High Court Kerala High Court

Linisha.P. vs State Of Kerala on 11 August, 2008

Kerala High Court
Linisha.P. vs State Of Kerala on 11 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24086 of 2008(P)


1. LINISHA.P., AGED 24 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. DIRECTOR OF HIGHER SECONDARY EDUCATION

3. L.B.S. CENTRE FOR SCIENCE AND

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/08/2008

 O R D E R
                             S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 24086 of 2008
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 11th   August, 2008.

                            J U D G M E N T

I have heard the learned counsel for the petitioner, learned

Government Pleader appearing for respondents 1 and 2 and the

learned standing counsel for the 3rd respondent.

2. Petitioner’s grievance in this writ petition is that in her

State Eligibility Test, the minimum marks required for pass have been

computed wrongly. The petitioner has got minimum marks in two

papers. According to the petitioner, by taking a wrong method of

calculation of aggregate minimum by adding the percentage of marks

of the two papers and dividing it by two, the petitioner has been

declared as failed. The petitioner submits that in Ext. P2 judgment, a

learned Judge of this Court has held that the method adopted by the

3rd respondent is not sustainable and the 3rd respondent ought to have

taken the percentage of total marks for the purpose of calculating the

aggregate minimum.

3. The only contention raised by the counsel for the 3rd

respondent is that Ext. P2 judgment has been taken in appeal and

the Division Bench has admitted the same. But the 3rd respondent has

no case that the Division Bench has granted stay of operation of Ext.

P2 judgment. On a reading of Ext. P2 judgment, I am inclined to

follow the said judgment of the learned Judge.

Accordingly, following the said judgment, I allow this writ

petition and direct the 3rd respondent to re-consider the question as to

whether the petitioner has secured the minimum marks for a pass in

the State Eligibility Test by calculating the minimum marks in

accordance with the directions in Ext. P2 judgment. Orders in this

W.P.C. No.24086/08. -: 2 :-

regard shall be issued within two weeks from the date of receipt of a

copy of this judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.