High Court Kerala High Court

The Principal vs Amrutha Venugopal on 31 July, 2009

Kerala High Court
The Principal vs Amrutha Venugopal on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 734 of 2009(I)


1. THE PRINCIPAL,
                      ...  Petitioner

                        Vs



1. AMRUTHA VENUGOPAL, D/O. VENUGOPAL,
                       ...       Respondent

2. THE DIRECTOR,

3. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/07/2009

 O R D E R
                             S.SIRI JAGAN, J.
                     ==================
                           R.P.No.734/2009 &
                        W.P.(C).No.19832/2007
                     ==================
                 Dated this the 31st day of July,   2009
                             J U D G M E N T

The 3rd respondent in the writ petition has filed this review

petition seeking review of my judgment dated 30.6.2009 in the writ

petition. The contention is that in the judgment I had directed that the

admission given to the petitioner in the writ petition pursuant to the

interim order, would be treated as regular and the respondents shall

permit the petitioner to complete the course as if she was validly

admitted. The contentions raised by the petitioner in the review

petition is that the petitioner in the writ petition has never turned up

for admission pursuant to the interim order and the course is also

over. Therefore, there is no point in directing that the petitioner be

allowed to complete the course as if she was validly admitted.

The petitioner in the writ petition does not dispute the fact that

she did not join the course as permitted by the interim order. It is also

not disputed that the course itself is over. That being so, there is no

point in directing that the admission of the petitioner be treated as

regular and allowing the petitioner to complete the course as if she

was validly admitted. Accordingly, I recall the judgment dated

30.6.2009 and dismiss the writ petition as infructuous.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE
          ///True copy///


                                     P.A. to Judge

2