High Court Kerala High Court

Sethu Chinnu P.C. vs State Of Kerala on 3 June, 2010

Kerala High Court
Sethu Chinnu P.C. vs State Of Kerala on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3858 of 2010(F)


1. SETHU CHINNU P.C., D/O. CHINNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF HIGHER SECONDARY EDUCATION,

3. REGIONAL DEPUTY DIRECTOR,

4. THE DISTRICT COLLECTOR,

5. GOVERNMENT BOYS,

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
                  ------------------------------
                   W.P.(C) No.3858 OF 2010
                  -------------------------------
             Dated this the 3rd day of JUNE, 2010

                       J U D G M E N T

The petitioner was a student of the Plus Two course in the

5th respondent School for the academic year 2007-2009. The

petitioner was not allowed to write the examination by the 5th

respondent, on the premise that if the petitioner is permitted to

write the examination they are not sure about her success.

Aggrieved by that order, the petitioner approached this Court by

filing W.P.(c)No.6989/09 and as per the interim orders of this

court, the petitioner wrote the examination. But in

W.A.No.583/09 the Division Bench declined to stay the interim

order, but directed that the results shall not be published.

Ultimately, by Ext.P9 judgment the Division Bench directed the

learned Single Judge to dispose of the writ petition itself. By

Ext.P10 judgment, the learned Single Judge found that in the

examination written pursuant to the interim order, the petitioner

failed in Physics and Chemistry and therefore there cannot be a

W.P.(c)No.3858/10 2

direction to declare the results of the examination undertaken

by the petitioner in that judgment. The petitioner was

permitted to file a representation and the representation was

directed to be disposed of. The petitioner filed Ext.P11

representation. Since no favourable orders were passed, the

petitioner filed this writ petition seeking the following reliefs:

“I. To call for the records leading to the issuance
of Exhibit P1 examine its legality and propriety and
quash the same by issuing a writ of certiorari.
II. To issue a writ of mandamus and direct the
1st respondent to produce all the answer sheet of
the petitioner before this honourable court.
III. To issue a writ of mandamus and direct the
2nd respondent to conduct revaluation of all the
answer sheet of the petitioner by an independent
authority.

IV. To issue a writ of mandamus and direct the
2nd respondent to declare the result of the
petitioner”

The learned counsel for the petitioner now submits that the

petitioner may be permitted to scrutinize the answer papers

for Physics and Chemistry, in which the petitioner has failed.

The learned Government Pleader submits that the examination

itself was written pursuant to interim orders of this Court and

ultimately this court refused to direct the respondents to

W.P.(c)No.3858/10 3

declare the results and therefore no scrutiny can be allowed.

Having heard both sides, I dispose of this writ petition

with a direction to the second respondent to permit the

petitioner to see the answer papers of Physics and Chemistry

without any right in respect thereof on the petitioner.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.3858/10 4

W.P.(c)No.3858/10 5