAL ABDU RAHMAN NAGAR HIGHER SECONDARY SCHOOL ON 18-09-2023 GIVING THE DETAILS OF STUDENTS WHO HAVE PASSED THE SSLC EXAMINATION FROM THE PETITIONER'S SCHOOL AND WHO HAVEN'T GOT PLUS ONE ADMISSION.

EXHIBIT P8 TRUE COPY OF THE CHART PRODUCED BY THE GOVERNMENT IN WP(C)NO. 9042/2021.

RESPONDENTS' ANNEXURES

ANNEXURE R1(A) TRUE COPY OF GO(MS) NO. 212/2016/GEDN DATED.

31.12.2016.

ANNEXURE R1(B) TRUE COPY OF G.O(MS) NO. 49/2017/GEDN DATED.

14.6.2017.

ANNEXURE R1(C) TRUE COPY OF GO(RT) NO. 4160/2021/GEDN DATED.

20.09.2021.

EXHIBIT R1(A) TRUE COPY OF CIRCULAR NO. ICT CELL/1771/2/DGE-

HSE/2023 DATED. 5.6.23.

EXHIBIT R1(B) TRUE COPY OF LETTER NO. ICT CELL/1771/1/DGE-HSE/2023 DATED. 21.7.23.

& con.cases                      -52-



EXHIBIT R1(C)       TRUE COPY HIGHER SECONDARY ADMISSION DETAILS AS ON
                    30.10.23.
EXHIBIT R1(D)       TRUE COPY OF G.O (MS) NO.63/2023/GEDN DATED.
                    27.5.2023.
EXHIBIT R1(E)       TRUE COPY OF G.O (MS) 77/2023/GEDN DATED.
                    12. 6.23.


& con.cases                        -53-




                        APPENDIX OF WP(C) 25468/2023

PETITIONER'S EXHIBITS

Exhibit P1              TRUE COPY OF THE JUDGMENT DATED 05-08-2020 PASSED

BY THIS HON'BLE COURT IN WP© NO. 15908/2020. Exhibit P2 TRUE COPY OF GO (RT) NO.4162/2021/G.EDN DATED 20- 09-2021.

Exhibit P3 TRUE COPY OF GO (MS) NO. 75/2016/G.EDN DATED 05- 04-2016.

Exhibit P4 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER.

Exhibit P5 TRUE COPY OF GO (MS) NO. 106/2023/G.EDN DATED 27- 07-2023 WITH RELEVANT PAGES OF ANNEXURES.

& con.cases                        -54-




                        APPENDIX OF WP(C) 25718/2023

PETITIONER'S EXHIBITS

Exhibit P1              TRUE COPY OF THE JUDGMENT DATED 02-09-2021 IN WP©
                        NO. 17688/2021.
Exhibit P2              TRUE COPY OF GO (MS) NO 75/2016/G.EDN DATED
                        05.04.2016.
Exhibit P3              TRUE COPY OF GO (MS) NO. 106/2023/G.EDN DATED 27-
                        07-2023.


& con.cases                        -55-




                        APPENDIX OF WP(C) 26182/2023

PETITIONER'S EXHIBITS

Exhibit P1              TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE
                        PETITIONER BEFORE THE 1ST RESPONDENT ON
                        25.11.2020.
Exhibit P1(a)           TRUE COPY OF THE JUDGMENT DATED 23.06.2021 IN WP©
                        NO. 4738 /2021.
Exhibit P2              TRUE COPY OF GO (RT) NO. 5070/2021/G.EDN DATED
                        11.11.2021.
Exhibit P3              TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE
                        PETITIONER BEFORE THE 1ST RESPONDENT.
Exhibit P4              TRUE COPY OF GO (MS) NO. 106/2023/G.EDN DATED 27-
                        07-2023.


& con.cases                        -56-




                        APPENDIX OF WP(C) 26257/2023

PETITIONER'S EXHIBITS

Exhibit P1              TRUE COPY OF THE RELEVANT PAGES OF THE REPORT OF
                        THE COMMITTEE DATED 25-08-2020.
Exhibit P2              TRUE COPY OF THE JUDGMENT DATED 10-07-2020 PASSED

BY THIS HON'BLE COURT IN WP© NO. 13928/2020. Exhibit P3 TRUE COPY OF GO (RT) NO. 4223/2021/G.EDN DATED 24- 09-2021.

