High Court Kerala High Court

S.V.Lakshmi Prabha vs The State Of Kerala on 25 September, 2007

Kerala High Court
S.V.Lakshmi Prabha vs The State Of Kerala on 25 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28361 of 2007(B)


1. S.V.LAKSHMI PRABHA, (MINOR), AGED 17,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER FOR GOVERNMENT

3. THE HEADMASTER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/09/2007

 O R D E R
                        ANTONY DOMINIC, J.
                       ===============
                     W.P.(C) NO. 28361 OF 2007
                   ====================

             Dated this the 25th day of September, 2007

                             J U D G M E N T

Petitioner, who completed SSLC under the old scheme

complains that she could not remit the examination fee pursuant to

Ext.P3 notification, as the whole family of hers was affected by

illness. In support of this contention, petitioner has also produced

Ext.P4 medical certificate. According to her, though the last date in

terms of the notification had expired, she had remitted the fee as per

Ext.P5. Subsequently she has made Ext.P7 representation before the

2nd respondent to permit her to sit for the examination particularly

for the reason that this is the last chance available to her.

2. I heard the learned counsel for the writ petitioner and the

learned Government Pleader in this behalf.

3. It is noted that the time in terms of the notification had

expired at the time the fee was remitted by the petitioner. But then,

the petitioner had reason for the delay and that is the illness as

WPC 28361/07
: 2 :

certified by Ext.P4. Be that as it may, now that the petitioner has

submitted Ext.P7 representation before the 2nd respondent, it is only

appropriate that the 2nd respondent considers and pass orders on

Ext.P7, as expeditiously as possible, at any rate before Part B

Examination commences.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp