High Court Kerala High Court

Annie Joseph vs The Mahatma Gandhi University on 23 November, 2007

Kerala High Court
Annie Joseph vs The Mahatma Gandhi University on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26263 of 2007(B)


1. ANNIE JOSEPH,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. RANI DURGAVATHI VISHWAVIDYALAYA,

3. THE ST.THOMAS COLLEGE OF TEACHER

                For Petitioner  :SRI.M.POLY MATHAI

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/11/2007

 O R D E R
                                Antony Dominic, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          W.P.(C) No. 26263 of 2007
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 23rd day of November, 2007

                                     JUDGMENT

Petitioner who had completed her B.A. and M.A. Degree from the

2nd respondent University has approached this Court on account of the delay

in recognizing the basic degree obtained by her from the 2nd respondent

University. In Ext.P4 memo the 1st respondent had directed the petitioner to

produce materials for considering the application made by the petitioner in

this behalf. But when the petitioner has approached the 2nd respondent, she

was informed that only if the 1st respondent University directly addresses

the 2nd respondent for the same, the 2nd respondent will furnish the details

called for. Since the 2nd respondent is insisting on a direct communication

from the 1st respondent and since the 1st respondent itself asked for the

materials, it is only proper that the 1st respondent should satisfy the

requirements set by the 2nd respondent for furnishing the details.

2. In the circumstances, I dispose of the writ petition directing that

the 1st respondent shall address the 2nd respondent calling for the details

mentioned in Ext.P4 memo and as soon as it is received, the 1st respondent

shall consider the request of the petitioner for recognizing her basic degree

that she has obtained from the 2nd respondent University.

Antony Dominic,
Judge.

mn.