IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1119 of 2010(L)
1. ABID IQBAL V.T., S/O.AHAMED IQBAL V.T.,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE STATE MISSION DIRECTOR,
3. THE DISTRICT MEDICAL OFFICER,
4. COMMISSIONER FOR ENTRANCE EXAMINATIONS,
For Petitioner :SRI.SREELAL N.WARRIER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :29/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------------------------
W.P.(C)No.1119 of 2010
------------------------------------------------
Dated this the 29th day of March, 2010
JUDGMENT
The petitioner is an applicant for admission to PG Medical
Course. He has approached this Court stating various
contentions. The main prayer in the writ petition for declaration
that limitation of weightage in marks for the qualifying
examinations for the Post Graduate courses in medicine under
Ext.P4 Prospectus to those who have completed difficult rural
service alone as arbitrary.
2. It is submitted by the learned Government Pleader
that the matter is now covered by an interim order passed by the
Division Bench dated 25/3/2010, after vacating the interim
order. It is made clear therein that while granting weightage in
the general merit quota, those persons who are actually in
service alone shall be given weightage. In other words, those
who have served or are serving under bonded obligation or
those who have served for some time and are not presently in
service for some reason or other, will not be entitled to get
weightage. The said direction will govern this case also.
3. Therefore what remains is the plea for the declaration
of his result as now the result is shown as withheld.
W.P.(C)No.1119 of 2010
2
4. It is submitted by the learned Government Pleader
that the exercise as directed by the Division Bench is expected to
be completed within a short time and along with the same the
petitioner’s result will be announced.
5. There will be a direction to the Commissioner for
Entrance Examinations to publish the results of the petitioner
expeditiously as possible at any rate within a period of ten days
from the date of receipt of a copy of this judgment.
The writ petition is accordingly disposed of.
T.R.RAMACHANDRAN NAIR, JUDGE
skj