High Court Kerala High Court

P.I.Somanathan vs The Deputy Director Of Education on 25 September, 2008

Kerala High Court
P.I.Somanathan vs The Deputy Director Of Education on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27047 of 2008(T)


1. P.I.SOMANATHAN,PULIYATHUPARAMBIL,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS

3. GOVERNMENT OF KERALA

                For Petitioner  :SRI.P.M.SANEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/09/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
       W.P ( C) Nos.27047, 27597 and 27048 of 2008
                      --------------------------
           Dated this the 25th September, 2008

                        J U D G M E N T

Common contentions have been taken up in these

writ petitions and therefore they have been heard

together and disposed of by a common judgment.

2. Essentially the issue is covered in favour of the

petitioners by earlier orders and judgments of this Court

including Exhibits P5 and P6 in WP(C) No.27047 of 2008.

In the circumstances, the facts in WP(C) No.27047 of

2008 is taken as the leading case for convenience.

3. Petitioner is the Manager of the Teachers

Training Institute at Cherpu in Thrissur District. It is a

Self Financing TTI which has been granted recognition by

the NCTE, as evidenced by Exhibit P1. Second

respondent by Exhibit P2 invited applications for

admission to the Self Financing TTC Course in the State.

50% of seats are allotted to the Management and balance

50% are allotted to merit quota (Government quota).

Management seats have already been filled up by the

petitioner, according to him. But complete allotment to

W.P ( C) Nos.27047, 27597 and 27048 of 2008
2

the merit seats are yet to be made by the second

respondent. Therefore, the institution is not in a position

to go ahead with the classes with full strength.

4. In identical situations this court considered the

same issue and that the competent authority is bound to

fill up the seats in the Government quota without delay.

The said judgments have apparently become final, I do not

find any reason to take a different view in these writ

petitions.

5. In the result, the concerned Deputy Director of

Education in each of these writ petitions shall allot students

to the Government quota in each one of the institutions for

the TTC Course, as early as possible, latest by 15.10.2008.

If the concerned Deputy Director is unable to allot

students, petitioners will be free to effect admission in

these institutions in the merit quota, to the seats which are

still remaining unfilled on 15.10.2008.

The writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) Nos.27047, 27597 and 27048 of 2008
3

W.P ( C) Nos.27047, 27597 and 27048 of 2008
4