IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32807 of 2010(A)
1. RESNA A.P., AGED 18 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. KERALA PRIVATE MEDICAL COLLEGE
3. PRINCIPAL,
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 32807 & 32864 OF 2010
=========================
Dated this the 28th day of October, 2010
J U D G M E N T
The prayer in these writ petitions is to enlarge the time for
furnishing bank guarantee, which, in terms of the prospectus is to
be furnished to the respondent College, for admission to MBBS
Course. According to the petitioners, on receipt of the allotment
memos, though they remitted the fee and interest free deposit
within the limited time available, they could not secure bank
guarantee and produce the same before the College. It is stated
that therefore, the time for furnishing bank guarantee should be
extended by this Court so that the requirements of the prospectus
could be complied with and the petitioners could seek admission.
2. However, I am not inclined to grant the prayer of the
petitioners. This is primarily for the reason that the Apex Court by
its order dated 23/9/2010 in SLP NO.23830-23832/10, had
directed the managements to complete the process of admission
by 25/10/2010. Therefore, the prayer now sought for by the
petitioners will have the effect of upsetting the schedule fixed by
the Apex Court for completion of admission in the respondent
WPC Nos. 32807 & 32864 /10
:2 :
College. In that view, it is impermissible for this Court to grant the
relief sought for.
Therefore, the writ petitions are only to be dismissed and I
do so.
ANTONY DOMINIC, JUDGE
Rp