IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33061 of 2008(J)
1. CHAIRMAN, APRM EDUCATIONAL AND CULTURAL
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. DIRECTOR, S.C.E.R.T.,
3. DIRECTOR OF PUBLIC INSTRUCTONS
4. DEPUTY DIRECTOR OF EDUCATION, KOLLAM.
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).33061/2008
--------------------
Dated this the 17th day of November, 2008
JUDGMENT
Petitioner’s grievance is regarding the non
allotment of seats to the merit quota in the TTC Course
offered by the petitioner. Admittedly, 50% of the seats
in the petitioner’s institution which is the Self-Financing
Teachers Training Institute, is to be filled up on
allotment by the Director of Public Instructions. Learned
Government Pleader, on instructions, submits that out
of 148 applicants in the Kollam District, five persons
had opted for the petitioner’s institution, in the merit
quota. Government Pleader further submits that at any
rate, Government has now issued an order, extending
time for admission to the TTC Course and permission is
being granted to the Management of the Self-Financing
Institutions to fill up the seats remaining vacant in the
merit quota. Submission is recorded. I do not think any
further directions are required in the writ petition and
hence, the same is closed.
V.GIRI,
Judge
mrcs