High Court Kerala High Court

Akhilesh A.R. vs The Mahatma Gandhi University on 2 August, 2010

Kerala High Court
Akhilesh A.R. vs The Mahatma Gandhi University on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22070 of 2010(G)


1. AKHILESH A.R., ADIYOLI HOUSE,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE REGISTRAR,

3. THE CONTROLLER OF EXAMINATIONS,

4. ALL INDIA COUNCIL FOR TECHNICAL

5. THE PRINCIPAL,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/08/2010

 O R D E R
                         S.SIRIJAGAN, J.
                   ------------------------------------------
                   WP (C) No. 22070 of 2010
                   ---------------------------------------
             Dated this the 2nd day of August, 2010

                           J U D G M E N T

————————–

The petitioner is a student who completed the B.Tech

Engineering Degree course after getting admission in the

quota fixed for lateral entry students who passed Diploma

courses in Engineering. Petitioner completed the course

and obtained degree also. But when the petitioner

approached the first respondent University for an

eligibility certificate, the University has not granted the

same, on the ground that there is doubt regarding the

validity of the admission of the petitioner for the course

itself. The contention of the petitioner is that the issue is

clearly covered on Exhibit P12 decision of the division

bench of this Court in WP(C)No.11446/2009 and

connected cases. Therefore the petitioner seeks the

following reliefs:-

i. “Issue a writ of certiorari or any other appropriate writ,
direction or order calling for the records leading to

2
WP (C) No. 22070 of 2010

Exhibit P9 and quashing the same.

ii. Issue a writ of mandamus or any other appropriate writ,
direction or order directing respondents 1 and 2 to issue
Eligibility Certificate to the petitioner for his B.Tech
Engineering Degree Course in Electronics and
Communication Engineering.

Iii. Declare that the admission given to the petitioner under
the Lateral Entry System in accordance with Exhibit P4
Regulations for B.Tech Engineering Degree Course in
Electronics and Communication Engineering in the
Matha College of Technology, Manakkappadi in the year
2005 is legal, regular and valid”.

2. The learned standing counsel for the University

does not dispute the applicability of Exhibit P12 judgment

to the petitioner’s case. His only contention is that,

Exhibit P12 judgment has been taken in appeal before the

Supreme Court and is pending. Even assuming that the

appeal is pending and there is a stay, the ratio of Exhibit

P12 decision has to be followed by single Judges of this

Court. That being so, the petitioner is entitled to the very

same reliefs granted by this Court to others in Exhibit P12

judgment.

Accordingly, it is declared that the admission of the

petitioner to B.Tech degree course is regular and valid

and the respondents 1 and 2 are directed to issue

3
WP (C) No. 22070 of 2010

eligibility certificate to the petitioner for which he has

submitted application, as expeditiously as possible, at any

rate, within a period of two weeks from the date of receipt

of a copy of this judgment.

S.SIRIJAGAN,
JUDGE.

rkc