High Court Kerala High Court

Niranjan vs Director on 20 April, 2010

Kerala High Court
Niranjan vs Director on 20 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13369 of 2010(U)


1. NIRANJAN, AGED 26 S/O.N.CHANDRASEKARAN
                      ...  Petitioner
2. CHANDRASEKARAN,FATHER OF C.NIRANJAN,

                        Vs



1. DIRECTOR,INDIAN INSTITUTE OF MANAGEMENT
                       ...       Respondent

2. SECRETARY, MINISTRY OF HUMAN RESOURCE &

3. THE CHIEF COMMISSIONER FOR PERSONS

                For Petitioner  :SRI.P.GOPALAKRISHNAN (MVA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/04/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W.P(C) No. 13369 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
              Dated this, the 20th day of April, 2010.

                           J U D G M E N T

The petitioners are son and father. The 1st petitioner is a

physically challenged person who got admission to the post-graduate

diploma course in management of the 1st respondent’s institute, under

the quota for physically disabled candidates. Now, he seeks

evaluation of his performance in the course applying relaxed

standards. He has filed Ext. P11 representation in this regard before

the 1st respondent. The petitioners now seek expeditious disposal of

the same.

2. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and

pass orders on Ext. P11 as expeditiously as possible, at any rate,

within one month from the date of receipt of a copy of this judgment.

The petitioners shall forward a copy of the writ petition along

with a certified copy of this judgment to the 1st respondent for

compliance.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.