High Court Kerala High Court

George Thomas Varghese vs Mahatma Gandhi University on 7 June, 2010

Kerala High Court
George Thomas Varghese vs Mahatma Gandhi University on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17131 of 2010(N)


1. GEORGE THOMAS VARGHESE,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE ST.ALBERTS COLLEGE,

3. THE SACRED HEART COLLEGE,

4. THE BHARATA MATA COLLEGE,

5. BHAVANS VIDHYA MANDIR

6. NATIONAL INSTITUTE OF OPEN

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/06/2010

 O R D E R
                          S. SIRI JAGAN, J.
                     ------------------------------
                     W.P.(C) No.17131 OF 2010
                    -------------------------------
               Dated this the 7th day of JUNE, 2010


                          J U D G M E N T

The petitioner is a student, who studied in the fifth

respondent school. On account of delay in publication of the

results for the Higher Secondary Examination, by which time the

last date for submitting applications before Colleges for degree

course is expired, making it impossible for the petitioner to apply

for admission to degree courses, the petitioner has filed this writ

petition seeking the following relief:

“a) issue a writ of mandamus or such other order
compelling the 1st respondent to direct the respondents 2
to 4 to consider the applications submitted by the
petitioner for Degree Course 2010-2011 within such time
as this Hon’ble court shall deem just”.

2. I have heard the learned Standing Counsel appearing

for the University also. The learned Standing Counsel for the

University submits that even if the last date is over, as per the

University laws, applications can be filed along with late fee of

Rs.100/- till the last date for closing admission. But he hastens

W.P.(C)No.17131/10 2

to add that, on that count, the petitioner cannot claim that the

rank list, if already prepared, has to be re-arranged.

Therefore, he would submit that if the petitioner files

applications before any of the Colleges under the University,

they are bound to accept and consider the applications

depending on the situation as existing on the date of the

application filed by the petitioner. This submission is recorded

and the writ petition is closed. I make it clear that such late

applications would not give any right to the petitioner to claim

admission in preference to others, whose applications have

already been processed by the colleges.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.17131/10 3

W.P.(C)No.17131/10 4