High Court Kerala High Court

Aparana.P. vs The Secretary on 26 October, 2007

Kerala High Court
Aparana.P. vs The Secretary on 26 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31846 of 2007(N)


1. APARANA.P., D/O.PARAMANANDAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, KERALA PRIVATE MEDICAL
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATION,

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/10/2007

 O R D E R
                          ANTONY DOMINIC, J.

                         ===============

                    W.P.(C) NO. 31846 OF 2007 N

                  =====================


             Dated this the 26th day of October, 2007


                               J U D G M E N T

The complaint is that the petitioner has been illegally denied

admission in one of the Self Financing Medical Colleges in the

State for which the respondents have conducted admission.

2. For two reasons, the petitioner cannot get any relief

in this writ petition. One is that the cut of date for finalisation of

admissions is over on 30th of September 2007. The other reason

is that, even otherwise, the person who is likely to be affected

relief, is not impleaded in this writ petition.

In my view, petitioner cannot get any relief in this writ

petition. Writ petition is dismissed.

ANTONY DOMINIC, JUDGE.

Rp