Exhibit P4 TRUE COPY OF GO (MS) NO. 75/16/G.EDN DATED 05-04-2016.

Exhibit P4(a) TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER DATED 27-01-2023.

Exhibit P5 TRUE COPY OF GO (MS) NO. 106/2023/G.EDN DATED 27- 07-2023.

Exhibit P6 TRUE COPY OF THE PAPER REPORT PUBLISHED IN MALAYALA MANORAMA DAILY ON 28-07-2023.

& con.cases                      -57-




                      APPENDIX OF WP(C) 26770/2023

PETITIONER EXHIBITS
Exhibit P1            TRUE COPY OF THE JUDGMENT DATED 01-09-2021 PASSED

BY THIS HON'BLE COURT IN WP© NO. 15727/2021 Exhibit P2 TRUE COPY OF GO (MS) NO. 75/2016/G.EDN DATED 05- 04-2016 Exhibit P3 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER DATED 05-04-2023 Exhibit P4 TRUE COPY OF THE REPRESENTATION DATED NIL SUBMITTED BY THE PRESIDENT PTA BEFORE THE KARTHIKEYAN COMMITTEE Exhibit P5 TRUE COPY OF GO (MS) NO. 106/2023/G.EDN DATED 27- 07-2023 WITH RELEVANT PAGES OF ANNEXURES Exhibit P6 TRUE COPY OF THE LIST FURNISHED BY THE HEADMASTER SABARI HIGHER SECONDARY SCHOOL ON 23-09-2023 GIVING THE DETAILS OF STUDENTS WHO HAVE PASSED THE SSLC EXAMINATION FROM THE PETITIONER'S SCHOOL AND WHO HAVEN'T GOT PLUS ONE ADMISSION

& con.cases -58-

APPENDIX OF WP(C) 26890/2023

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF JUDGMENT DATED 19-08-2019 IN WP© NO. 22410/2019 PASSED BY THE HON'BLE HIGH COURT OF KERALA Exhibit P2 TRUE COPY OF GO(RT) NO. 2349/2020/G.EDN DATED 24-07-2020 Exhibit P3 TRUE COPY OF GO (MS) NO 75/2016/G.EDN DATED 05.04.2016 Exhibit P4 TRUE COPY OF THE JUDGMENT DATED 02-12-2020 IN

Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF THE REPORT OF THE STATE LEVEL COMMITTEE DATED 25-08-2020 Exhibit P6 TRRUE COPY OF GO (RT) NO. 2112/2021/G.EDN DATED 08-03-2021 Exhibit P7 TRUE COPY OF JUDGEMENT IN WP© NO. 9042/21 DATED 24-01-2022 Exhibit P8 TRUE COPY OF THE JUDGMENT DATED 17-06-2022 IN

Exhibit P8 (a) TRUE COPY OF THE JUDGMENT DATED 17-06-2022 IN

Exhibit P9 TRUE COPY OF GO (MS) NO. 106/2023/G.EDN DATED 27-07-2023 Exhibit P10 TRUE COPY OF THE PAPER REPORT PUBLISHED IN MALAYALA MANORAMA DAILY ON 28-07-2023 Exhibit P11 TRUE COPY OF THE LIST FURNISHED BY THE PRINCIPAL AHS PAREL MAMPATTUMOOLA ON 18-09-2023 GIVING THE DETAILS OF STUDENTS WHO HAVE PASSED THE SSLC EXAMINATION FROM THE PETITIONER'S SCHOOL AND WHO HAVEN'T GOT PLUS ONE ADMISSION

RESPONDENTS' EXHIBITS

ANNEXURE R1(A) TRUE COPY OF GO(MS) NO. 212/2016/GEDN DATED.

31.12.2016.

ANNEXURE R1(B) TRUE COPY OF G.O(MS) NO. 49/2017/GEDN DATED.

14.6.2017.

& con.cases -59-

ANNEXURE R1(C) TRUE COPY OF GO(RT) NO. 4160/2021/GEDN DATED.

20.09.2021.

