IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9452 of 2010(F)
1. SMIJOSH K.M., S/O. K.V.MANI,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER OF ENTRANCE
3. THE PRINCIPAL,
4. THE PRINCIPAL,
5. RAMESH S.,
For Petitioner :SRI.RENJITH B.MARAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :25/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.9452 OF 2010
---------------------------------------
Dated this the 25th day of March, 2010.
J U D G M E N T
The petitioner seeks for a direction to the 3rd respondent to
forthwith relieve the petitioner from Government Law College,
Ernakulam and for a further direction to the 4th respondent to
admit the petitioner to the Government Law College, Thrissur on
the basis of Exhibit P2.
2. The petitioner is presently admitted in the Government
Law College, Ernakulam and he wants a transfer to the
Government Law College, Thrissur. The 5th respondent, who is
from Vaikom in Kottayam District, as per the Centralized
Allotment Process, was admitted in the Government Law College,
Thrissur. He requires transfer to Government Law College,
Ernakulam.
3. The petitioner has moved before this Court after jointly
moving the authorities for mutual transfer along with the
5th respondent. In the light of clause (7) of Heading No.16 of
Centralized Allotment Process, there has arisen some difficulty for
mutual transfer. It is pointed out that the said clause was in
W.P.(C) No.9452/2010 2
operation only till 31.01.2010, upto the closing of the allotment
process.
4. Learned Government Pleader on instructions submitted
that the respective Principals of the Colleges have no power to
consider the request for transfer of the candidates. The
allotment is by Centralized Allotment Process and it is not clear
now whether any other students are having any claim as per their
option also.
It is therefore, submitted that the remedy of the petitioner
and the 5th respondent is to move the Government in the matter.
Therefore, the learned counsel for the petitioner sought for a
permission to allow the petitioner to move the Government. If a
detailed representation is filed before the 1st respondent in the
matter, the 1st respondent will consider the same and pass
appropriate orders within a period of six weeks from the date of
receipt of a copy of the representation. The petitioner will
produce a copy of the writ petition along with a copy of this
judgment for compliance.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp