High Court Kerala High Court

Sheeja Mol.R vs State Of Kerala on 18 June, 2008

Kerala High Court
Sheeja Mol.R vs State Of Kerala on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18221 of 2008(T)



1. SHEEJA MOL.R.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/06/2008

 O R D E R
                         S. SIRI JAGAN, J.
                  ------------------------------------
                    W.P.(C)No.18221 OF 2008
                ----------------------------------------
                 Dated this the 18th day of June, 2008

                             JUDGMENT

The petitioners are TTC holders, who passed the

examination prior to 2001. They are now aggrieved by Ext.P7

order of the Government, whereby the candidates who passed

the examination in the year 2001-03, 2002-04 and 2003-05 were

allowed to write the improvement examination. The petitioners

submit that by Ext.P8 judgment, this Court had directed the

Government to consider similar representations filed by other

similarly situated persons. They seek the very same benefit in

this writ petition also.

I am not inclined to grant the same benefit as in Ext.P8

judgment to the petitioners in this case since they approached

this Court only now when admittedly they were aware of the

situation at least on 2.4.2008 when Ext.P7 was issued by the

Government. There is no time for the Government to consider

the same before the date of examination which is 28.6.2008.

Therefore, I do not find any merit in this writ petition and

accordingly the same is dismissed.

S. SIRI JAGAN, JUDGE

Acd