EXHIBIT R1(A) TRUE COPY OF CIRCULAR NO. ICT CELL/1771/2/DGE-

HSE/2023 DATED. 5.6.23.

EXHIBIT R1(B) TRUE COPY OF LETTER NO. ICT CELL/1771/1/DGE-

HSE/2023 DATED. 21.7.23.

EXHIBIT R1(C) TRUE COPY HIGHER SECONDARY ADMISSION DETAILS AS ON 30.10.23.

EXHIBIT R1(D) TRUE COPY OF G.O (MS) NO.63/2023/GEDN DATED.

27.5.2023.

EXHIBIT R1(E) TRUE COPY OF G.O (MS) 77/2023/GEDN DATED.

12. 6.23.

& con.cases                        -60-




                        APPENDIX OF WP(C) 27190/2023

PETITIONER'S EXHIBITS

Exhibit P1              TRUE COPY OF THE REPRESENTATIONS DATED 07/08/2023

SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENTS Exhibit P2 TRUE COPY OF THE REPRESENTATIONS DATED 07/08/2023 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT

RESPONDENTS' EXHIBITS

ANNEXURE R1(A) TRUE COPY OF GO(MS) NO. 212/2016/GEDN DATED.

31.12.2016.

ANNEXURE R1(B) TRUE COPY OF G.O(MS) NO. 49/2017/GEDN DATED.

14.6.2017.

ANNEXURE R1(C) TRUE COPY OF GO(RT) NO. 4160/2021/GEDN DATED.

20.09.2021.

EXHIBIT R1(A) TRUE COPY OF CIRCULAR NO. ICT CELL/1771/2/DGE-

HSE/2023 DATED. 5.6.23.

EXHIBIT R1(B) TRUE COPY OF LETTER NO. ICT CELL/1771/1/DGE-

HSE/2023 DATED. 21.7.23.

EXHIBIT R1(C) TRUE COPY HIGHER SECONDARY ADMISSION DETAILS AS ON 30.10.23.

EXHIBIT R1(D) TRUE COPY OF G.O (MS) NO.63/2023/GEDN DATED.

27.5.2023.

EXHIBIT R1(E) TRUE COPY OF G.O (MS) 77/2023/GEDN DATED.

12. 6.23.

& con.cases                        -61-




                        APPENDIX OF WP(C) 27263/2023

PETITIONER'S EXHIBITS

Exhibit P1              TRUE COPY OF GO (MS) NO. 75/2016/G.EDN DATED 05-
                        04-2016.
Exhibit P2              TRUE COPY OF THE ORDER BEARING NO GO (MS) NO.

106/2023/G.EDN DATED 27-07-2023 ISSUED BY THE 1ST RESPONDENT.

Exhibit P3 TRUE COPY OF THE PETITION DATED 24/7/2023 SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT.

Exhibit P4 TRUE COPY OF THE TALUK WISE DETAILS OF WAITING APPLICANTS, AVAILABLE SEATS DEFICIENCY ETC. Exhibit P5 TRUE COPY OF THE CERTIFICATE DATED 19/9/2023 ISSUED BY THE HEADMASTER OF THE PETITIONER'S SCHOOL.

& con.cases                        -62-




                        APPENDIX OF WP(C) 27694/2023

PETITIONER'S EXHIBITS

Exhibit P1              TRUE COPY OF THE JUDGMENT DATED 01-11-2021 PASSED

BY THIS HON'BLE COURT IN WP© NO. 23698/2021. Exhibit P2 TRUE COPY OF GO (MS) NO. 75/2016/G.EDN DATED 05- 04-2016.

Exhibit P3 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER DATED 01-04-2023.

Exhibit P4 TRUE COPY OF GO (MS) NO. 106/2023/G.EDN DATED 27- 07-2023 WITH RELEVANT PAGES OF ANNEXURES.

& con.cases                         -63-




                         APPENDIX OF WP(C) 27755/2023

PETITIONER'S EXHIBITS

Exhibit P1          TRUE COPY OF JUDGMENT DATED 30-03-2021 IN WP© NO.

6186/2021 PASSED BY THE HON'BLE HIGH COURT OF KERALA. Exhibit P1(a) TRUE COPY OF GO(RT) NO. 3957/2021 /G.EDN DATED 08-09- 2021.

