High Court Kerala High Court

Sejna A.V vs State Of Kerala And Others on 29 September, 2010

Kerala High Court
Sejna A.V vs State Of Kerala And Others on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30037 of 2010(D)



1. SEJNA A.V.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/09/2010

 O R D E R
                        ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 30037 OF 2010 (D)
                 =====================

         Dated this the 29th day of September, 2010

                           J U D G M E N T

The payer sought in the writ petition is to direct the 3rd and

4th respondent to include the name of the petitioner in the final

list of candidates eligible for admission in the Colleges under the

3rd respondent.

2. Admittedly, the last date for remittance of fee and

interest free deposit was 11/9/2010 and the fee remitted by the

petitioner was received by the 3rd respondent only on 13/9/2010.

It was for that reason, the petitioner’s name was not included in

the final list.Having regard to the fact that the remittance was not

made within the time allowed, this Court cannot find fault with the

respondents in not including the name of the petitioner.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp