IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3918 of 2010(L)
1. T.N.DEEPA, W/O. SHRI.T.RADHAKRISHNAN,
... Petitioner
Vs
1. THE CALICUT UNIVERSITY, REPRESENTED BY
... Respondent
2. THE VICE-CHANCELLOR,
3. THE CONTROLLER OF EXAMINATIONS,
4. THE PRINCIPAL,
For Petitioner :SRI.S.EASWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :26/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------------------------
W.P.(C)No.3918 of 2010
------------------------------------------------
Dated this the 26th day of March, 2010
JUDGMENT
The petitioner herein approached this Court seeking for a
direction to issue the certificate namely M.Sc. original Certificate of
the petitioner. It is a case where the original of B.Sc. degree
certificate is misplaced in the office of the University. It is submitted
by the learned Standing Counsel for the University that even though
earnest efforts were made to trace out the same it could not succeed
so far.
2. It is submitted that the M.Sc. degree certificate has
already been issued to the petitioner which is not disputed by the
learned counsel for the petitioner. Therefore what remains is only
regarding the issue of duplicate copy of B.Sc. degree certificate. The
learned Standing Counsel submitted that the first respondent has
already taken up the matter with the M.G.University for a duplicate
copy of the same. On getting such a copy, the same will be supplied
to the petitioner. The said submission is recorded. On receipt of the
certificate from the M.G.University, the petitioners will be duly
informed and the Certificate will be furnished, accordingly.
The writ petition is accordingly disposed of.
T.R.RAMACHANDRAN NAIR, JUDGE
skj