Exhibit P2 TRUE COPY OF GO (MS) NO 75/2016/G.EDN DATED 05.04.2016. Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE REPORT OF THE STATE LEVEL COMMITTEE DATED 25-08-2020.

Exhibit P4 TRUE COPY OF JUDGEMENT IN WP© NO. 22597/2021 DATED 12- 08-2022.

Exhibit P5 TRUE COPY OF GO (MS) NO. 106/2023/G.EDN DATED 27-07- 2023.

Exhibit P6 TRUE COPY OF THE PAPER REPORT PUBLISHED IN MALAYALA MANORAMA DAILY ON 28-07-2023.

Exhibit P7 TRUE COPY OF THE CERTIFICATE ISSUED BY THE PRINCIPAL ASM HIGHER SECONDARY SCHOOL, VELLIYANCHERY ON 18-09-2023 ALONG WITH THE LIST OF STUDENTS WHO HAVE PASSED THE SSLC EXAMINATION FROM THE PETITIONER'S SCHOOL AND WHO HAVEN'T GOT PLUS ONE ADMISSION.

& con.cases                        -64-




                        APPENDIX OF WP(C) 27804/2023

PETITIONER'S EXHIBITS

Exhibit P1              TRUE COPY OF GO (MS) NO. 75/2016/G.EDN DATED 05-
                        04-2016.
Exhibit P2              TRUE COPY OF THE ORDER BEARING NO GO (MS) NO.

106/2023/G.EDN DATED 27-07-2023 ISSUED BY THE 1ST RESPONDENT.

Exhibit P3 TRUE COPY OF THE COMMUNICATION DATED 19/3/2020 OF THE REGIONAL DEPUTY DIRECTOR, ERNAKULAM TO THE JOINT DIRECTOR (ACADEMIC), HIGHER SECONDARY EDUCATION, THIRUVANANTHAPURAM.

Exhibit P4 TRUE COPY OF THE TALUK WISE DETAILS OF WAITING APPLICANTS, AVAILABLE SEATS DEFICIENCY ETC. Exhibit P5 TRUE COPY OF THE PETITION DATED NIL SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT. Exhibit P6 TRUE COPY OF THE DETAILS OF THE STUDENTS WHO HAD APPEARED FOR THE SSLC EXAMINATION DURING THE ACADEMIC YEAR 2022-23 AND WHO HAD PASSED THE SSLC EXAMINATION ETC.

& con.cases                        -65-




                        APPENDIX OF WP(C) 28604/2023

PETITIONER'S EXHIBITS

Exhibit P1              TRUE COPY OF THE CERTIFICATE DATED 11.08.2023

ISSUED BY THE HEADMASTER OF THE PETITIONER'S SCHOOL.

Exhibit P2 TRUE COPY OF SCHOOL PROFORMA I (ACADEMIC YEAR 2023-2024) NUMBER OF STUDENTS, OFFICE OF THE DIRECTOR OF EDUCATION, TRIVANDRUM TAKEN ON 08.06.2023 AND ATTESTED BY THE HEADMASTER OF THE PETITIONER'S SCHOOL.

Exhibit P3 TRUE COPY OF THE LETTER BEARING NO.

A1/182/R.D.D/H.S.S/E.K.M/2020 DATED 19.03.2020 ISSUED BY THE REGIONAL DEPUTY HEAD, OFFICE OF THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION, ERNAKULAM AND RELEVANT PAGES OF THE REPORT OF REGIONAL LEVEL SUB COMMITTEE.

Exhibit P4 TRUE COPY OF THE JUDGMENT DATED 21.12.2018 IN W.P. (C) NO.42257/2018.

Exhibit P5 TRUE COPY OF THE ORDER BEARING G.O. (RT)NO.3883/2019/GEDN., DATED 28.09.2019 ISSUED BY THE 1ST RESPONDENT.

