High Court Kerala High Court

Anz.M vs State Of Kerala on 29 July, 2010

Kerala High Court
Anz.M vs State Of Kerala on 29 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23682 of 2010(I)


1. ANZ.M, S/O.MURALEEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. COMMISSIONER OF ENTRANCE EXAMINATIONS

3. REGISTRAR, MAHATMA GANDHI UNIVERSITY,

4. PRINCIPAL, GOVERNMENT RAJEEV GANDHI

5. PRINCIPAL, ST.GEORGE CENTRAL SCHOOL,

                For Petitioner  :SRI.THOMAS ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/07/2010

 O R D E R
                               S.SIRI JAGAN, J.
                         ==================
                          W.P.(C).No.23682 of 2010
                         ==================
                     Dated this the 29th day of July, 2010
                               J U D G M E N T

The petitioner applied for admission to professional degree courses in

Kerala this year. Based on the results of the entrance examination, the

petitioner was alloted a seat for Computer Science and Engineering Course in

Government Rajeev Gandhi Institute of Technology, Kottayam. He also paid

admission fee of Rs.6200/-. But in the qualifying examination the petitioner

could not secure the minimum marks in one of the subjects, which was a

condition precedent for admission to the course. The petitioner has written

the improvement examination. In this writ petition, the petitioner requests

that the petitioner’s admission shall not be cancelled until the results of the

improvement examination are published.

2. I have heard the learned Government Pleader also.

3. I do not think that any court can countenance such a contention.

Admittedly, the petitioner does not have the minimum qualification for

admission to the course. I cannot direct the respondents to wait till the

petitioner obtains the required minimum marks in the improvement

examination. Therefore, this writ petition is without merit and accordingly,

the same is dismissed.

Sd/-

sdk+                                                 S.SIRI JAGAN, JUDGE

          ///True copy///




                                 P.A. to Judge

2