IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14360 of 2009(L)
1. KALANA NASERIN.K
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :29/05/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.14360/2009-W
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 29th day of May, 2009
J U D G M E N T
The petitioner has passed the Vocational Higher Secondary
Examination 2009 after undergoing the Vocational Higher Secondary
Course. The syllabus include study of domestic nursing theory and
domestic nursing practical. She had obtained A grade in domestic nursing
theory and A+ in the nursing practical. It appears that similar students like
the petitioner who have passed the Vocational Higher Secondary
Examination had moved the Government to prefer persons who studied
MLT nursing to join B.Sc nursing course. There was a further demand to
reserve all seats of B.Sc nursing to such VHSC students. The petitioner has
produced Ext.P2, a copy of the representation dated 06/02/2009 forwarded
to the authorities concerned in the matter. But so far no action has been
taken on Ext.P2 by any of the authorities. Therefore, the petitioner has filed
a further representation as Ext.P3 before the Government.
2. It is upto the Government to take a decision in the matter.
Therefore, there will be a direction to the respondent to take a decision on
W.P.(C). No.14360/2009
-:2:-
Exts.P2 and P3 within a period of six weeks from the date of receipt of the
copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms