IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2417 of 2009(K)
1. AUGUSTIN.K.J,AGED 55 YRS,
... Petitioner
Vs
1. THE VICE CANCELLOR,S.R.M.UNIVERSITY,
... Respondent
2. THE REGISTRAR, S.R.M.UNIVERSITY,
3. THE DIRECTOR (ENGINEERING AND TECHNOLOGY
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 2417 OF 2009 (K)
====================
Dated this the 23rd day of January, 2009
J U D G M E N T
The challenge in this writ petition is against Exts.P1 and P5. These
are two communications that the petitioner has received in Kochi informing
that his ward Sri.Arun Austin K, a student of SRM University, SRM Nagar,
Kattankulathur, Kancheepuram District, Tamilnadu did not possess the
minimum required attendance during the 5th and 7th semester and
therefore, he has been detained for lack of attendance without permitting
him to appear for University examinations. Admittedly, these are
communications issued by the Director (Engineering and Technology) and
by the Registrar of the said University.
2. In my view, apart from the receipt of these communications at
Cochin, which cannot be said to be an integral part of the cause of action
for the petitioner or his son, the cause of action in so far as this writ
petition is concerned arose totally within the jurisdiction of the High court
within whose jurisdiction the University is situated.
3. Therefore, in the light of the law laid down by the Apex Court
in State of Rajasthan and others v. M/s Swaika Properties and
WPC 2417/08
:2 :
another (AIR 1985 SC 1289), I am not persuaded to hold that this
Court has territorial jurisdiction to consider the matter.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp