High Court Kerala High Court

Sreelekshmi vs The Joint Director … on 3 November, 2008

Kerala High Court
Sreelekshmi vs The Joint Director … on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32038 of 2008(L)


1. SREELEKSHMI, S/O.GOVINDAN UNNI, AGED
                      ...  Petitioner

                        Vs



1. THE JOINT DIRECTOR (EXAMINATIONS)
                       ...       Respondent

2. THE PRINCIPAL, GOVERNMENT HIGHER

                For Petitioner  :SRI.C.K.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/11/2008

 O R D E R
                          ANTONY DOMINIC, J.
                         ==============
                    W.P.(C) NO. 32038 OF 2008 (L)
                    ====================

              Dated this the 3rd day of November, 2008

                               J U D G M E N T

Petitioner submits that since her original marklist of Higher

Secondary Examination has been taken into custody by the Kalamassery

Police in connection with Crime No.374/06, she has made Ext.P3

application to the 1st respondent requesting to issue a duplicate copy of

the marklist. Orders have not been passed on Ext.P3. It is stated that the

petitioner has joined B.Sc Mathematics at Victoria College, Kunnamkulam

under the University of Calicut and that for regularising the admission, she

has to produce copy of the marklist. It is therefore the writ petition is filed

praying for directing the 1st respondent to expedite orders on Ext.P3.

2. If as stated by the petitioner she has made Ext.P3 application to

the 1st respondent for issue of duplicate copy of the marklist and the

application thus made is proper in all aspects, there is no reason why

orders thereon shall not be passed on an expeditious basis, particularly

having regard to the fact that these certificates are required to be

produced by 15/11/2008.

Therefore, the writ petition is disposed of directing that the 1st

respondent shall take up and pass orders on Ext.P3, at any rate within 1

WPC 32038/08
:2 :

week of production of a copy of this judgment. Petitioner shall produce a

copy of this judgment along with a copy of this writ petition before the 1st

respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp