IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 244 of 2011(E)
1. RABEEH.B., S/O. IBRAHIM, AGED 23 YEARS,
... Petitioner
Vs
1. CONTROLLER OF EXAMINATION, CALICUT
... Respondent
2. CALICUT UNIVERSITY, CALICUT
For Petitioner :SRI.ANEESH JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/01/2011
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.244OF 2011(E)
--------------------------------------------------
Dated this the 11th day of January, 2011
J U D G M E N T
Petitioner wanted to apply for registration as a private
candidate in B.A(Economics). The last date for the submission of
on line application for registration was fixed as 28.12.2010.
Petitioner states that although he remitted the required fee, when
he tried to submit the on line application, he was unsuccessful for
the reason that the window was not opening. It is stated that as a
result he could not submit an application for registration. With this
complaint he has filed this writ petition praying for a direction to
the respondents to accept petitioner’s application form.
2. Standing counsel appearing for the University submits
that the last date initially fixed on 28.12.2010 was extended till
30.12.2010. It is also stated that no candidate has so far
approached the University with the complaint that he could not
submit the application for the reason that the window was not
opening. It is also submitted that the examination is scheduled to
commence on tomorrow and that at this last moment, nothing
could be done to save the petitioner.
WPC.No.244/2011
:2 :
3. First of all the petitioner alone has raised the compliant
that on account of the fault of the window, the on line application
could not be submitted. Even if there is any substance in the
complaint, for the reason that the University had extended the
last date for submitting the application to 30.12.2010, petitioner
could have submitted the application before that date and that
also he did not do. Therefore, there is no substance or bona fide
in the complaint now raised.
Writ petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/