2000 INSC 0212 SUPREME COURT OF INDIA State of Kerala Vs. G. Balakrishna Pillai (M. Jagannadha Rao and A. P. Misra JJ.) 14.02.2000 ORDER The Text below is only a summarized version of the order pronounced This appeal is against the order of the High Court where it had refused permission to schools to start 10 +2 course. The Court allowing the appeal remitted the case back to the High Court to dispose it off on merits and said that the state should formulate clear guidelines for schools seeking permission.