IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26799 of 2008(M)
1. AMBILY.R.,BHAVANA, PAZHAVEEDU P.O.
... Petitioner
Vs
1. STATE OF KERALA, RERPESENTED BY ITS
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. THE DIRECTOR, LAL BAHADUR SASTRI
For Petitioner :SRI.P.SREEKUMAR
For Respondent :SRI.P.B.SURESH KUMAR SC, LBS CENTRE
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/05/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 26799 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 19th day of May, 2010.
J U D G M E N T
The petitioner has filed this writ petition contending that in the
State Eligibility Test conducted by the respondents in the year 2007,
the benefit of moderation was not given to the petitioner. The learned
counsel for the respondents submits that the issue involved in this
writ petition is covered by the decision of this Court in W.P(C) No.
25380/2007. Learned counsel for the petitioner does not dispute the
fact that the issue is covered by that decision. In the above
circumstances, this writ petition is dismissed following that decision.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.