IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32339 of 2008(Y)
1. UNNIRAJ.K, KUMBALATHIL, MULAKULAM NORTH,
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY, REPRESENTED
... Respondent
2. MAHATMA GANDHI UNIVERSITY COLLEGE OF
For Petitioner :SRI.JOHNSON VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).32339/2008
--------------------
Dated this the 7th day of November, 2008
JUDGMENT
Petitioner is a physically handicapped person. He
had applied for admission to the B.Ed Degree course,
but he was denied admission on the ground that he did
not get the minimum marks in the last year of B.A
(Malayalam). Writ Petition No.5337/2008 filed by the
petitioner earlier, was dismissed by this Court finding
that since the petitioner does not satisfy the minimum
requirement of 40% marks, there is no irregularity in
the action taken by the respondents therein warranting
interference by this Court.
2. Subsequently petitioner has filed an application
produced as Ext.P7 along with I.A.14184/2008, before
the Syndicate requesting the Syndicate to relax the
qualification in favour of the petitioner by reason of
the fact that he is physically handicapped.
3. I heard Mr.T.A.Shaji, learned Standing Counsel
also.
W.P.(C).32339/2008
2
4. In the result, there will be a direction to the first
respondent to consider Ext.P7 and take appropriate
decision thereon, if necessary after hearing the
petitioner, within a period of six weeks from the date of
receipt of a copy of this judgment.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs