Kerala High Court
Praseena M. vs State Of Kerala on 28 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28842 of 2007(H)
1. PRASEENA M., W/O.SUMESH BABU, AGED 29
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR,
For Petitioner :SRI.M.SASINDRAN
For Respondent :SRI.P.B.SURESH KUMAR SC, LBS CENTRE
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/09/2007
O R D E R
ANTONY DOMINIC,J
=======================
W.P.(C)Nos.28842 of 2007
=======================
Dated this the 28th day of September 2007
JUDGMENT
The complaint of the writ petitioner is that moderation
given by the respondents is discriminatory. The basis of the
complaint is that the benefit of moderation is confined to 17
subjects and that same is denied to students of other subjects.
This matter was considered by this Court and by judgments in
W.P.(C).Nos.24993/2007 and 25664/2007, writ petitions were
rejected.
Following the judgments mentioned above, this writ
petition is also dismissed.
ANTONY DOMINIC, JUDGE
dvs