IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27708 of 2010(K)
1. ANJU R., D/O. M.D.MANI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE UNIVERSITY OF KERALA,
3. THE REGISTRAR,
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :SRI.P.B.SURESH KUMAR SC, LBS CENTRE
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 27708 OF 2010 (k)
=====================
Dated this the 15th day of September, 2010
J U D G M E N T
Heard the learned counsel for the petitioner, standing
counsel for respondents 2 and 3 and standing counsel for the 4th
respondent.
2. Petitioner passed BA English with first class. Thereafter
she made an online application for admission to MA English.
Ext.P3 is the copy of the application. According to the petitioner,
in the ranked list published by the 4th respondent, she was Rank
No.111. However she was not alloted to any college. It is in
these circumstances the writ petition is filed.
3. Learned standing counsel appearing for the 4th
respondent on instruction submits that, the application forms
required the candidate to exercise option of the colleges to which
they desired to be admitted. It is stated that in the application
form, petitioner did not exercise any option, and that, it was on
account of the above that the petitioner was not allotted to any of
the colleges.
4. The correctness of this submission made by the
WPC No. 27708/10
:2 :
learned standing counsel appearing for the 4th respondent cannot
be doubted in view of the contents of Ext.P3 application and also
what is stated in Ext.P7 representation made by the petitioner to
the Minister for Education. Therefore, the 4th respondent cannot
be faulted for not allotting the petitioner to any of the colleges for
MA English as sought for by the petitioner.
5. However, the second allotment is yet to commence,
and if there are vacancies, even if the petitioner is allowed to
cure the defect and on that basis her application is considered, no
prejudice will be caused to any third parties. In that view of the
matter, I direct the 4th respondent to permit the petitioner to
exercise option and on that basis consider her for allotment to
any of the colleges where seat is available.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp