IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32038 of 2008(L)
1. SREELEKSHMI, S/O.GOVINDAN UNNI, AGED
... Petitioner
Vs
1. THE JOINT DIRECTOR (EXAMINATIONS)
... Respondent
2. THE PRINCIPAL, GOVERNMENT HIGHER
For Petitioner :SRI.C.K.SAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/11/2008
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 32038 OF 2008 (L)
====================
Dated this the 3rd day of November, 2008
J U D G M E N T
Petitioner submits that since her original marklist of Higher
Secondary Examination has been taken into custody by the Kalamassery
Police in connection with Crime No.374/06, she has made Ext.P3
application to the 1st respondent requesting to issue a duplicate copy of
the marklist. Orders have not been passed on Ext.P3. It is stated that the
petitioner has joined B.Sc Mathematics at Victoria College, Kunnamkulam
under the University of Calicut and that for regularising the admission, she
has to produce copy of the marklist. It is therefore the writ petition is filed
praying for directing the 1st respondent to expedite orders on Ext.P3.
2. If as stated by the petitioner she has made Ext.P3 application to
the 1st respondent for issue of duplicate copy of the marklist and the
application thus made is proper in all aspects, there is no reason why
orders thereon shall not be passed on an expeditious basis, particularly
having regard to the fact that these certificates are required to be
produced by 15/11/2008.
Therefore, the writ petition is disposed of directing that the 1st
respondent shall take up and pass orders on Ext.P3, at any rate within 1
WPC 32038/08
:2 :
week of production of a copy of this judgment. Petitioner shall produce a
copy of this judgment along with a copy of this writ petition before the 1st
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp