Citation : 2021 Latest Caselaw 13967 Mad
Judgement Date : 13 July, 2021
W.A.No.2551 of 2018
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 13.07.2021
CORAM
THE HON'BLE MR.JUSTICE M.M.SUNDRESH
and
THE HON'BLE MS.JUSTICE R.N.MANJULA
W.A.No.2551 of 2018
and C.M.P.No.20553 of 2018
1.The Secretary,
Educational Department,
Government of Tamil Nadu,
St.Fort George, Chennai.
2.The Collector,
Collectorate Building,
Coimbatore - 641 001.
3.The Chief Educational Officer,
No.500, Raja Street,
Coimbatore - 641 001.
4.The District Elementary Educational Officer,
No.500, Raja Street, Coimbatore - 641 001.
5.The Assistant Elementary Educational Officer,
No.500, Raja Street, Coimbatore - 641 001. .. Appellants
Vs
Coimbatore Arya Vysya Samajam
(Regd No.48/71)
Rep. by its General Secretary,
Mr.Shekar Viswanath,
No.73, Vysial Street,
Coimbatore - 641 001. .. Respondent
Page 1 of 4
http://www.judis.nic.in
W.A.No.2551 of 2018
Appeal filed under Clause 15 of Letters Patent against the order
dated 04.12.2017 made in W.P.No.30058 of 2017.
For Appellants : Mr.S.John J Raja Singh
For Respondent : Mr.A.Murali for
Ms.C.Uma
JUDGMENT
(Delivered by M.M.SUNDRESH, J.)
This writ appeal is directed against the order dated 04.12.2017
made in W.P.No.30058 of 2017.
2.The issue is only with respect to the direction of the learned
single Judge to accommodate the students in the neighbouring
schools. The learned single Judge directed the appellants to withdraw
the grant of aid pertaining to the respondent as the respondent school
itself has given a letter to that effect. It is submitted by both the
counsel that the order of the learned single Judge has been given
effect to by transferring the teachers and the students to the
neighbouring schools and the building, which was in a dilapidated
condition, has been demolished.
http://www.judis.nic.in W.A.No.2551 of 2018
3.We have also perused the report of the District Educational
Officer, Coimbatore which indicates the demolition details of the school
building with photographs while accommodating the students in the
other schools.
4.In view of the above, nothing survives for consideration in this
writ appeal and the same stands closed. No costs. Consequently,
connected miscellaneous petition is closed.
(M.M.S., J.) (R.N.M., J.)
13.07.2021
Index:Yes/No
mmi/ssm
http://www.judis.nic.in
W.A.No.2551 of 2018
M.M.SUNDRESH, J.
and
R.N.MANJULA,J.
mmi
W.A.No.2551 of 2018
13.07.2021
http://www.judis.nic.in
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!