Exhibit P6 TRUE COPY OF LETTER BEARING NO.C.G.L1/19632/2023/C.G.E, DATED 02.06.2023 ISSUED BY THE PUBLIC INFORMATION OFFICER OF THE COMMISSIONER FOR EXAMINATION HIGHER SECONDARY. Exhibit P7 TRUE COPY OF THE G.O.(MS)NO.106/2023/GEDN, DATED 27.07.2023 ISSUED BY THE 1ST RESPONDENT AND RELEVANT PAGES OF ANNEXURE 2 (PROPOSED SCHOOL/COMBINATION LIST) ATTACHED THEREWITH. Exhibit P8 TRUE COPY OF THE REPRESENTATION DATED 16.08.2023 SUBMITTED BEFORE THE 1ST RESPONDENT.

& con.cases                      -66-




                      APPENDIX OF WP(C) 28920/2023

PETITIONER EXHIBITS
Exhibit P1            TRUE COPY OF GO (MS) NO. 75/2016/G.EDN DATED 05-
                      04-2016
Exhibit P2            TRUE COPY OF THE ORDER BEARING NO GO (MS) NO.

106/2023/G.EDN DATED 27-07-2023 ISSUED BY THE 1ST RESPONDENT Exhibit P3 TRUE COPY OF THE COMMUNICATION DATED 19/3/2020 OF THE REGIONAL DEPUTY DIRECTOR, ERNAKULAM TO THE JOINT DIRECTOR (ACADEMIC), HIGHER SECONDARY EDUCATION, THIRUVANANTHAPURAM Exhibit P4 TRUE COPY OF THE TALUK WISE DETAILS OF WAITING APPLICANTS, AVAILABLE SEATS DEFICIENCY ETC Exhibit P5 TRUE COPY OF THE PETITION DATED 16/8/2023 SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT Exhibit P6 TRUE COPY OF THE CERTIFICATE DATED 19/6/2023 ISSUED BY THE HEADMASTER OF THE PETITIONER'S SCHOOL

& con.cases -67-

APPENDIX OF WP(C) 29693/2023

PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT Exhibit P2 TRUE COPY OF THE JUDGMENT DATED 23-11-2021 PASSED BY THIS HON'BLE CURT IN W.P.(C) NO. 26099/2021 Exhibit P3 A TRUE COPY OF GO(MS)NO.75/2016/G.EDN DATED 05- 04-2016 Exhibit P4 A TRUE COPY OF GO(MS)NO. 106/2023/G.EDN DATED 27- 07-2023 WITH RELEVANT PAGES OF ANNEXURES Exhibit P5 TRUE COPY OF THE GO(MS) NO: 155/2002/G.EDN DATED 11-6-2002 Exhibit P6 TRUE COPY OF THE JUDGMENT DATED 27-7-2020 IN W.P. (C) NO: 18096 OF 2019

& con.cases -68-

APPENDIX OF WP(C) 29830/2023

PETITIONER EXHIBITS Exhibit P 1 TRUE COPY OF LETTER BEARING NO.

A1/182/R.D.D/H.S.S/E.K.M/2020 DATED 19.03.2020 ISSUED BY THE REGIONAL DEPUTY HEAD, OFFICE OF THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION, ERNAKULAM AND RELEVANT PAGES OF THE REPORT OF REGIONAL LEVEL SUB COMMITTEE.

Exhibit P 2 TRUE COPY OF JUDGMENT DATED 01.10.2021 IN W.P. (C)NO.20842/2021.

Exhibit P3 TRUE COPY OF ORDER BEARING G.O. (RT)NO.13/2022/GEDN., DATED 01.01.2022 ISSUED BY THE 1ST RESPONDENT.

Exhibit P4 TRUE COPY OF ORDER BEARING G.O. (MS)NO.106/2023/GEDN, DATED 27.07.2023 ISSUED BY THE 1ST RESPONDENT AND RELEVANT PAGES OF ANNEXURE 2 (PROPOSED SCHOOL/COMBINATION LIST) ATTACHED THEREWITH.

Exhibit P5 TRUE COPY OF THE LETTER BEARING NO.C.G.L1/19632/2023/C.G.E, DATED 02.06.2023 ISSUED BY THE PUBLIC INFORMATION OFFICER OF THE COMMISSIONER FOR EXAMINATION HIGHER SECONDARY.

