IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13369 of 2010(U)
1. NIRANJAN, AGED 26 S/O.N.CHANDRASEKARAN
... Petitioner
2. CHANDRASEKARAN,FATHER OF C.NIRANJAN,
Vs
1. DIRECTOR,INDIAN INSTITUTE OF MANAGEMENT
... Respondent
2. SECRETARY, MINISTRY OF HUMAN RESOURCE &
3. THE CHIEF COMMISSIONER FOR PERSONS
For Petitioner :SRI.P.GOPALAKRISHNAN (MVA)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/04/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 13369 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th day of April, 2010.
J U D G M E N T
The petitioners are son and father. The 1st petitioner is a
physically challenged person who got admission to the post-graduate
diploma course in management of the 1st respondent’s institute, under
the quota for physically disabled candidates. Now, he seeks
evaluation of his performance in the course applying relaxed
standards. He has filed Ext. P11 representation in this regard before
the 1st respondent. The petitioners now seek expeditious disposal of
the same.
2. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass orders on Ext. P11 as expeditiously as possible, at any rate,
within one month from the date of receipt of a copy of this judgment.
The petitioners shall forward a copy of the writ petition along
with a certified copy of this judgment to the 1st respondent for
compliance.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.