IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27047 of 2008(T)
1. P.I.SOMANATHAN,PULIYATHUPARAMBIL,
... Petitioner
Vs
1. THE DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS
3. GOVERNMENT OF KERALA
For Petitioner :SRI.P.M.SANEER
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/09/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) Nos.27047, 27597 and 27048 of 2008
--------------------------
Dated this the 25th September, 2008
J U D G M E N T
Common contentions have been taken up in these
writ petitions and therefore they have been heard
together and disposed of by a common judgment.
2. Essentially the issue is covered in favour of the
petitioners by earlier orders and judgments of this Court
including Exhibits P5 and P6 in WP(C) No.27047 of 2008.
In the circumstances, the facts in WP(C) No.27047 of
2008 is taken as the leading case for convenience.
3. Petitioner is the Manager of the Teachers
Training Institute at Cherpu in Thrissur District. It is a
Self Financing TTI which has been granted recognition by
the NCTE, as evidenced by Exhibit P1. Second
respondent by Exhibit P2 invited applications for
admission to the Self Financing TTC Course in the State.
50% of seats are allotted to the Management and balance
50% are allotted to merit quota (Government quota).
Management seats have already been filled up by the
petitioner, according to him. But complete allotment to
W.P ( C) Nos.27047, 27597 and 27048 of 2008
2
the merit seats are yet to be made by the second
respondent. Therefore, the institution is not in a position
to go ahead with the classes with full strength.
4. In identical situations this court considered the
same issue and that the competent authority is bound to
fill up the seats in the Government quota without delay.
The said judgments have apparently become final, I do not
find any reason to take a different view in these writ
petitions.
5. In the result, the concerned Deputy Director of
Education in each of these writ petitions shall allot students
to the Government quota in each one of the institutions for
the TTC Course, as early as possible, latest by 15.10.2008.
If the concerned Deputy Director is unable to allot
students, petitioners will be free to effect admission in
these institutions in the merit quota, to the seats which are
still remaining unfilled on 15.10.2008.
The writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) Nos.27047, 27597 and 27048 of 2008
3
W.P ( C) Nos.27047, 27597 and 27048 of 2008
4