High Court Kerala High Court

Rohith Raveendran vs Kendriya Vidyalaya on 30 July, 2009

Kerala High Court
Rohith Raveendran vs Kendriya Vidyalaya on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20120 of 2009(H)


1. ROHITH RAVEENDRAN ,AGED 16 YEARS
                      ...  Petitioner

                        Vs



1. KENDRIYA VIDYALAYA,PAYYANNUR
                       ...       Respondent

2. KENDRIYA VIDYALAYA SANGATHAN

3. CENTRAL BOARD OF SECONDARY EDUCATION

                For Petitioner  :SMT.SHAMEENA SALAHUDHEEN

                For Respondent  :SRI.V.V.ASOKAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/07/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.20120/2009-H
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                    Dated this the 30th day of July, 2009

                            J U D G M E N T

The petitioner is a minor represented by his father and is seeking

admission to Plus 1 in Kendriya Vidyalaya, Payyannur. The petitioner was

studying in the school for the last 7 years and has successfully completed

his Class X under the scheme offered by the Central Board of Secondary

Education. Ext.P1 is the copy of the marks statement issued to the

petitioner. It is submitted that in the list published for students eligible to

Class XI, the petitioner’s name was excluded and even though,

representations were submitted, those were not favourably considered. In

these circumstances, the petitioner has approached this Court seeking for

appropriate directions in the matter.

2. The second respondent has filed a statement and the petitioner

has filed a reply statement also. It is contended by the second respondent

that the petitioner as of right is not entitled for admission to Plus 1 in

Kendriya Vidyalaya, Payyannur since there is no vacancies as on date. It is

also stated that the petitioner has not secured the qualifying marks for the

Science stream and, for Science stream, the candidates should secure 55%

marks for Mathematics and Science. It is also stated that they are awaiting

list of 9 applicants who secured more marks than the petitioner. It is

W.P.(C). No.20120/2009
-:2:-

therefore pointed out that 90 students have been admitted.

3. The petitioner is relying upon the decision of the Apex Court in

Principal, Kendriya Vidyalaya v. SaurabhChowdhary [2008 (4) KLT

705 (SC)] and the decision of the learned Single Judge of this Court in

Rachit U.Kumar v.Central Board of Secondary Education [2007 (3)

KLT SN.57 (C.No.73)]. The Principle that is arrived at by the Apex Court

and this Court is that students passing Class X is entitled to admission in

Class XI and the admission cannot be denied on the basis that he has not

obtained the cut off marks. In Ext.P2, it was held by Apex Court that “it

would be quite unreasonable and unjust to throw out a student from the

school because he failed to get the cut off marks in the Class X

examination.” In Ext.P3, the said view was followed.

4. In the light of the above, the petitioner is entitled for admission

in Class XI. It is declared so. There will be a direction to respondent Nos.1

and 2 to admit the petitioner to Class XI of the Kendriya Vidyalaya,

Payyannur, for the Academic year 2009-2010. The same shall be done on

production of a copy of the judgment by the petitioner.

The writ petition is allowed as above. No costs,

(T.R. Ramachandran Nair, Judge.)

ms