High Court Kerala High Court

Jai Bharath College Of Management … vs State Of Kerala on 15 November, 2010

Kerala High Court
Jai Bharath College Of Management … vs State Of Kerala on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31161 of 2010(U)


1. JAI BHARATH COLLEGE OF MANAGEMENT &
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. THE COMMISSIONER FOR ENTRACE EXAMINATION

3. THE REGISTRAR

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP (SR.)

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/11/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
              W.P.(C) Nos.31161, 32000, 32505
                          and 32506 of 2010
             ```````````````````````````````````````````````````````
          Dated this the 15th day of November, 2010

                            J U D G M E N T

In these writ petitions, the grievance of the

petitioners is regarding the cancellation of allotment of

students to the Engineering Colleges established and run by

the petitioners. The government have now issued notification

GO(Ms) No.373/2010/H.Edn. dated 10-11-2010, ordering a

special allotment to the Engineering Colleges of the

petitioners. Therefore, in view of the special allotment which

has been ordered by the Government, recording the aforesaid

Government Order, these writ petitions are closed without

prejudice to the rights of the petitioners for ventilating their

surviving grievances, if any, in appropriate proceedings.

2. In so far as W.P.(C) No.32000/2010 is concerned,

it is stated that the petitioner has made an application to the

respondent University seeking affiliation for B.Tech

W.P.(C) No.31161/10 & connected cases
: 2 :

(Mechanical Engineering). If such an application has been

received, it is directed that the University will consider the

same and pass appropriate orders in the matter, in

accordance with law.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge