IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2094 of 2007()
1. JACOB J., AGED 18 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. COMMISSIONER OF ENTRANCE EXAMINATIONS,
3. MEDICAL COUNCIL OF INDIA,
4. PRINCIPAL, GOVERNMENT MEDICAL COLLEGE,
5. PRINCIPAL,
For Petitioner :SRI.GEORGE ABRAHAM
For Respondent :SRI.ALEXANDER THOMAS, SC, MCI
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :22/08/2007
O R D E R
K.S.RADHAKRISHNAN & V.K.MOHANAN, JJ.
------------------------------------------
W.A.No.2094 of 2007
------------------------------------------
Dated, this the 22nd day of August, 2007
JUDGMENT
Radhakrishnan, J.
We find no error in the view expressed by the learned Single
Judge. All the same, the appellant puts up a claim on the basis of
the Dental Council of India, B.D.S. Course Regulations, 1996.
Learned counsel appearing for the appellant states that as per the
said Regulations a candidate for admission to the Dental Course
must have obtained not less than 55% of the total marks in Science
subjects (Physics, Chemistry & Biology) taken together (i) at the
qualifying (or at a higher examination) in the case of dental colleges
where the admissions are made on the basis of marks obtained at
these examinations or (ii) 55% of the total marks in Science subjects
(Physics, Chemistry & Biology) taken together at the competitive
entrance examination where such examinations are held for
selection. According to the learned counsel, in so far as the
appellant is concerned, he has satisfied the first condition and the
second is only an alternative. However, it is for the authorities to
consider as to whether the distinction made by the Dental Council
can be made applicable to persons like the appellant who claims to
be an outstanding sportsman. The appellant has also made
Annexure A representation before the first respondent. The first
W.A.No.2094/2007
2
respondent shall take note of the same and pass appropriate orders
in accordance with law, within a period of one month from the date
of receipt of a copy of this judgment.
Writ appeal is disposed of as above.
K.S.RADHAKRISHNAN, JUDGE
V.K.MOHANAN, JUDGE
vns