High Court Kerala High Court

Dr. Vimal.V.V vs State Of Kerala on 15 July, 2008

Kerala High Court
Dr. Vimal.V.V vs State Of Kerala on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21333 of 2008(M)


1. DR. VIMAL.V.V, VIPASANA,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF MEDICAL EDUCATION,

3. THE COMMISIONER FOR ENTRANCE

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/07/2008

 O R D E R
                         S.SIRI JAGAN, J
                          ==============
                   W.P.(C).No. 21333 OF 2008
                      ====================
               Dated this the 15th day of July, 2008.

                          J U D G M E N T

The petitioner is an applicant for admission to the Post

Graduate Medical Courses in Kerala for the year 2008. Petitioner

obtained admission to the course, Diploma in Anaesthesia.

Petitioner’s higher option was M.D. Anaesthesia. The petitioner’s

contention now is that since a seat has become vacant in M.D.

Anaesthesia on account of an admitted student having left the

course, the petitioner may be admitted to that vacant seat.

2. Learned Government Pleader opposes the prayer.

According to him, it is settled law that no admission can be made

after the last date prescribed for admission is over. According to

him, the last date fixed for Post Graduate Medical Admission in

Kerala this year as fixed by the Supreme Court was 10.06.2008

and at this point of time no further admission even to a vacancy

which has arisen can be made.

3. I find that in Ext.P5 prospectus itself it is specifically

stated that no allotment/transfer to PG Medical courses will be

W.P.(C).No. 21333 OF 2008 2

done under any circumstance after the last date of admission

prescribed by the Government of India/Supreme Court. Supreme

Court has also categorically prohibited admissions of any kind

after the last date is over. In accordance with the Supreme Court

judgment on the subject, a specific regulation has also been

included by the Medical Council of India to that effect. That being

so, the petitioner cannot now aspire for admission to the vacant

seat even if the petitioner is eligible. I, therefore, do not think

that I can give the reliefs sought for in this writ petition and

accordingly the writ petition is dismissed.

S.SIRI JAGAN, JUDGE

bkn/-