IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17983 of 2009(P)
1. SHEENA K.P., W/O.UDAYAN, 26 YEARS,
... Petitioner
Vs
1. THE DIRECTOR OF HIGHER SECONDARY
... Respondent
2. LAL BAHADUR SASTHRI CENTRE FOR SCIENCE
3. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 17983 of 2009
--------------------------
Dated this the 3rd July,2009
J U D G M E N T
Petitioner participated in the State Eligibility Test
2008 conducted by the respondents. As evidenced by
Exhibit-P1, she was awarded 47 out of 98 in paper 1 and
57 out of 120 in paper 2. Respondents have declared that
the petitioner has failed the examination. It is the
petitioners case that she is entitled to moderation which
has also not been awarded. She further claims that the
marks are to be computed as directed by this Court in
Exhibit-P12 judgment.
2. Learned Standing counsel for the 2nd
respondent, on instructions, submits that the issue is
covered in favour of the petitioner as per Exhibit-P12
judgment and that she is entitled to moderation as well.
Submission is recorded.
3. Accordingly the petitioner’s results for the Set
Examination, 2008 shall be declared by adopting the
W.P ( C) No. 17983 of 2009
2
directions contained in Exhibit-P12 and by awarding the
moderation marks on a par with other eligible candidates.
Writ petition is disposed of as above
(V.GIRI,JUDGE)
ma
W.P ( C) No. 17983 of 2009
3
W.P ( C) No. 17983 of 2009
4