High Court Kerala High Court

Midhun.R. vs The Director Of Public … on 31 May, 2010

Kerala High Court
Midhun.R. vs The Director Of Public … on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15991 of 2010(Y)


1. MIDHUN.R., REPRESENTED BY HIS MOTHER
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
                       ...       Respondent

2. THE PRINCIPAL,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/05/2010

 O R D E R
                         S. SIRI JAGAN, J.
                 - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C)No. 15991 of 2010
                 - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 31st day of May, 2010

                           J U D G M E N T

The petitioner has applied for admission to the

G.V. Raja Sports School, Thiruvananthapuram. Petitioner

has been included as rank No.3, in the supplementary list.

The first stage of admission is already over. According to

the petitioner, 15 more vacancies are there. Therefore from

the supplementary list, 15 candidates have to be admitted.

Being rank No.3, the petitioner is entitled to get admission

to one of the vacant seats is the petitioner’s grievance. It is

under the above circumstances the petitioner has filed this

writ petition seeking the following reliefs:

i) to issue a Writ of Mandamus or order direction to the 2nd
respondent to admit the Petitioner in Standard VIII for
the academic years 2010 – 2011 based on his rank in the
Reserve List published by the first respondent.

Ii) To issue a Writ of Mandamus or order or direction to the
2nd respondent to consider and pass appropriate orders
on Ext.P3 representation as expeditiously as possible and
at any rate within a time limit that may be fixed by this
Hon’ble Court.

W.P.(C)No. 15991 of 2010
-2-

2. The learned Government Pleader on instructions

submits that the petitioner would be given admission and

memo has already been despatched to him. This is

recorded and the writ petition is closed.

S. SIRI JAGAN
JUDGE

shg/