High Court Kerala High Court

H.A.Rahulnath vs The Principal on 1 April, 2009

Kerala High Court
H.A.Rahulnath vs The Principal on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9837 of 2009(Y)


1. H.A.RAHULNATH, S1,S2 COMBINED,I.T.
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL,GOVERNMENT ENGINEERING
                       ...       Respondent

2. UNIVERSITY OF KERALA, REPRESENTED BY ITS

3. THE COMMISSIONER OF ENTRANCE

                For Petitioner  :SRI.S.GOPAKUMARAN NAIR (SR.)

                For Respondent  :SRI.M.RAJAGOPALAN NAIR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/04/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 9837 OF 2009 (Y)
                 =====================

             Dated this the 1st day of April, 2009

                          J U D G M E N T

Petitioner submits that he is a B.Tech student (IT Course)in

the Government Engineering College, Trivandrum. According to

the petitioner, there are vacant seats in Mechanical Engineering

and Electronics and Communication available in the college itself

and therefore he made Ext.P1 request to the Principal of the

College for transferring him to any of the aforesaid two

disciplines. It is stated that there has not been any progress and

with that request, the writ petition is filed.

2. Standing counsel appearing for the respondent

University referring to the Regulations in this behalf submits that

an application in the prescribed form should be submitted to the

Principal of the College, who with his recommendation should

forward it to the University for its consideration. Ext.P1 relied on

by the petitioner is only a representation and is not an application

in the prescribed form.

3. Therefore, I direct that it will be open to the petitioner

to apply in the prescribed format to the 1st respondent, requesting

WPC 9837/09
:2 :

for transfer as sought for by him, in which event, the 1st

respondent shall forward the same to the 2nd respondent

University for its eventual decision.

Petitioner shall produce a copy of this judgment before the

1st respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp