High Court Kerala High Court

Deepa Rani John(Minor) vs State Of Kerala on 14 January, 2008

Kerala High Court
Deepa Rani John(Minor) vs State Of Kerala on 14 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 12270 of 1998(I)



1. DEEPA RANI JOHN(MINOR)
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.R.GOPU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/01/2008

 O R D E R
                            S.SIRI JAGAN, J.


                       =======================


                             O.P.  No.12270  of 1998 (I)


                       =======================





                 Dated this the  14th  day of January, 2008





                                JUDGMENT

This original petition is filed seeking the following reliefs:

“i) to issue a writ of mandamus or other appropriate writ

order, or direction, directing the respondents to issue

marklist of the petitioner for the 2nd year Vocational

Higher Secondary Examination.

ii) to issue a direction, directing the 2nd and 3rd

respondents to issue a provisional marklist to the

petitioner, pending final disposal of the Original

Petition.

iii) to issue a writ of certiorari or other appropriate order

or direction, to quash the withholding of result of the

examination to the extent it withhold the result of

the petitioner.

iv) to issue such other order or direction, as this Hon’ble

Court deems fit and proper in the circumstances of

this case including cost.”

2. The original petition was filed in 1998. When the

O.P. No.12270/1998/I -2-

matter was taken up, the counsel for the petitioner was absent.

In the nature of the reliefs prayed for, I do not think that at this

distance of time the grievance of the petitioner would still

subsist. Accordingly, this original petition is closed with liberty to

the petitioner to approach the appropriate authorities, if any of

his grievances still subsists.

Sd/-

S.SIRI JAGAN,

JUDGE

jp