IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30692 of 2008(D)
1. CH MEMORIAL EEDUCATIONAL AND CHARITABLE
... Petitioner
Vs
1. NATIONAL COUNCIL FOR VOCATIONAL TRAINING
... Respondent
2. DIRECTOR GENERAL OF EMPLOYMENT
3. STATE OF KERALA REPRESENTED BY
4. DIRECTOR OF TRAINING KERALA STATE,
5. DEPARTMENTAL INSPECTION COMMITTEE FOR
6. STANDING COMMITTEE FOR AFFILIATION
For Petitioner :SRI.P.M.PAREETH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :07/04/2009
O R D E R
V.GIRI
----------------------------------------
W.P.(C)No.30692 of 2008
-----------------------------------------
Dated this the 7th day of April, 2009.
JUDGMENT
The petitioner, stated to be an Educational
Charitable Trust, responded to a notification issued by the
Director of Training, the 4th respondent, inviting applications
for starting a new Industrial Training Centre. Ext.P3
provisional permission was granted to the petitioner.
According to the petitioner, the Departmental Inspection
Committee inspected the premises of the Industrial Training
Centre on 2.6.08 and was convinced of the facilities made
available by the petitioner. He refers to Ext.P7 in this
regard. The 4th respondent by Ext.P10 letter intimated the
petitioner that there will be an inspection by the standing
committee and the petitioner was required to remit the fees
for the same which he did. It is now contended that there
has not been proper inspection by the standing committee.
But the petitioner was met with Ext.P11 issued by the 4th
respondent stating that the standing committee, which
W.P.(C)No.30692 of 2008
:: 2 ::
inspected the Industrial Training Centre, has not
recommended any of the trades mentioned in the list due to
the deficiencies noted therein. The petitioner challenges
Ext.P11, inter alia, on the ground that the defects, if any,
noted in Ext.P11 are not existing. He, therefore, prays for a
direction to the 4th respondent to constitute a standing
committee to inspect the petitioner’s Industrial Training
Centre.
2. This court in W.P.(C)NO.31440/08 considered
the same prayer and issued an order directing that the
Regional Director, Directorate of National Council for
Vocational Training shall depute a representative to the
standing committee constituted by the 4th respondent
Director of Training, for inspection of the Industrial Training
Centre.
Accordingly, the writ petition is disposed of
directing the 4th respondent to constitute a standing
committee and a representative be deputed by the Regional
W.P.(C)No.30692 of 2008
:: 3 ::
Directorate of the 1st respondent. This shall be done within
two months from the date of receipt of a copy of this
judgment. Further action shall be taken based on the report
of the standing committee.
Sd/-
(V.GIRI)
JUDGE
sk/-
//true copy//