IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28163 of 2009(M)
1. ANEESH S. ANAND, AGED 23 YEARS,
... Petitioner
Vs
1. THE COMMISSIONER FOR ENGRANCE
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
3. THE STATE OF KERALA, REPRESENTED
4. INDIAN NURSING COUNCIL REPRESENTED
5. THE CHIEF SECRETARY TO THE GOVT,.
For Petitioner :SRI.V.JAYAPRADEEP
For Respondent :SRI.NOUSHAD THOTTATHIL,SC,INDIAN NURSIN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :18/11/2009
O R D E R
P.N. RAVINDRAN, J.
– – – – – – – – – – – – – – – – – – – – – –
W.P.(C) Nos.28163, 29110, 29141,
29348 & 29746 of 2009
– – – – – – – – – – – – – – – – – – – – – – – –
Dated 18th November, 2009.
These writ petitions are filed aggrieved by the
rearrangement of the rank list prepared for admission to the M.Sc.
Degree course in Nursing. In the prospectus as approved by the
Government, in paragraph 7.4 it was stipulated that all candidates
under general merit shall have to secure 50% marks in the entrance
examination conducted by the Commissioner for Entrance
Examinations, Kerala. As regards scheduled caste/scheduled tribe
candidates the stipulation was that they shall have to secure 40% in
the entrance examination. After the rank list was prepared, the
Government issued G.O. (Rt.) No.2776/H&FWD dated 25.9.2009
modifying the terms of paragraph 7.4 of the prospectus. The
stipulation regarding cut off marks was dispensed with. These writ
petitions were thereupon filed challenging the said Government order
and the alteration of the rank based on the Government order dated
25.9.2009.
W.P.(C)Nos.28163/2009 & connection -2-
2. When this writ petition came up for hearing today,
Sri.P.Narayanan, the learned Government Pleader appearing for the
respondents submitted that the Government have by G.O. (Rt.)
No.3332/09/H&FWD Dated 16.11.2009 cancelled the G.O.
No.2776/H&FWD dated 25.9.2009 and restored paragraph 7.4 of the
prospectus. A copy of the Government order was made available to
me and the same is incorporated in the records. In view of the G.O.
dated 16.11.2009, the petitioners cannot have any subsisting
grievance. The Government have in the order dated 16.11.2009
directed the Commissioner for Entrance Examinations to revive and
publish the rank list originally prepared by him based on the
unamended stipulation in the prospectus and also to fill up seats in the
manner suggested therein. In such circumstances, no further orders
are called for in these writ petitions. They are accordingly closed with
a direction to the Commissioner for Entrance Examinations to act as
directed by the Government in the G.O. dated 16.11.2009.
P.N. RAVINDRAN
Judge
vaa