High Court Kerala High Court

Shaigy George vs State Of Kerala Represented By on 21 January, 2011

Kerala High Court
Shaigy George vs State Of Kerala Represented By on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28143 of 2010(P)


1. SHAIGY GEORGE, AGED 23 YEARS, D/O.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE PRINCIPAL, MOTHER COLLEGE OF

4. THE  MOTHER COLLEGE OF  NURSING PULLAZHY

                For Petitioner  :SRI.B.RAMACHANDRAN

                For Respondent  :SRI.P.C.SASIDHARAN, SC, CALICUT UTY.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.28143 OF 2010(P)
              --------------------------------------------------
           Dated this the 21th day of January, 2011

                           J U D G M E N T

Petitioner has undergone B. SC Nursing in the 4th respondent

College affiliated to the Calicut University. In this writ petition she

complains that despite having completed the course, provisional

certificate and degree certificate are not issued. University

submits that only after the petitioner produces a certificate from

the college to the effect that she had completed internship, the

certificates can be issued. Though the counsel for the college

confirmed that the petitioner completed the internship, the only

objection raised by the college is that the petitioner has not

applied for issuance of the certificate.

2. Having regard to the submissions made, the writ petition

is disposed of with the following directions.

3. Petitioner will make a formal application to the 4th

respondent for the issuance of a certificate of completion of

internship, in which event the 4th respondent will immediately

issue the certificate. Thereupon producing the certificate the

petitioner shall make an application to the 2nd respondent and on

WPC.No. 28143/2010
:2 :

completion of the other formalities, the 2nd respondent will issue

her provisional certificate immediately thereafter.

It will also be open to the petitioner to seek refund of caution

deposit by making appropriate application before the 4th

respondent and in which event needful will be done by the 4th

respondent.

(ANTONY DOMINIC)
JUDGE
vi/