Exhibit P6            TRUE COPY OF THE REPRESENTATION DATED 05.09.2023
                      BEFORE THE 1ST RESPONDENT


& con.cases                      -69-




                      APPENDIX OF WP(C) 30202/2023

PETITIONER EXHIBITS
Exhibit p 1           TRUE COPY OF SCHOOL PERFORMA I (ACADEMIC YEAR

2023-2024) NUMBER OF STUDENTS OFFICE OF THE DIRECTOR OF EDUCATION, TRIVANDRUM TAKEN ON 09.06.2023 ATTESTED BY THE HEADMASTER OF THE PETITIONER'S SCHOOL Exhibit 2 TRUE COPY OF LETTER BEARING NO.

A1/182/R.D.D/H.S.S/E.K.M/2020 DATED 19.03.2020 ISSUED BY THE REGIONAL DEPUTY HEAD, OFFICE OF THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION, ERNAKULAM AND RELEVANT PAGES OF THE REPORT OF REGIONAL LEVEL SUB COMMITTEE.

Exhibit p 3 TRUE COPY OF JUDGMENT DATED 03.08.2021 IN W.P.

Exhibit p4 TRUE COPY OF ORDER BEARING NO.G.O. (RT)NO.6060/2021/G,EDN, DATED 22.12.2021 ISSUED BY THE 1ST RESPONDENT Exhibit p 5 TRUE COPY OF LETTER BEARING NO.C.G.L1/14632/2023/D.G.E, DATED 02.06.2023 ISSUED BY THE PUBLIC INFORMATION OFFICER OF THE COMMISSIONER FOR EXAMINATION HIGHER SECONDARY AND JUNIOR SUPERINTENDENT, OFFICE OF THE COMMISSIONER FOR EXAMINATION TO ABDULRAHIMAN O.P.C Exhibit 6 TRUE COPY OF G.O.(MS) NO.106/2023/GEDN, DATED 27.07.2023 ISSUED BY THE 1ST RESPONDENT AND RELEVANT PAGES OF ANNEXURE 2 (PROPOSED SCHOOL/COMBINATION LIST) ATTACHED THEREWITH Exhibit p7 TRUE COPY OF THE REPRESENTATION DATED 05.09.2023 SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT

& con.cases -70-

APPENDIX OF WP(C) 30460/2023

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE CERTIFICATE ISSUED BY THE PETITIONER SHOWING THE STUDENTS STRENGTH OF THE PETITIONER'S SCHOOL FOR THE 2023 - 2024 AND SSLC PASS OUT STUDENTS FOR THE YEAR 2022 - 2023 Exhibit P 2 TRUE COPY OF LETTER BEARING NO.A1/182/R.D.D./H.S.S./E.K.M./2020 DATED 19.03.2020 ISSUED BY THE REGIONAL DEPUTY HEAD, OFFICE OF THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION, ERNAKULAM AND RELEVANT PAGES OF THE REPORT OF REGIONAL LEVEL SUB COMMITTEE. Exhibit P3 TRUE COPY OF THE JUDGMENT W.P.(C) NO.6176/2021 DATED 30.03.2021.

Exhibit P 4 TRUE COPY OF THE ORDER BEARING G.O.(P) NO.

4193/2021/G.EDN. 22.09.2021 ISSUED BY THE 1ST RESPONDENT Exhibit P5 TRUE COPY OF LETTER BEARING NO.C.G.L1/14632/2023/D.G.E, DATED 02.06.2023 ISSUED BY THE PUBLIC INFORMATION OFFICER OF THE COMMISSIONER FOR EXAMINATION HIGHER SECONDARY AND JUNIOR SUPERINTENDENT, OFFICE OF THE COMMISSIONER FOR EXAMINATION TO ABDULRAHIMAN O.P.C Exhibit P6 TRUE COPY OF THE ORDER BEARING G.O.(MS) NO.106/2023/G.EDN. DATED 27.07.2023 ISSUED BY THE 1ST RESPONDENT AND RELEVANT PAGES OF ANNEXURE 2 (PROPOSED SCHOOL/COMBINATION LIST) ATTACHED THEREWITH Exhibit P7 TRUE COPY OF THE REPRESENTATION DATED 05.09.2023 SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT

