IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33754 of 2009(L)
1. PRAVEENA V.KAMATH, H.NO.216/A,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. LBS CENTRE FOR SCIENCE & TECHNOLOGY,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.P.B.SURESH KUMAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/11/2009
O R D E R
P.N.RAVINDRAN, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). Nos. 33754 & 33943 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 25th day of November 2009.
JUDGMENT
The petitioners in these writ petitions appeared for the
State Eligibility Test (SET) 2008 conducted by the L.B.S.Centre
for Science and Technology. As per the stipulations in clause 13
of the prospectus, to pass the State Eligibility Test, a candidate
should secure atleast 35 percent marks in Paper I and Paper II
separately and atleast 50 per cent as the average of the
percentages in Paper I and Paper II. By Ext.P3 judgment, this
Court held that the stipulation that the candidate should secure
atleast 50 per cent as the average of the percentages in Paper I
and Paper II is not a proper or correct method to determine
whether a candidate has passed the State Eligibility Test. This
Court directed the L.B.S.Centre for Science and Technology to
declare that those candidates who have secured 50 per cent of
the aggregate marks in Papers I and II have passed the
examination instead of that 50 per cent of the average of the
percentage of marks in Papers I and II. The petitioners in these
writ petitions claim the benefit of Ext.P3 judgment.
W.P.(C). Nos. 33754 & 33943 OF 2009
2
2. Sri. P.B.Suresh Kumar, the learned standing counsel
appearing for the third respondent submits that the issues raised
in these writ petitions is covered in favour of the petitioners by
Ext.P3 judgment in W.P.(C).No.33754 of 2009 and that the third
respondent will necessarily determine whether the petitioners
have passed the State Eligibility Test by securing 50% of the
aggregate of the marks for Papers I and II. In the light of the
said submission, I dispose of these writ petitions with a direction
to the third respondent to extend the benefit of Ext.P3 judgment
to the petitioners in these writ petitions also. I also direct the
L.B.S. Centre for Science and Technology to extend the said
benefit to all the other candidates who have appeared for the
State Eligibility Test (SET) 2008 as directed by this Court in
Ext.P3 judgment without driving them to move this Court
seeking similar benefit. The State Government shall ratify the
said action of the third respondent.
(P.N.RAVINDRAN)
JUDGE
kkms/