IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28559 of 2010(T)
1. RAISA S., CHAKKOLA, 1/510-8,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. COMMISSIONER FOR ENTRANCE EXAMINATIONS,
3. KERALA PRIVATE MEDICAL COLLEGE
4. ADMISSION SUPERVISORY COMMITTEE FOR
For Petitioner :SRI.S.MOHAMMED AL RAFI
For Respondent :SRI.R.T.PRADEEP
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 28559 OF 2010 (T)
=====================
Dated this the 24th day of September, 2010
J U D G M E N T
Petitioner was an applicant in response to the prospectus
published by the 3rd respondent for admission to MBBS Course in
their colleges. Complaint of the petitioner is that she submitted
the application and had gone to the office of the respondent with
Demand Draft before 5 p.m. on 11/9/2010 and that the demand
draft was not accepted. It is with this allegation, the writ petition
has been filed praying for a direction to the respondents to accept
the demand draft and grant admission.
2. However, counsel appearing for the 3rd respondent
submits that the petitioner did not report at their office as
claimed. It is stated that the petitioner enquired with the 3rd
respondent on 12/9/2010 whether they were willing to accept the
demand draft and that as time specified had already expired,
they had informed her about their inability to accede to the
request.
3. Petitioner has not placed anything on record to prove
that the demand draft was tendered to the 3rd respondent before
WPC No. 28559/2010
:2 :
5 p.m. on 11/9/2010.
4. For that reason as also in view of the contention raised
by the 3rd respondent, this Court will not be justified in directing
the 3rd respondent to accept the demand draft of the petitioner at
this distance of time.
Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp