IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17514 of 2008(I)
1. NANDU NAVANEETH G.G.,
... Petitioner
Vs
2. SECRETARY TO GOVERNMENT, HIGHER
... Respondent
3. SECRETARY TO GOVERNMENT, SCHEDULED CASTE
4. THE COMMISSIONER FOR ENTRANCE
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/06/2008
O R D E R
S.SIRI JAGAN, J
= = = = = = = = = = = = = = = =
W.P.(C).No. 17514 OF 2008
= = = = = = = = = = = = =
Dated this the 17th day of June, 2008.
J U D G M E N T
The petitioner claims to be a member of the Sri
Pandarachetty Community, which according to the petitioner is a
socially and educationally backward class entitled to reservation
in the matter of admission to Medical and Engineering Courses
in Kerala State. However, Sri Pandarachetty Community is not
included in the list of SEBCs in the prospectus issued by the
Government for admission to professional colleges in Kerala this
year. Petitioner’s contention is that other sub classes of the
Chetty Community are included in the list of SEBCs and therefore
the non-inclusion of Sri Pandarachetty Community in the list of
SEBCs in the prospectus is arbitrary, unreasonable and
unsustainable. Petitioner therefore seeks the following relief:
i) To issue a writ of mandamus or any other
appropriate writ, direction or order commanding 2nd and
4th respondents to include the community “Sri
Pandarachetty” in the category of Socially and
Educationally Backward Classes in the prospectus for
admission to the Professional Degree Courses for the
year 2008 and to grant benefit of reservation to the
petitioner.
W.P.(C).No. 17514 OF 2008 2
2. Admittedly, the prospectus was issued in January, this
year in which Sri Pandarachetty Community was not included in
the list of SEBCs. Petitioner applied pursuant to that prospectus.
At that time, he did not raise any objections, although he claims
to have filed representations. Whatever that be, the petitioner is
approaching this court at the last minute when admissions are
going to be finalised. I am not inclined to entertain this writ
petition at this last moment, which if done, it would upset the
entire admission process.
Therefore I am not inclined to entertain this writ petition
and accordingly the same is dismissed.
S.SIRI JAGAN, JUDGE
bkn/-