IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35889 of 2010(I)
1. ATHIRA AYYAPPAN (MINOR)
... Petitioner
Vs
1. THE SECRETARY, GOVERNMENT OF KERALA,
... Respondent
2. THE SECRETARY,
3. THE REGIONAL DEPUTY DIRECTOR,
4. THE PRINCIPAL
For Petitioner :SRI.K.KARTHIKEYA PANICKER
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 35889 OF 2010
=====================
Dated this the 22nd day of December, 2010
J U D G M E N T
Petitioner passed her secondary school examination and
Plus One examination. However, due to various diseases that she
is suffering from and on account of the continuous treatment, she
could not complete her plus two course by appearing in the
examination. She is also unable to continue attending classes,
and therefore, she has approached this Court seeking a direction
to respondents to allow her to register herself as a private
student.
2. Learned Government Pleader, who has obtained
instructions in the matter submits that since the petitioner did not
have sufficient attendance, she cannot appear in the regular
stream. It is stated that, in such circumstances, the only option
available to the petitioner is to get herself registered as a private
candidate, and for that purpose, petitioner will have to make an
application before the Director of Higher Secondary Education.
3. Now that the Government Pleader has made the
aforesaid submission, the only option available to the petitioner is
WPC No. 35889/10
:2 :
to make an application before the Director of Higher Secondary
Education. It is directed that if the petitioner makes an
application to the Director of Higher Secondary Education as
mentioned above, the Director shall consider the application and
pass appropriate orders in the matter, which shall be done at any
rate within 4 weeks of receipt of the application. Needless to say
that it will be the responsibility of the petitioner to comply with
the procedural formalities which are to be completed in that
behalf.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp