IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3432 of 2011(D)
1. LINI NINAN, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
3. THE PRINCIPAL,
For Petitioner :SRI.A.P.SUBHASH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/02/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.3432 of 2011
--------------------------
Dated this the 2nd February, 2011
J U D G M E N T
Petitioner underwent M.Sc Nursing Course in the 3rd
respondent college. At the time of admission, the original
certificates such as Xth Certificate, Plus two Certificate,
Mark list, B.Sc Nursing Degree Certificate, R.N. Certificate
and certain other certificates were submitted. After
completing the course, petitioner requested for returning
the certificates. It is alleged that the 3rd respondent
refused the said request, even a written representation
made, was not acted upon. It is in these circumstances the
writ petition has been filed.
2. Petitioner relied on Ext.P1 judgment rendered
by this Court in W.P. (C) No.34220 of 2008 where this
very issue has been considered by this Court and the case
was disposed of with the following directions.
” In the result, writ petition is disposed of
directing the third respondent to return to the
petitioner the documents sought for by her,
namely the originals of S.S.L.C Book, Pre-
Degree Mark list, B.Sc Nursing Degree
Certificate, Certificate of Registered Nurse,
Certificate of Registered Midwife and
W.P (C) No.3432 of 2011
2
Experience Certificate, within two weeks, if the
petitioner submits an application in this behalf
along with the copy of the judgment and a copy
of the writ petition.
3. I heard the learned Government Pleader also.
4. From the submissions made by both sides, it
gives me an impression that the issue canvassed by the
petitioner is covered by the aforesaid judgment.
5. Therefore, the writ petition will stand disposed
of directing the 3rd respondent to return the petitioner’s
certificates deposited by her on the petitioner making an
application for the same.
Petitioner shall produce a copy of this judgment along
with a copy of the writ petition before the 3rd respondent,
for compliance.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/ P.A to Judge