High Court Kerala High Court

J.D.T.Islam Orphanage Committee vs Kerala Nurses And Midwives … on 7 December, 2007

Kerala High Court
J.D.T.Islam Orphanage Committee vs Kerala Nurses And Midwives … on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35317 of 2007(D)


1. J.D.T.ISLAM ORPHANAGE COMMITTEE,
                      ...  Petitioner

                        Vs



1. KERALA NURSES AND MIDWIVES COUNCIL,
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/12/2007

 O R D E R
                               ANTONY DOMINIC, J.

                     ---------------------------------------------------

                             W.P.(C) 35317 OF 2007

                     ---------------------------------------------------

                             Dated: December 7, 2007

                                     JUDGMENT

Petitioner has filed an application before the respondent for approval

of a Nursing College and orders on the application were not passed. It is

seen from Ext.P7 that the reluctance on the part of the respondent was on

account of previous orders that were passed by the Kerala Lok Ayukta

which had the effect of restraining the respondent from exercising its

statutory powers.

2. In several cases of this nature this court had considered this

issue and in all such cases orders have been passed permitting the

respondent to consider the applications made by the respective colleges

notwithstanding the orders that are passed by the Lok Ayukta. In view of

the similarity of the issues involved in this case, I am inclined to pass the

same order.

Accordingly, I dispose of this writ petition directing that irrespective

of the orders that are passed by the Kerala Lok Ayukta in this case, the

respondent Council will be free to consider the application made by the

WP(C) 35317/2007 Page numbers

petitioner for approval of their nursing college. This the respondent shall

do as expeditiously as possible.

ANTONY DOMINIC, JUDGE

mt/-