IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated:03/05/2005
Coram
The Honourable Mr.Justice P.SATHASIVAM
W.P.No.15576 of 2005
W.P.M.P.No.16995 of 2005
Sri.Sivasubramaniya Nadar College of Engineering,
rep.by its authorised signatore
P.Sivaprasad,
Old Mahabalipuram Road,
Kalavakkam,
Kancheepuram District. ... Petitioner
-Vs-
1. Anna University
rep.by its Registrar,
Chennai 25.
2. All India Council for Technical Education
rep.by its Member-Secretary,
Indira Gandhi Sports Complex,
I.P.Estate,
New Delhi 110 002. ... Respondents
This writ petition has been filed under Article 226 of Constitution of
India, praying this Court to issue a writ of Certiorarified Mandamus calling
for the records of the first respondent in Letter No.CEP/ NOC/II-2005-06,
dated 5.4.2005 and quash the same and direct the second respondent herein to
process the application dated 27.11.2004 of the petitioner herein for
introduction of additional courses viz., B. Tech (B.T.) and B.E. (BME) and
increase of intake in an existing course B.Tech (I.T) in the year 2005-2006
based on the inspection held on 30.1.2005.
!For Petitioner : Mr.V.R.Rajasekaran
For 1st Respondent : M/s.G.M.Mani Associates
For 2nd Respondent : Mr.T.S.Sivagnanam,
ACGSC
P. SATHASIVAM, J.
:O R D E R
In view of the amended notification dated 6.1.2005, this Court has
quashed similar impugned order (vide orders passed in W.P.No.13897 of 2005
dated 26.4.2005). It is not in dispute that in terms of the amended
regulations issued under notification dated 6.1.2005, No Objection Certificate
is required only from the University and not from the State Government.
2. Therefore the impugned letter No.CEP/NOC/II-2005-06, dated
5.4.20 05 is set aside with liberty to the second respondent to pass fresh
orders in the context of the amended regulations on or before 31st May, 2005.
3. The writ petition is disposed of accordingly. No costs.
Connected WPMP No.16995 of 2005 is closed.
Index: Yes/
vr