High Court Kerala High Court

Unniraj.K vs Mahatma Gandhi University on 7 November, 2008

Kerala High Court
Unniraj.K vs Mahatma Gandhi University on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32339 of 2008(Y)


1. UNNIRAJ.K, KUMBALATHIL, MULAKULAM NORTH,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY, REPRESENTED
                       ...       Respondent

2. MAHATMA GANDHI UNIVERSITY COLLEGE OF

                For Petitioner  :SRI.JOHNSON VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :07/11/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).32339/2008
                      --------------------
      Dated this the 7th day of November, 2008

                       JUDGMENT

Petitioner is a physically handicapped person. He

had applied for admission to the B.Ed Degree course,

but he was denied admission on the ground that he did

not get the minimum marks in the last year of B.A

(Malayalam). Writ Petition No.5337/2008 filed by the

petitioner earlier, was dismissed by this Court finding

that since the petitioner does not satisfy the minimum

requirement of 40% marks, there is no irregularity in

the action taken by the respondents therein warranting

interference by this Court.

2. Subsequently petitioner has filed an application

produced as Ext.P7 along with I.A.14184/2008, before

the Syndicate requesting the Syndicate to relax the

qualification in favour of the petitioner by reason of

the fact that he is physically handicapped.

3. I heard Mr.T.A.Shaji, learned Standing Counsel

also.

W.P.(C).32339/2008
2

4. In the result, there will be a direction to the first

respondent to consider Ext.P7 and take appropriate

decision thereon, if necessary after hearing the

petitioner, within a period of six weeks from the date of

receipt of a copy of this judgment.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs