IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30037 of 2010(D)
1. SEJNA A.V.
... Petitioner
Vs
1. STATE OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 30037 OF 2010 (D)
=====================
Dated this the 29th day of September, 2010
J U D G M E N T
The payer sought in the writ petition is to direct the 3rd and
4th respondent to include the name of the petitioner in the final
list of candidates eligible for admission in the Colleges under the
3rd respondent.
2. Admittedly, the last date for remittance of fee and
interest free deposit was 11/9/2010 and the fee remitted by the
petitioner was received by the 3rd respondent only on 13/9/2010.
It was for that reason, the petitioner’s name was not included in
the final list.Having regard to the fact that the remittance was not
made within the time allowed, this Court cannot find fault with the
respondents in not including the name of the petitioner.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp