IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37547 of 2007(T)
1. DIVYA PADMANABHAN
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY
... Respondent
For Petitioner :SRI.SAJI MATHEW
For Respondent :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/10/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 37547 of 2007 T
```````````````````````````````````````````````````````
Dated this the 1st day of October, 2010
J U D G M E N T
In this writ petition, prayer sought by the petitioner
is to direct the respondent University to grant the petitioner
registration for pursuing Doctoral Studies in English under
Sri.C.S.Biju, a research guide, with effect from 19-12-2007,
the date on which the synopsis submitted by the petitioner
was approved. Two objections were raised by the University.
First one is that there was delay in applying for registration.
Second one is that the research guide was not an approved
research guide as on the last date for submission of the
application. In so far as the approval of the research guide is
concerned, it is pointed out by both sides that he has since
been approved a research guide and, therefore, that objection
does not legally survive.
2. The surviving objection is regarding the delay in
submitting the application for registration. In paragraph 5 of
WPC.37547/2007
: 2 :
the statement filed, it is submitted that the University is willing
to consider the application of the petitioner for registration for
the year 2008 and not for 2007 as applied for by the
petitioner. This stand taken by the University is acceptable to
the petitioner also.
Therefore, this writ petition is disposed of directing the
University to grant registration to the petitioner for pursuing
his Doctoral Studies in English under her research guide
Sri.C.S.Biju, for the year 2008 onwards.
(ANTONY DOMINIC, JUDGE)
aks