IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9837 of 2009(Y)
1. H.A.RAHULNATH, S1,S2 COMBINED,I.T.
... Petitioner
Vs
1. THE PRINCIPAL,GOVERNMENT ENGINEERING
... Respondent
2. UNIVERSITY OF KERALA, REPRESENTED BY ITS
3. THE COMMISSIONER OF ENTRANCE
For Petitioner :SRI.S.GOPAKUMARAN NAIR (SR.)
For Respondent :SRI.M.RAJAGOPALAN NAIR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/04/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 9837 OF 2009 (Y)
=====================
Dated this the 1st day of April, 2009
J U D G M E N T
Petitioner submits that he is a B.Tech student (IT Course)in
the Government Engineering College, Trivandrum. According to
the petitioner, there are vacant seats in Mechanical Engineering
and Electronics and Communication available in the college itself
and therefore he made Ext.P1 request to the Principal of the
College for transferring him to any of the aforesaid two
disciplines. It is stated that there has not been any progress and
with that request, the writ petition is filed.
2. Standing counsel appearing for the respondent
University referring to the Regulations in this behalf submits that
an application in the prescribed form should be submitted to the
Principal of the College, who with his recommendation should
forward it to the University for its consideration. Ext.P1 relied on
by the petitioner is only a representation and is not an application
in the prescribed form.
3. Therefore, I direct that it will be open to the petitioner
to apply in the prescribed format to the 1st respondent, requesting
WPC 9837/09
:2 :
for transfer as sought for by him, in which event, the 1st
respondent shall forward the same to the 2nd respondent
University for its eventual decision.
Petitioner shall produce a copy of this judgment before the
1st respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp