IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 559 of 2009(N)
1. BEENAKUMARI.K.T, D/O.K.T.ANDY,
... Petitioner
Vs
1. THE REGISTRAR, CALICUT UNIVERSITY,
... Respondent
2. THE DIRECTOR, COLLEGE DEVELOPMENT
For Petitioner :SRI.V.T.MADHAVANUNNI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/01/2009
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 559 of 2009
------------------------------------
Dated this the 19th day of January, 2009
JUDGMENT
In response to Exhibit P1, the petitioner applied for registration
to the Ph.D programme in the part time scheme, she being a teacher. In
this writ petition, complaint is that though several seats are vacant, she
has not been allowed the registration.
Standing counsel on instruction submits that available seats have
already been filled up. In view of the above statement made by the
standing counsel, the contention raised by the counsel for the petitioner
that several seats are available is factually erroneous. If that be so, the
prayer sought for in this writ petition cannot be granted.
Writ petition fails and hence, it is dismissed.
ANTONY DOMINIC, JUDGE
scm