High Court Kerala High Court

Auzillium College Of Education vs State Of Kerala on 9 June, 2010

Kerala High Court
Auzillium College Of Education vs State Of Kerala on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8029 of 2010(C)


1. AUZILLIUM COLLEGE OF EDUCATION,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE MAHATHMA GANDHI UNIVERSITY,

                For Petitioner  :SRI.C.K.PAVITHRAN

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

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/06/2010

 O R D E R
                         S. SIRI JAGAN, J.
                    ------------------------------
                     W.P.(C) No.8029 OF 2010
                   -------------------------------
              Dated this the 9th day of JUNE, 2010


                          J U D G M E N T

The petitioner obtained recognition from the National

Council of Teacher Education for starting a B.Ed training course in

their educational institution, which is produced as Ext.P5 in this

writ petition. Thereafter, the petitioner approached the

Government and the University for No Objection Certificate to

start the course. The same has been rejected by the

Government by Ext.P7. The petitioner is challenging the same

seeking the following relief:

“(i)Issue a writ or certiorari or any other appropriate writ,
direction or order calling for the records leading to Ext.P1
to P7 and quash Ext.P7 and direct the 1st respondent to
issue N.O.C to the petitioner institute for starting B.Ed
course during the academic year 2010-2011”.

The petitioner relies on the decision of the Supreme Court in

State of Maharashtra V. Sant Dnyaneshwar Shikshan

Shastra Mahavidyalaya and others [2006(9) SCC 1] in

support of their contention that once the central authority

W.P.(c)No.8029/10 2

grants recognition for the course, the Government or the

University cannot refuse permission to start the course.

2. I have heard the learned Standing Counsel for the

University as well as the learned Government Pleader.

3. In view of the above said Supreme Court decision, it

is now settled law that once the central authority gives

recognition for the course, the Government and the University

cannot deny approval or affiliation for such course. In the

above circumstances, Ext.P7 is quashed. There would be a

direction to the respondents to permit the petitioner to start

the course this year itself, by giving all necessary permissions,

affiliation etc, whichever is applicable. Anticipating the same,

the petitioner is free to make admissions to the course and

start classes.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.8029/10 3

W.P.(c)No.8029/10 4