High Court Kerala High Court

Sheena K.P. vs The Director Of Higher Secondary on 3 July, 2009

Kerala High Court
Sheena K.P. vs The Director Of Higher Secondary on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17983 of 2009(P)


1. SHEENA K.P., W/O.UDAYAN, 26 YEARS,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF HIGHER SECONDARY
                       ...       Respondent

2. LAL BAHADUR SASTHRI CENTRE FOR SCIENCE

3. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/07/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No. 17983 of 2009
                      --------------------------
                 Dated this the 3rd July,2009

                        J U D G M E N T

Petitioner participated in the State Eligibility Test

2008 conducted by the respondents. As evidenced by

Exhibit-P1, she was awarded 47 out of 98 in paper 1 and

57 out of 120 in paper 2. Respondents have declared that

the petitioner has failed the examination. It is the

petitioners case that she is entitled to moderation which

has also not been awarded. She further claims that the

marks are to be computed as directed by this Court in

Exhibit-P12 judgment.

2. Learned Standing counsel for the 2nd

respondent, on instructions, submits that the issue is

covered in favour of the petitioner as per Exhibit-P12

judgment and that she is entitled to moderation as well.

Submission is recorded.

3. Accordingly the petitioner’s results for the Set

Examination, 2008 shall be declared by adopting the

W.P ( C) No. 17983 of 2009
2

directions contained in Exhibit-P12 and by awarding the

moderation marks on a par with other eligible candidates.

Writ petition is disposed of as above

(V.GIRI,JUDGE)
ma

W.P ( C) No. 17983 of 2009
3

W.P ( C) No. 17983 of 2009
4