High Court Kerala High Court

V.V.College Of Science And … vs The University Of Calicut on 8 April, 2009

Kerala High Court
V.V.College Of Science And … vs The University Of Calicut on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12000 of 2009(T)


1. V.V.COLLEGE OF SCIENCE AND TECHNOLOGY,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE DEPUTY REGISTRAR (G & A-I),

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/04/2009

 O R D E R
                       ANTONY DOMINIC, J.
                 -------------------------
                    W.P.(C.) No.12000 of 2009
            ---------------------------------
             Dated, this the 8th day of April, 2009

                          J U D G M E N T

What the petitioner seeks is a direction to the respondents to

consider and pass orders on Exts.P1 & P2, where the petitioner has

sought for enhancement of number of seats and also affiliation of

four new courses.

2. In view of the fact that orders on Exts.P1 & P2 still have

not been passed or communicated to the petitioner, it is directed

that the University shall consider the aforesaid applications and

communicate its decision to the petitioner. This shall be done as

expeditiously as possible, at any rate, within eight weeks of

production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg