High Court Kerala High Court

Abdul Razak Memorial Charitable … vs The University Of Kerala on 10 September, 2007

Kerala High Court
Abdul Razak Memorial Charitable … vs The University Of Kerala on 10 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24474 of 2007(L)


1. ABDUL RAZAK MEMORIAL CHARITABLE TRUST,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF KERALA,
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. STATE OF KERALA,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/09/2007

 O R D E R
                     ANTONY DOMINIC, J.
                    ===============
             W.P.(C) NOs. 24474 & 24576 OF 2007
           ==========================

          Dated this the 10th day of September, 2007

                        J U D G M E N T

In the Syndicate meeting held on 30.12.2005, the

Syndicate resolved to grant affiliation to courses in various

colleges. In so far as the petitioner in WPC No.24474/07 is

concerned, affiliation granted is for BA Journalism and Mass

Communication and Video Production. In so far as the

petitioner in WPC No.24576/07 is concerned, the course is

B.Com with Hotel Management. However, formal orders of

affiliation is not issued in these cases, for the reason that

the University is still now awaiting the views of the

Government.

2. The learned Government Pleader submits that

views of the Government have not been conveyed to the

University. This issue has been considered in various cases

by this court. Petitioners have produced Exhibits P5 and P6,

W.P.(C) NOs. 24474 & 24576 OF 2007
: 2 :

two judgments, in which this Court has dealt with the issue.

It is settled law that the University does not have to wait

indefinitely for the views of the Government and it is the

views of the University that matters finally in an issue like

this.

3. In the circumstances, I dispose of these writ

petitions directing that formal orders granting affiliation for

the courses mentioned above shall be issued to the

petitioners as expeditiously as possible, at any rate within a

period of one month from the date of receipt of a copy of

this judgment.

Writ petitions are disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp