IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28361 of 2007(B)
1. S.V.LAKSHMI PRABHA, (MINOR), AGED 17,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER FOR GOVERNMENT
3. THE HEADMASTER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 28361 OF 2007
====================
Dated this the 25th day of September, 2007
J U D G M E N T
Petitioner, who completed SSLC under the old scheme
complains that she could not remit the examination fee pursuant to
Ext.P3 notification, as the whole family of hers was affected by
illness. In support of this contention, petitioner has also produced
Ext.P4 medical certificate. According to her, though the last date in
terms of the notification had expired, she had remitted the fee as per
Ext.P5. Subsequently she has made Ext.P7 representation before the
2nd respondent to permit her to sit for the examination particularly
for the reason that this is the last chance available to her.
2. I heard the learned counsel for the writ petitioner and the
learned Government Pleader in this behalf.
3. It is noted that the time in terms of the notification had
expired at the time the fee was remitted by the petitioner. But then,
the petitioner had reason for the delay and that is the illness as
WPC 28361/07
: 2 :
certified by Ext.P4. Be that as it may, now that the petitioner has
submitted Ext.P7 representation before the 2nd respondent, it is only
appropriate that the 2nd respondent considers and pass orders on
Ext.P7, as expeditiously as possible, at any rate before Part B
Examination commences.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp