IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13265 of 2008(D)
1. ASHILY SUSAN KURIAKOSE
... Petitioner
Vs
1. THE COMMISSIONER OF ENTRANCE EXAMINATION
... Respondent
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/05/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 13265 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 28th May, 2008.
J U D G M E N T
Petitioner’s application for appearing for the entrance
examination was apparently rejected on account of some defect in the
same. The defect appears to be that the photograph produced along
with the application was not properly attested. According to the
petitioner, it was attested by the Chief Manager of the State Bank of
Travancore, Zonal Office, Kottayam, which is proper. Therefore, the
petitioner seeks to accept her application as proper and to declare her
results in the Entrance Examination which she has written on the
strength of interim order of this Court .
2. The 1st respondent has filed a counter affidavit stating that as
per the prospectus issued, the photograph has to be attested by a
gazetted officer and the Chief Manager of the State Bank of
Travancore is not a gazetted officer. It is not disputed before me
that as per the prospectus, the stipulation is that the photograph has
to be attested by a gazetted officer. Although the petitioner would
contend that the Chief Manager’s appointment is liable to be gazetted,
he could not satisfy me that the Chief Manager of the State Bank of
Travancore is a gazetted officer. He is not an officer of the
Government at all. When the prospectus stipulates that the
photograph has to be attested by a gazetted officer, the application
which does not comply with the stipulation, cannot be accepted in
law. If, on considerations of sympathy such requests are to be
accepted, then it would result in difficulties to the respondents in
other cases also. Therefore, I do not find any merit in the writ
petition and accordingly the same is dismissed.
S. Siri Jagan, Judge.
Tds/