IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4433 of 2009(C)
1. SAKEER, AGED 24 YEARS,
... Petitioner
Vs
1. PRINCIPAL SECRETARY,
... Respondent
2. DIRECTOR,
3. UNIVERSITY OF CALICUT,
4. KERALA UNIVERSITY,
For Petitioner :SRI.SANTHARAM.P
For Respondent :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.4433 of 2009
---------------------------------
Dated, this the 11th day of February, 2009
J U D G M E N T
The petitioner claims that he was an applicant for B.Pharm
through lateral entry.
2. It is stated that in the rank list prepared, he was in 11th
position and in the reservation list, 3rd position. It is stated that in
addition to the 10% seats earmarked for the lateral entry students,
the Government ordered that even the other vacant seats be filled up
adopting the same method. It is stated that there are 24 seats
available and despite the availability of students, seats are left
vacant. The learned counsel for the petitioner relies on Ext.P9
judgment rendered by this Court in WP(C) No.34425/2008.
3. The course in question was commenced in 2007-2008,
and therefore, at this distance of time, the prayer made is highly
belated. True, the case of the petitioner is similarly situated with
that of the petitioner in Ext.P9 judgment referred to above. But,
however, that was a case where soon after admission was denied,
the petitioner therein had approached this Court and was vigilant to
WP(C) No.4433/2009
-2-
prosecute his rights. Even claiming the benefit of the judgment, the
conduct of the party is relevant, and therefore, I must hold that the
petitioner has approached this Court belatedly.
4. For that reason, I am not inclined to direct that at this
stage, that the petitioner should also be granted admission.
The writ petition fails and is, accordingly, dismissed.
(ANTONY DOMINIC, JUDGE)
jg