High Court Kerala High Court

Divya Padmanabhan vs Mahatma Gandhi University on 1 October, 2010

Kerala High Court
Divya Padmanabhan vs Mahatma Gandhi University on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37547 of 2007(T)


1. DIVYA PADMANABHAN
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

                For Petitioner  :SRI.SAJI MATHEW

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 37547 of 2007 T
            ```````````````````````````````````````````````````````
              Dated this the 1st day of October, 2010

                           J U D G M E N T

In this writ petition, prayer sought by the petitioner

is to direct the respondent University to grant the petitioner

registration for pursuing Doctoral Studies in English under

Sri.C.S.Biju, a research guide, with effect from 19-12-2007,

the date on which the synopsis submitted by the petitioner

was approved. Two objections were raised by the University.

First one is that there was delay in applying for registration.

Second one is that the research guide was not an approved

research guide as on the last date for submission of the

application. In so far as the approval of the research guide is

concerned, it is pointed out by both sides that he has since

been approved a research guide and, therefore, that objection

does not legally survive.

2. The surviving objection is regarding the delay in

submitting the application for registration. In paragraph 5 of

WPC.37547/2007
: 2 :

the statement filed, it is submitted that the University is willing

to consider the application of the petitioner for registration for

the year 2008 and not for 2007 as applied for by the

petitioner. This stand taken by the University is acceptable to

the petitioner also.

Therefore, this writ petition is disposed of directing the

University to grant registration to the petitioner for pursuing

his Doctoral Studies in English under her research guide

Sri.C.S.Biju, for the year 2008 onwards.

(ANTONY DOMINIC, JUDGE)
aks