High Court Kerala High Court

Aparna Venugopal vs The Secretary on 25 June, 2007

Kerala High Court
Aparna Venugopal vs The Secretary on 25 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17929 of 2007(H)


1. APARNA VENUGOPAL, MINOR,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE PRESIDENT,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :SRI.S.P.ARAVINDAKSHANPILLAY,KER.KALAMAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/06/2007

 O R D E R
                               S. SIRI JAGAN, J.

                       ---------------------------------

                       W.P.(C)NO. 17929 OF 2007

                     -----------------------------------

             DATED THIS THE 25th DAY OF JUNE, 2007


                                   JUDGMENT

The learned standing counsel for the respondents submits that

although the petitioner secured 40 out of 100 marks in the entrance

test, the admission was denied to her on the ground that she had

already crossed the age of 13 years as on 1.6.2007 which is the

upper age limit for admission. The petitioner also admits that she had

already crossed the age of 13 years on 1.6.2007.

In the above circumstance, the above submission of the standing

counsel is recorded and the writ petition is closed.

S. SIRI JAGAN, JUDGE

Acd