& con.cases -71-





                      APPENDIX OF WP(C) 30704/2023

PETITIONER EXHIBITS
Exhibit P1            TRUE COPY OF LETTER BEARING

NO.A1/182/R.D.D./H.S.S./E.K.M./2020 DATED 19.03.2020 ISSUED BY THE REGIONAL DEPUTY HEAD, OFFICE OF THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION, ERNAKULAM AND RELEVANT PAGES OF THE REPORT OF REGIONAL LEVEL SUB COMMITTEE. Exhibit P2 TRUE COPY OF JUDGMENT DATED 06.08.2021 IN W.P.(C)

Exhibit P 3 TRUE COPY OF ORDER BEARING NO.G.O.(RT) NO.6114/2021/G.EDN, DATED 27.12.2021 ISSUED BY THE 1ST RESPONDENT.

Exhibit P4 TRUE COPY OF LETTER BEARING NO.C.G.L1/14632/2023/D.G.E, DATED 02.06.2023 ISSUED BY THE PUBLIC INFORMATION OFFICER OF THE COMMISSIONER FOR EXAMINATION HIGHER SECONDARY AND JUNIOR SUPERINTENDENT, OFFICE OF THE COMMISSIONER FOR EXAMINATION TO ABDULRAHIMAN O.P.C Exhibit P5 TRUE COPY OF THE ORDER BEARING G.O.(MS) NO.106/2023/G.EDN. DATED 27.07.2023 ISSUED BY THE 1ST RESPONDENT AND RELEVANT PAGES OF ANNEXURE 2 (PROPOSED SCHOOL/COMBINATION LIST) ATTACHED THEREWITH.

Exhibit P6 TRUE COPY OF THE REPRESENTATION DATED 05.09.2023 SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT.

Exhibit P7 TRUE COPY OF THE APPLICATION DATED 07.09.2023 SUBMITTED BY MR.ABDUL RAHIMAN O.P.C UNDER RIGHT TO INFORMATION ACT.

Exhibit P8 TRUE COPY OF REPLY DATED 03.10.2023 GIVEN BY THE STATE PUBLIC INFORMATION OFFICER (ACADEMIC SECTION) OFFICE OF THE 2ND RESPONDENT Exhibit P9 TRUE COPY OF THE APPLICATION DATED 20.10.2023 SUBMITTED BY MR.ABDUL RAHIMAN O.P.C UNDER RIGHT TO INFORMATION ACT.

Exhibit P10 TRUE COPY OF REPLY DATED 09.11.2023 GIVEN BY THE STATE PUBLIC INFORMATION OFFICER (ACADEMIC SECTION) OFFICE OF THE 2ND RESPONDENT.

& con.cases                      -72-




                      APPENDIX OF WP(C) 31664/2023

PETITIONER EXHIBITS
Exhibit P 1           : TRUE COPY OF THE CERTIFICATE DATED 07.08.2023

ISSUED BY THE HEADMASTER OF THE PETITIONER'S SCHOOL Exhibit P2 TRUE COPY OF ORDER BEARING G.O. (MS)NO.106/2023/GEDN, DATED 27.07.2023 ISSUED BY THE 1ST RESPONDENT AND RELEVANT PAGES OF ANNEXURE 2 (PROPOSED SCHOOL/COMBINATION LIST) ATTACHED THEREWITH Exhibit P 3 TRUE COPY OF LETTER BEARING NO.C.G.L1/19632/2023/C.G.E, DATED 02.06.2023 ISSUED BY THE PUBLIC INFORMATION OFFICER OF THE COMMISSIONER FOR EXAMINATION HIGHER SECONDARY. Exhibit P4 TRUE COPY OF REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT DATED 26.07.2023

& con.cases -73-

APPENDIX OF WP(C) 33493/2023

PETITIONER EXHIBITS Exhibit-P1 TRUE COPY OF THE ORDER IN G.O.(MS). NO.75/16/G.EDN DATED 5.4.2016.

Exhibit-P2 TRUE COPY OF THE SCHOOL DETAILS SUBMITTED THROUGH THE 3RD RESPONDENT ON 8.6.2023 BY THE PETITIONER. Exhibit-P3 TRUE COPY OF THE ORDER IN G.O.(MS).

