IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31846 of 2007(N)
1. APARANA.P., D/O.PARAMANANDAN,
... Petitioner
Vs
1. THE SECRETARY, KERALA PRIVATE MEDICAL
... Respondent
2. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 31846 OF 2007 N
=====================
Dated this the 26th day of October, 2007
J U D G M E N T
The complaint is that the petitioner has been illegally denied
admission in one of the Self Financing Medical Colleges in the
State for which the respondents have conducted admission.
2. For two reasons, the petitioner cannot get any relief
in this writ petition. One is that the cut of date for finalisation of
admissions is over on 30th of September 2007. The other reason
is that, even otherwise, the person who is likely to be affected
relief, is not impleaded in this writ petition.
In my view, petitioner cannot get any relief in this writ
petition. Writ petition is dismissed.
ANTONY DOMINIC, JUDGE.
Rp