High Court Kerala High Court

Ambily.R. vs State Of Kerala on 19 May, 2010

Kerala High Court
Ambily.R. vs State Of Kerala on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26799 of 2008(M)


1. AMBILY.R.,BHAVANA, PAZHAVEEDU P.O.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, RERPESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE DIRECTOR, LAL BAHADUR SASTRI

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  :SRI.P.B.SURESH KUMAR SC, LBS CENTRE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/05/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 26799 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 19th day of May, 2010.

                            J U D G M E N T

The petitioner has filed this writ petition contending that in the

State Eligibility Test conducted by the respondents in the year 2007,

the benefit of moderation was not given to the petitioner. The learned

counsel for the respondents submits that the issue involved in this

writ petition is covered by the decision of this Court in W.P(C) No.

25380/2007. Learned counsel for the petitioner does not dispute the

fact that the issue is covered by that decision. In the above

circumstances, this writ petition is dismissed following that decision.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.