NO.106/2023/G.EDN DATED 27.7.2023.

& con.cases                       -74-




                      APPENDIX OF WP(C) 33861/2023

PETITIONER EXHIBITS
Exhibit P1        TRUE COPY OF THE CERTIFICATE DATED 03.03.2014 ISSUED BY

THE GOVT. OF INDIA, NATIONAL COMMISSION FOR MINORITY EDUCATIONAL INSTITUTION Exhibit P2 TRUE COPY OF SCHOOL PERFORMA I (ACADEMIC YEAR 2023- 2024) NUMBER OF STUDENTS, OFFICE OF THE DIRECTOR OF EDUCATION, TRIVANDRUM TAKEN ON 08.06.2023 Exhibit P3 TRUE COPY OF THE LETTER BEARING NO.

A1/182/R.D.D/H.S.S/E.K.M/2020 DATED 19.03.2020 ISSUED BY THE REGIONAL DEPUTY HEAD, OFFICE OF THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY EDUCATION, ERNAKULAM AND RELEVANT PAGES OF THE ABOVE REPORT OF REGIONAL LEVEL SUB COMMITTEE.

Exhibit P4 TRUE COPY OF JUDGMENT DATED 19.07.2022 IN W.P.(C)

Exhibit P5 TRUE COPY OF THE ORDER BEARING NO.G.O.(RT) NO.5089/2023/G.EDN, DATED 14.09.2023 ISSUED BY THE 1ST RESPONDENT Exhibit P6 TRUE COPY OF THE CERTIFICATE ISSUED BY THE HEADMASTER OF THE PETITIONER'S SCHOOL STATING THE DETAILS OF 85 STUDENTS Exhibit P7 TRUE COPY OF THE LETTER BEARING NO.C.G.L1/14632/2023/D.G.E, DATED 02.06.2023 ISSUED BY THE PUBLIC INFORMATION OFFICER OF THE COMMISSIONER FOR EXAMINATION HIGHER SECONDARY AND JUNIOR SUPERINTENDENT, OFFICE OF THE COMMISSIONER FOR EXAMINATION TO ABDULRAHIMAN O.P.C Exhibit P8 TRUE COPY OF G.O.(MS) NO.106/2023/G.EDN. DATED 27.07.2023 ISSUED BY THE 1ST RESPONDENT AND RELEVANT PAGES OF ANNEXURE 2 (PROPOSED SCHOOL/COMBINATION LIST) ATTACHED THEREWITH.

Exhibit P9 TRUE COPY OF THE REPRESENTATION DATED 0509.2023 SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT. EXHIBIT P10 TRUE COPY OF THE ORDER NO.G.O.(MS)NO.119/2022/GEDN, DATED 07.07.2022 ISSUED BY THE 1ST RESPONDENT EXHIBIT P11 TRUE COPY OF THE TRUE COPY OF THE ORDER NO.G.O. (MS)NO.63/2023/GEDN, DATED 27.05.2023 ISSUED BY THE 1ST RESPONDENT

& con.cases -75-

APPENDIX OF WP(C) 38096/2023 PETITIONER EXHIBITS

Exhibit -P1 A TRUE COPY OF THE LETTER BEARING NO.C.G.L1/14632/2023/D.G.E. DATED 02.06.2023 ISSUED BY THE PUBLIC INFORMATION OFFICER OF THE COMMISSIONER FOR EXAMINATION HIGHER SECONDARY AND JUNIOR SUPERINTENDENT, OFFICE OF THE COMMISSIONER FOR EXAMINATION TO ABDULRAHIMAN O.P.C. Exhibit -P2 A TRUE COPY OF G.O.(MS) NO.106/2023/G.EDN. DATED 27.07.2023 ISSUED BY THE 1ST RESPONDENT AND RELEVANT PAGES OF ANNEXURE 2 (PROPOSED SCHOOL/COMBINATION LIST) ATTACHED THEREWITH. Exhibit -P3 A TRUE COPY OF THE REPRESENTATION DATED 20.10.2023 SUBMITTED BY THE PETITIONER BEFORE THE 1ST 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 : IJJ

 

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

 
 
Latestlaws Newsletter