IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19219 of 2009(V)
1. PARASSINIKKADAVU AYURVEDA MEDICAL COLLEG
... Petitioner
Vs
1. ADMISSION SUPERVISORY COMMITTEE FOR PROF
... Respondent
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent :SRI.T.H.ABDUL AZEEZ
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/11/2009
O R D E R
P.N.RAVINDRAN, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 19219 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 25th day of November 2009.
JUDGMENT
Respondents 2 and 3 joined B.Pharm degree course in
Ayurveda in the petitioner college during the academic year
2005-06. The 4th respondent joined the B.Sc. Nursing course in
Ayurveda in the petitioner college during the academic year
2005.06. For the academic year 2005-06, fee payable was
Rs.5,000/- for the said two courses. Respondents 2 to 4 paid the
said fee. Later, the Hon’ble Mr. Justice K.T.Thomas Committee
constituted under Section 6 of the Kerala Professional Colleges
or Institutions (Prohibition of Capitation Fee, Regulation of
Admission, Fixation of Non-explorative Fee and Other Measures
to Ensure Equity and Excellence in Professional Education) Act,
2006 fixed the fee payable for the said courses as Rs.29,300/- for
the academic years 2006-07, 2007-08 and 2008-09. Respondents
2 to 4 did not pay the said fee. Instead, they moved the
Admission Supervisory Committee for Professional Colleges
constituted under the aforesaid Act. By Ext.P10 order impugned
in this writ petition, the Admission Supervisory Committee for
Professional Colleges held that the management can collect only
the sum of Rs.5,000/- fixed as fee for the academic year 2005-06.
W.P.(C). No. 19219 OF 2009
2
2. The issue raised in this writ petition is covered in favour
of the petitioner by the decision of the Division Bench of this
Court in Sandeep v. State of Kerala reported in (2005(1) KLT
549) and the decision of this Court in W.P.(C).No.35492 of 2008.
Necessarily therefore it has to be held that Ext.P10 cannot be
sustained. I accordingly allow the writ petition, quash Ext.P10
and declare that respondents 2 to 4 are bound to pay the sum of
Rs.29,300/- being the fee fixed by Hon’ble Mr. Justice
K.T.Thomas Committee for the academic years 2006-07, 2007-08
and 2008-09.
It is conceded at the Bar that respondents 2 to 4 have not
paid even the sum of Rs.5,000/- towards fees. In such
circumstances, respondents 2 to 4 are directed to pay the
arrears of fee for the academic years 2006-07, 2007-08 and
2008-09 at the rate fixed by the Hon’ble Mr.Justice K.T.Thomas
Committee, within one month from today. If payment as directed
above is not made, it will be open to the petitioner to realize the
arrears of fees together with interest at market rates in
appropriate proceedings.
(P.N.RAVINDRAN)
JUDGE
kkms/