IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23682 of 2010(I)
1. ANZ.M, S/O.MURALEEDHARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. COMMISSIONER OF ENTRANCE EXAMINATIONS
3. REGISTRAR, MAHATMA GANDHI UNIVERSITY,
4. PRINCIPAL, GOVERNMENT RAJEEV GANDHI
5. PRINCIPAL, ST.GEORGE CENTRAL SCHOOL,
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/07/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.23682 of 2010
==================
Dated this the 29th day of July, 2010
J U D G M E N T
The petitioner applied for admission to professional degree courses in
Kerala this year. Based on the results of the entrance examination, the
petitioner was alloted a seat for Computer Science and Engineering Course in
Government Rajeev Gandhi Institute of Technology, Kottayam. He also paid
admission fee of Rs.6200/-. But in the qualifying examination the petitioner
could not secure the minimum marks in one of the subjects, which was a
condition precedent for admission to the course. The petitioner has written
the improvement examination. In this writ petition, the petitioner requests
that the petitioner’s admission shall not be cancelled until the results of the
improvement examination are published.
2. I have heard the learned Government Pleader also.
3. I do not think that any court can countenance such a contention.
Admittedly, the petitioner does not have the minimum qualification for
admission to the course. I cannot direct the respondents to wait till the
petitioner obtains the required minimum marks in the improvement
examination. Therefore, this writ petition is without merit and accordingly,
the same is dismissed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2