High Court Kerala High Court

Amrutha George vs Mother Superior on 24 September, 2009

Kerala High Court
Amrutha George vs Mother Superior on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26196 of 2007(R)


1. AMRUTHA GEORGE, D/O. K.K.GEORGE,
                      ...  Petitioner
2. BINCY V.G., D/O. M.V.GEORGE,

                        Vs



1. MOTHER SUPERIOR,
                       ...       Respondent

2. PRINCIPAL,

3. SECRETARY,

4. STATE OF KERALA, REPRESENTED BY

5. STATE OF KARNATAKA, REPRESENTED BY

6. THE COMMISSIONER,

                For Petitioner  :SRI.M.TRIPTEN

                For Respondent  :SRI.C.T.JOSEPH

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/09/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                W.P.(C) NO. 26196 OF 2007 (R)
                =====================

         Dated this the 24th day of September, 2009

                           J U D G M E N T

The prayer sought in this writ petition is as follows:

(i) To issue a writ of mandamus or other appropriate
writ, direction or order directing the respondents 1 and 2
to give Pre-University examination certificate and mark
list to the petitioners (Registration Nos.452516 and
452566) and also a direction to issue the S.S.L.C. Book,
T.C. and other documents as early as possible.

2. 1st respondent is Mother Superior, St.Charles Convent,

Thuthiyoor, Kakkanadu and the 2nd respondent is Principal,

St.Charle’s Pre-University College, St.Thomas Town, Bangalore.

3. 1st respondent is neither an authority as contemplated

in Article 12 of the Constitution nor can it be said that the 1st

respondent is discharging any public duties to render herself

amenable to the writ jurisdiction of this Court.

4. In so far as the 2nd respondent is concerned,

admittedly the 2nd respondent resides in Bangalore, which is

beyond the territorial jurisdiction of this Court and for that reason,

WPC 26196/07
:2 :

the direction sought against the 2nd respondent cannot be

granted.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp