IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9416 of 2009(V)
1. NOORUL ISLAM COLLEGE OF DENTAL SCIENCE,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. ADMISSION SUPERVISORY & FEE REGULATORY
3. VANI.B.,2ND YEAR BDS STUDENT,
4. THASNEEM.S.,2ND YEAR BDS STUDENT,
5. SHEBA SUSAN JOSE,2ND YEAR BDS STUDENT,
6. ISHA MUHAMMED,2ND YEAR BDS STUDENT,
7. NAMLA.P.M.,2ND YEAR BDS STUDENT,
8. RESMI RAMESH,2ND YEAR BDS STUDENT,
9. RENJINI.S.,2ND YEAR BDS STUDENT,
10. SUMAYYA.A.NAZAR,2ND YEAR BDS STUDENT,
11. SRUTHI UNNI,2ND YEAR BDS STUDENT,
12. DILEEP.P.,2ND YEAR BDS STUDENT,
13. VISHNURAJ.R.,2ND YEAR BDS STUDENT,
14. VIKAS.N.SEKHAR,2ND YEAR BDS STUDENT,
15. REMYA.R.S.,2ND YEAR BDS STUDENT,
16. REMYA MOHAN,2ND YEAR BDS STUDENT,
17. SARIGA BRAHMANADAN,2ND YEAR BDS STUDENT,
18. VEENA NAGAPPAN.N.K.,
For Petitioner :SRI.ANIL K.NARENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/03/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.9416 OF 2009
------------------------
Dated this the 24th day of March, 2009.
JUDGMENT
Petitioner management contends that respondents 3
to 18 have filed Ext.P3 complaint before the 2nd respondent.
According to them, though the complaint is not
maintainable, the Committee is enquiring into the merits
of the grievance. Therefore the submission made is that
this court should issue a writ of prohibition restraining the
Committee from proceeding with the enquiry pursuant to
Ext.P3, as it lacks jurisdiction to entertain the same.
2. In my view, this writ petition is premature for the
reason that if the petitioner has a case that the Committee
lacks jurisdiction to entertain Ext.P3 complaint, it is for the
petitioner to raise the issue of jurisdiction before the
Committee itself and request the Committee to decide the
issue as a preliminary one and I have no reason to think
Wp(c).No.9416/09 /2/
that if such a request is made, the Committee will decline to
entertain the same.
3. Accordingly the writ petition is disposed of clarifying
that it will be open to the petitioner to move the 2nd
respondent itself and request to decide the maintainability of
the complaint as a preliminary issue.
With this observation the writ petition is disposed of,
without expressing anything on the merits of the respective
contentions.
(ANTONY DOMINIC)
JUDGE
vi/
Wp(c).No.9416/09 /2/