IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25056 of 2008(G)
1. VASANTHAKUMARI.B,
... Petitioner
Vs
1. THE DIRECTOR OF HIGHER SECONDARY
... Respondent
2. THE PRINCIPAL,
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :28/08/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
W.P.(C) NO. 25056 OF 2008 G
--------------------------------------------
Dated this the 28th August, 2008
JUDGMENT
The petitioner’s daughter is an applicant for admission to Plus One
course. The admission to Plus One course for the academic year 2008-09 is
regulated by the newly introduced ‘Single Window’ system. The petitioner’s
daughter has made option of the schools of her choice. According to the
prospectus, after the fourth allotment, the matter would become final. After the
fourth allotment, it is stated that, the petitioner’s daughter was constrained to
take admission in the school of her lower option. When it was found that there
are vacancies even after the fourth allotment, the Government issued Ext.P3
Circular dated 12.08.2008. As per the said Circular, all the students who got
admitted upto fourth allotment will continue as permanent admissions.
However, it is stated in the Circular that they will be given a chance to change
their course combinations, if required, within the school. The Circular also
provides that the Directorate will publish the vacancy position in the website
and permit the students in the waiting list (who were not given any allotment till
date) to register fresh options based on the availability of vacancies and that a
supplementary allotment will be done for the students in the waiting list. The
mandatory requirement, as per the circular, is that only those students who
renew their candidature or register fresh options will be considered for the
supplementary allotment. Necessary instructions were issued to the Principals
and Nodal Officers, as per the Circular.
W.P.(C) NO.25056 OF 2008
:: 2 ::
2. According to the petitioner, after the fourth allotment, a number of
vacancies have arisen in several Higher Secondary Schools . The petitioner
contend that those vacancies are to be filled up in terms of the prospectus and
that the Circular dated 12th August 2008 runs contrary to the prospectus. It is
pointed out that those who secured lower marks in the qualifying examination
may get better combination than those who got higher marks, if the Circular is
implemented.
3. Learned Government Pleader submitted that the petitioner’s daughter
would be given admission in the Higher Secondary school of her higher option, if
any candidate with lesser qualifying marks is granted admission in any of those
schools as per the Circular. It is submitted by the learned counsel for the
petitioner that this undertaking made by the learned Government Pleader on
behalf of the first respondent would redress the grievances of the petitioner.
The aforesaid submission made by the learned Government Pleader is placed
on record.
The Writ Petition is disposed of accordingly.
Issue certified copy of the judgment today itself.
(K.T.SANKARAN)
Judge
ahz/