IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32623 of 2010(C)
1. V.Y.YEDU KRISHNAN,VADAKKEKARA VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY ITS SECRETARY,
... Respondent
2. THE COMMISSIONER OF ENTRANCE
For Petitioner :SRI.B.S.SWATHY KUMAR
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.32623 OF 2010(C)
--------------------------------------------------
Dated this the 28th day of October, 2010
J U D G M E N T
Petitioner, who was now joined in MES College of Engineering,
Kuttippuram sought seeks a direction to the 2nd respondent to allot
him to the vacant seat to the TKM Engineering College or the
Thiruvananthapuram Engineering College, for B. Arch on the basis
of Ext.P3 the higher option exercised by the petitioner. In support of
this claim the petitioner relies on the judgment of this court in writ
petition(c).no.23716/2010.
2. However, the learned Government Pleader points out that
the final allotment was made as early as on 17.10.2010 with the
direction to the students to join colleges on 22.10.2010. It is also
stated that the 2nd respondent has already intimated to the first
respondent to permit colleges to go ahead with spot allotments
when vacancies if any are available. Although the petitioner is
justified in his submission that in identical circumstances another
students have got allotment based on the higher options exercised
by them, fact remains that in so far as this claim is concerned, now
WPC.No. 32623/2010
:2 :
even the final allotment is also over and that the vacancies are
permitted to be filled up by the college concerned by the spot
allotment. Therefore at this stage, it will not be appropriate for this
court to interfere with. However, this judgment will not stand in the
way of the petitioner appearing for spot allotment and getting
admitted, if it is possible.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/