IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4671 of 2008(F)
1. GIRIDEEPAM INSTITUTE OF ADVANCED
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY, REPRESENTED
... Respondent
2. THE VICE CHANCELLOR,
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/02/2008
O R D E R
ANTONY DOMINIC, J.
=============================
W.P.(C)NO. 4671 OF 2008
==============================
DATED THIS THE 15TH DAY OF FEBRUARY 2008
JUDGMENT
Exts.P1 and P2 are the applications made by the petitioner
seeking affiliation for starting the new courses mentioned therein.
Those applications were made in January 2006. The petitioner refers
to Ext.P4 and contends that by letter dated 31-5-2006 the University
had recommended to the Government of Kerala the courses
mentioned therein and are awaiting the views of the Government to
be communicated. Further, the petitioner submitted that it has
already taken almost two years and that even now the Government
has not conveyed their views in the matter.
2. In several cases this court has already taken the view that
the obligation of the University under Statute 9(7) of Chapter 23 of the
M.G.University Statute is to seek the views of the Government and
that even if within a reasonable time the views are not forthcoming,
the University is at liberty to consider the application on merits and
take a decision in the matter. In this case by letter dated 31-5-2006,
W.P.C. 4671/2008 -2-
the University has sought the views of the Government and even as of
now, there has not been any response in this matter. In view of
this, I do not think that there is any justification for awaiting the
views of the Government any more and in my view, the University
shall consider the applications, Exts.P1 & P2, and take a decision on
the request of the petitioner for affiliation of new courses mentioned
therein.
Accordingly, I dispose of the writ petition directing that the
respondent University shall consider Exts.P1 and P2 applications made
by the petitioner for affiliation of the new courses and take a final
decision in the matter. This shall be done as expeditiously as possible,
at any rate within two months from the date of production of a copy of
this judgment.
ks. ANTONY DOMINIC, JUDGE W.P.C. 4671/2008 -3- 6