High Court Kerala High Court

Beenakumari.K.T vs The Registrar on 19 January, 2009

Kerala High Court
Beenakumari.K.T vs The Registrar on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 559 of 2009(N)


1. BEENAKUMARI.K.T, D/O.K.T.ANDY,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR, CALICUT UNIVERSITY,
                       ...       Respondent

2. THE DIRECTOR, COLLEGE DEVELOPMENT

                For Petitioner  :SRI.V.T.MADHAVANUNNI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/01/2009

 O R D E R
                         ANTONY DOMINIC, J.
                          ---------------------------
                        W.P.(C) No. 559 of 2009
                      ------------------------------------
                 Dated this the 19th day of January, 2009

                                JUDGMENT

In response to Exhibit P1, the petitioner applied for registration

to the Ph.D programme in the part time scheme, she being a teacher. In

this writ petition, complaint is that though several seats are vacant, she

has not been allowed the registration.

Standing counsel on instruction submits that available seats have

already been filled up. In view of the above statement made by the

standing counsel, the contention raised by the counsel for the petitioner

that several seats are available is factually erroneous. If that be so, the

prayer sought for in this writ petition cannot be granted.

Writ petition fails and hence, it is dismissed.

ANTONY DOMINIC, JUDGE

scm