High Court Kerala High Court

Malavika S.Retna vs State Of Kerala on 30 August, 2010

Kerala High Court
Malavika S.Retna vs State Of Kerala on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23716 of 2010(L)


1. MALAVIKA S.RETNA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER OF ENTRANCE

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/08/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                 W.P.(C) NO.23716 OF 2010 (L)
             --------------------------------------------------
          Dated this the 30th day of August, 2010

                          J U D G M E N T

Prayer sought in this writ petition is to direct the respondents

to consider the petitioner for allotment to B. Arch course, as per the

conditions stipulated in Ext.P1 prospectus. Petitioner also seeks a

declaration that she is entitled to be considered for allotment for

admission to B. Arch course and that the respondents are bound to

consider her candidature, on the basis of Ext.P5, the higher options

exercised by the petitioner.

2. Facts of the case are that, in pursuance to Ext.P1, the

prospectus for admission to professional Degree Courses, 2010,

petitioner submitted an application for admission and in Ext.P2

ranked list of candidates qualified for B. Arch course, she was

assigned rank No.78. In pursuance to Ext.P1 prospectus, as per

Ext.P4, petitioner exercised her options to 5 colleges, Viz.

Thiruvananthapuram Engineering College, T.K.M. Engineering

College, Trissur Engineering College, MES Engineering College and

Devaki Ammals Guruvayurappan College of Architecture. On the

WPC.No.23716 /2010
:2 :

basis of her ranking in Ext.P2, the 2nd respondent issued Ext.P3

allotment memo, wherein petitioner was alloted to MES College of

Engineering, Kuttipuram, the 4th college opted by the petitioner.

3. According to the petitioner, on the basis of the allotment,

though she joined the said College, by Ext.P5 her option was

altered retaining the higher options, viz. Thiruvananthapuram

Engineering College, T.K.M. Engineering College and Trissur

Engineering College. However, respondents refused to allot the

petitioner despite the availability of vacant seats in these colleges.

This was on the strength of Annexure R2(a), GO(MS).

No.110/2010/Higher Education dt.3.6.2010. Petitioner contends

that in terms of the provisions contained in Ext.P1 prospectus, even

if a candidate is alloted to a college opted by her, the candidate is

entitled to have the higher options retained and allotted to such of

those colleges, depending upon the ranking and availability of

seats in those colleges. It is stated that the contrary stand taken by

the respondents relying on Annexure-R2(a) and the note

incorporated in Ext.P4 is therefore illegal.

4. The alternate contention raised by the petitioner is that,

going by the statement filed and the contents of Annexure-R2(a),

WPC.No.23716 /2010
:3 :

which has been issued pursuant to the agreement entered into

between the Government of Kerala and the 60 Private Self Financing

Engineering Colleges,this Government Order can apply only in

respect of admissions in the 60 Private Self Financing Engineering

Colleges. Petitioner submits that since her higher options are in

respect of Government Engineering Colleges and a Government

Aided Engineering College, Ext.R2(a) or the note in Ext.P4, are of no

relevance.

5. On the other hand, the learned Government Pleader

submits that clause 1.6 of the prospectus provided that allotment of

seats from the State Rank Lists for all courses in self-financing

colleges will be made in accordance with the orders of the Hon’ble

Supreme Court of India, High Court of Kerala or orders of the Govt.

of Kerala/Govt. of India/as per the law in existence at the time of

Centralized Allotment Process. It is stated that in view of the

agreement that Government of Kerala had entered into with the

Association formed by the managements of 60 Self Financing

Colleges, Government of Kerala had issued Annexure-R2(a) order

dated 3.6.2010 and that clause 7, 8 and 9 thereof provided that

candidates desiring allotment/admission to any of the 60 Private

WPC.No.23716 /2010
:4 :

Self Financing Engineering Colleges can seek only up to 4th

allotment and that candidates who got allotment to any of those

colleges in the 4th allotment, will not be eligible for further

allotment and that their existing higher options will be treated as

invalid. It is further stated that in addition to Annexure R2(a), the 2nd

respondent had also issued Ext.P4 containing a note that, in respect

of those allotted to Private Self Financing Engineering Colleges in

the 4th allotment there will be no further allotment. Learned

Government Pleader therefore contended that in the light of clause

1.6 of the prospectus read with Annexure-R2(a) and the note in

Ext.P4, the higher options exercised by the petitioner got

automatically cancelled when the petitioner was allotted to the MES

College. It is therefore contended that the claim of the petitioner for

further allotment to the colleges opted by her as seen from Ext.P5 is

unsustainable. Government Pleader further contended that in the

absence of any challenge either to Ext.P4 or to Annexure-R2(a)

order, the petitioner cannot seek any relief in this writ petition.

