High Court Kerala High Court

Mangalam College Of Education vs Mahatma Gandhi University on 15 April, 2009

Kerala High Court
Mangalam College Of Education vs Mahatma Gandhi University on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12351 of 2009(L)


1. MANGALAM COLLEGE OF EDUCATION,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

                For Petitioner  :SRI.ALIAS M.CHERIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/04/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO.12351 OF 2009 ()
                 =====================

             Dated this the 15th day of April, 2009

                          J U D G M E N T

Petitioner submits that it is a Self Financing College,

conducting M. Ed course. Delay on the part of the respondent

University in allotting students to the two vacant seats in the

merit quota and making available students for filling of 8 vacant

seats in the management quota is what is complained of in this

writ petition. University on its part submits that they are taking

expeditious steps to make available students for filling up the

aforesaid vacant seats.

Taking into account the submission made on behalf of the

University, I dispose of this writ petition directing that within 2

weeks from the the date of production of a copy of the judgment,

the University shall make available the students for filling up the

two seats in the merit quota and 8 seats in the management

quota. It is directed that in the event the University fails to do so,

it will be open to the petitioner to fill up the aforesaid vacant

seats by admitting students who are eligible in all respects.

ANTONY DOMINIC, JUDGE
vi