IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17929 of 2007(H)
1. APARNA VENUGOPAL, MINOR,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE PRESIDENT,
For Petitioner :SRI.I.DINESH MENON
For Respondent :SRI.S.P.ARAVINDAKSHANPILLAY,KER.KALAMAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/06/2007
O R D E R
S. SIRI JAGAN, J.
---------------------------------
W.P.(C)NO. 17929 OF 2007
-----------------------------------
DATED THIS THE 25th DAY OF JUNE, 2007
JUDGMENT
The learned standing counsel for the respondents submits that
although the petitioner secured 40 out of 100 marks in the entrance
test, the admission was denied to her on the ground that she had
already crossed the age of 13 years as on 1.6.2007 which is the
upper age limit for admission. The petitioner also admits that she had
already crossed the age of 13 years on 1.6.2007.
In the above circumstance, the above submission of the standing
counsel is recorded and the writ petition is closed.
S. SIRI JAGAN, JUDGE
Acd