High Court Kerala High Court

Aruna Rani.S vs The Registrar on 3 September, 2010

Kerala High Court
Aruna Rani.S vs The Registrar on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27387 of 2010(W)


1. ARUNA RANI.S,D/O.SAROJINI,CHARUVILA
                      ...  Petitioner

                        Vs



1. THE REGISTRAR,SREE SANKARACHARYA
                       ...       Respondent

2. THE PRINCIPAL,REGIONAL CENTRE,

                For Petitioner  :SRI.SYAM J SAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/09/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.27387 of 2010 (W)
             ---------------------------------
           Dated, this the 3rd day of September, 2010

                           J U D G M E N T

According to the petitioner, her application for admission to

M.A Course was declined to be accepted on the ground that she is

over aged. It is stated that the University had entertained

applications of only those candidates, who have not completed 32

years. It is in these circumstances, this writ petition has been filed

relying on Ext.P4 order dated 20/07/2010 passed by this Court in

WP(C) No.21870/2010 & connected case, where a direction was

issued to consider the candidature of the petitioners therein,

irrespective of the age fixed by the University.

Irrespective of the merits of the contentions now raised by the

petitioner, fact remains that the entrance examination for admission

to the course in question was held by the University in June, 2010

and admission has been completed in July, 2010. Therefore, if the

application of the petitioner was not accepted, she ought to have

approached this Court at least before the University conducted the

WP(C) No.27387/2010
-2-

entrance examination and concluded the admission process. In that

view of the matter, the writ petition is highly belated. For that

reason, this writ petition cannot be entertained.

The writ petition fails and is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
jg