6. I have considered the submissions made by both sides.

7. Ext.P1 prospectus was issued by the Government of Kerala

and the conditions of the prospectus govern the admission to the

WPC.No.23716 /2010
:5 :

professional courses, 2010. Clause 11 of the prospectus provides

for the Centralized Allotment Process and Online Submission of

Options. Among the various provisions, clause 11.4.2 provides for

registering options, 11.4.5 provides for registering of options in

respect of candidates included in different ranked lists. Claus 11.5

provides for the procedure for registering options and 11.5.6

provides for registering of options and saving/revising the options

registered. Clause 11.5.9 provides for rearranging option priority.

Clause 11.6.4 provides for cancellation of options/alteration of

priority of options after each allotment. A reading of these clauses

in its totality shows that based on the options exercised by the

candidates, even if one is alloted to a particular college, the

candidate is entitled to retain higher options and to get allotted to

those colleges, depending upon the ranking and availability of

seats. Therefore, under the prospectus, while the candidates have

such a right, Government of Kerala issued Annexure-R2(a) order. A

reading of this order shows that this order was issued on the

strength of clause 1.6 of the prospectus, which reads as under.

WPC.No.23716 /2010
:6 :

“Allotment of seats from the State Rank Lists for all courses
in Self-financing colleges will be made in accordance with the
orders of the Hon’ble Supreme Court of India/ Hon’ble High
Court of Kerala or orders of the Govt. of Kerala/Govt. of
India/as per the law in existence at the time of Centralized
Allotment Process(CAP) and will be notified separately.”

8. This clause, as is evident from the clause itself, applies

only in respect of allotment to Self Financing Colleges and can have

no impact in so far as allotment to Government Colleges or aided

colleges. Considering t the fact that Annexure R2(a) order has been

issued on the strength of clause 1.6 of the prospectus, the

applicability of clauses 7,8 and 9 of the order, which are now relied

on against the petitioner, has to be confined only to self Financing

Colleges. If that be so, these clauses can have application only in

respect of allotment to Self Financing Colleges and not to

Government Colleges or Aided Colleges. Therefore, clause 8

providing that candidates who got allotment to any of the Self

Financing Engineering Colleges in the 4th allotment, will not be

eligible for further allotment, only means that ineligibility for

further allotment is only so far as Self Financing Colleges are

concerned and not Government Colleges and Aided Colleges. Since

higher options exercised by the petitioner, as per Ext.P5, are only in

WPC.No.23716 /2010
:7 :

respect of Government Colleges and aided colleges, Annexure-R2

(a) cannot stand in the way of petitioner against seeking admission

to those colleges.

9. Similar is the case of Ext.P4 order, the note of which is

relied on against the petitioner. A literal translation of the note

mentioned in Ext.P4 shows that the further allotment mentioned

therein is only in respect of Self Financing Engineering Colleges. If

that be so, necessarily the plea of the petitioner that Ext.R2(a) or

Ext.P4 cannot stand in the way of the petitioner in claiming

admission to the colleges of her higher option, mentioned in Ext.P5

has to be upheld. If that be so, the refusal of the respondents to

consider the claim of the petitioner for allotment to

Thiruvananthapuram Engineering College, T.K.M. Engineering

College and Trissur Engineering College cannot be accepted,

provided there are vacant seats available in for B. Arch course. In

this view of the matter, there is no substance in the contention that

in the absence of challenge against Ext.P4 and Annexure R2(a),

petitioner is eligible for the relief sought for.

Therefore the writ petition is disposed of directing the 2nd

respondent to consider the petitioner for allotment to B. Arch.

WPC.No.23716 /2010
:8 :

course to the colleges mentioned in Ext.P5 for the next allotment.

This shall be done as expeditiously as possible.

(ANTONY DOMINIC)
JUDGE
vi/