High Court Kerala High Court

Chitra Institute Of Medical … vs State Of Kerala on 10 March, 2010

Kerala High Court
Chitra Institute Of Medical … vs State Of Kerala on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32139 of 2009(J)


1. CHITRA INSTITUTE OF MEDICAL SCIENCE AND
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. UNIVERSITY OF KERALA, REPRESENTED BY ITS

3. INDIAN NURSING COUNCIL,

4. KERALA NURSES AND MIDWIVES COUNCIL,

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :SRI.N.RAGHURAJ, SC, TCMC & KNMC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/03/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
               ----------------------------------------------
                   W.P.(C)No.32139           OF 2009
             -----------------------------------------------------
           DATED THIS THE 10th DAY OF MARCH, 2010

                          J U D G M E N T

The Writ Petition is filed by the petitioner challenging Exhibit

P6 communication made by the University of Kerala rejecting the

application for NOC submitted by the petitioner. The learned

counsel for the petitioner submitted that actually the petitioner

wanted only an NOC for submitting the same before the

University in the light of the NOC granted by the Government as

per Exhibit P2. But his application has been considered as an

application for affiliation by the University which is evident from a

reading of Exhibit P6.

2. Heard the learned Standing Counsel for the University.

3. The petitioner is conducting a Nursing School (GNM)

named Chithra Nursing College which is attached to the Chithra

Multi Specialty Hospital at Pandalam in Pathanamthitta District.

4. By Exhibit P1 circular, the 3rd respondent invited

applications from various institutions desirous of starting College

of Nursing. Accordingly, the petitioner submitted an application.

W.P.(C)No.32139/2009 -2-

One of the requirements is to produce the NOC from the

concerned University and the Government. Going by Exhibit P2,

the Government has included the petitioner’s institution for grant

of NOC.

5. Since there was delay in the matter from the part of

the University, the petitioner had moved this Court by filing W.P.

(C)No.11470/09, which was disposed of by Exhibit P5 judgment

directing the University to take a decision. In the meanwhile

Exhibit P3 application was submitted within the time prescribed.

6. A reading of Exhibit P6 shows the following facts:

7. The Standing Committee of the Syndicate of Affiliation

of Colleges and Courses of Studies considered and recommended

to approve the report of the Commission and also recommended

that the application need not be considered as the documents

submitted by the educational agency does not satisfy the

statutory requirements for affiliation of colleges prescribed by the

University and as the arrangements made by the educational

agency for the establishment of the College was not found

satisfactory by the University Inspection Commission.

W.P.(C)No.32139/2009 -3-

8. This recommendation was approved by the Syndicate.

The learned counsel for the petitioner submitted that it is too

premature to consider the grant of affiliation, as the same need

be considered only after a decision is taken by the Indian Nursing

Council based on the application submitted by the petitioner.

Affiliation is required before starting the course, which is evident

from Exhibit P2 order of the Government. What is required is

only a grant of NOC by the University and therefore Exhibit P6

cannot be supported. I find force in the above submission made

by the learned counsel for the petitioner. In that view of the

matter, as the 3rd respondent has to consider the application, it

was unnecessary to treat the application for grant of NOC as one

seeking for affiliation.

9. Therefore Exhibit P6 is quashed. There will be a

direction to the University to issue NOC to the petitioner for

production before the 3rd respondent, as the Government has

already granted sanction as per Exhibit P2. After the application

is considered favourably by the 3rd respondent, then alone the

further process with regard to the affiliation could be taken by

W.P.(C)No.32139/2009 -4-

the University for which the petitioner may have to file a fresh

application. The needful shall be done by the University for

issuing NOC within a period of three weeks.

10. In the light of the pendency of the Writ Petition, the

petitioner has forwarded a fresh application before the Indian

Nursing Council as per Exhibit P17 without the NOC issued by the

University. The said application will be kept pending by the 3rd

respondent without rejection for enabling the petitioner to

produce the NOC from the University.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn