IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated: 22/06/2006 Coram The Hon'ble Mr. Justice P.SATHASIVAM and The Hon'ble Mr. Justice V.DHANAPALAN WA.Nos. 1649 of 2000 and WA.No.1999 of 2000 W.A. No. 1649 of 2000 1. K.Balasubramanian 2. K.Srinivasan 3. J.Balaji 4. K.A.Subash Chandra Bose 5. M.Rajendran 6. A.R.Balakumar 7. G.Selvaraj 8. P.V.Saravanan 9. R.Sundaresan 10. R.Mugundhan 11. G.S.Ayyappan 12. M.Kumara Guru 13. S.Ramaswamy 14. P.Suresh Kannah 15. K.Venkatesan 16. P.Narayanasamy 17. G.Muthukumar 18. V.Chandrasekaran 19. S.Ponmozhi 20. M.Thirugnanam 21. A.Chandra Baskar 22. N.Prabakaran 23. V.Govindaraj 24. S.Balamurugan 25. A.Antony Xavier Joseph 26. K.Rajaganapathy 27. S.Ganesan 28. M.Easwari 29. P.Indira 30. D.Kumar 31. J.Rathina Kumar 32. J.Prabhu Kumar 33. P.Ramesh 34. N.Venkataramana 35. K.Harikrishnan 36. P.Jayaraman 37. S.Panner Selvam 38. M.Jagannathan 39. S.Devarajan 40. J.Parthasarathy 41. V.Subbiah 42. D.Suresh Kumar 43. P.Karthikeyan 44. D.Kaliamurthi 45. P.Thangappan 46. S.Saravana Kumar 47. N.Ravi 48. P.Rama Krishnan 49. N.Sankar 50. A.Ganesan 51. M.Bala Mohan 52. K.S.Saravanan 53. J.R.Krishnamurthy 54. D.Vaikunda Rajan 55. A.Jai Sankar 56. D.Kumara Vadivelu 57. S.Pugalendi 58. M.Abdul Razack 59. S.Gopi 60. V.Ravichandran 61. P.Ashok Kumar 62. C.A.Joju 63. D.Karthikeyan 64. M.Srinivasan 65. B.Magesh 66. N.J.Devaprasad 67. D.Balasubramanian 68. D.Meganathan 69. S.Arumugam 70. B.Sukumar 71. K.S.Senthil Kumaravel 72. S.Ravichandran 73. R.Marudhanan 74. K.Murali 75. R.Kannan 76. V.Ravindran 77. S.Elangeswaran 78. S.Jayasree 79. T.D.Krishnakumar 80. G.Gopinath 81. M.K.Vinayagamurthy 82. D.Selvakumar 83. E.Krishnamoorthy 84. A.G.Krishnan 85. G.Manikandan 86. K.Nagarajan 87. T.Baskaran 88. G.Tamilvel 89. M.Thangapandian 90. G.Pandurangarao 91. K.Lakshmi Praba 92. P.Ramesh 93. R.Govindaraj 94. V.Sivakumar 95. R.Yamuna Rani 96. C.Chelladurai 97. M.Selvaraj 98. K.K.Jembu Kailash 99. M.Elumalai 100.N.Ramar 101.V.Balakumar 102.D.Paul Ebnenezer 103.R.G.Sekar 104.Sangaiah 105.L.Tamilarasan 106.M.Dhanasekar 107.V.Jagen 108.A.S.Varadharajan 109.V.Rajendran 110.A.V.Ramesh 111.S.Arun Kumar 112.B.Ezhilarasan 113.K.Sadanandan 114.M.S.Annamalai 115.P.Anbazhagan 116.S.Murugesan 117.Venkatesan 118.K.Megavanna Muthu Prabhu 119.P.S.Chandan 120.M.S.Vasanth 121.D.Uamayal 122.K.Lochana 123.M.Poonkodai 124.N.Josephin Jeya 125.M.Pardhasarathy 126.V.Rajavel 127.V.Lakshmanan 128.M.Suresh 129.J.Prakasam 130.P.Veeramalai 131.S.Sivakumar 132.M.Stephen Irudhayasamy 133.K.Sivashanmugam 134.B.Sugumar 135.N.Srinivasaraghavan 136.M.Subramanian 137.M.Manoharan 138.C.Arumugam ... Appellants -Vs- 1. Government of Tamil Nadu rep. by its Commissioner and Secretary to Government, Fort St. George, Chennai-9. 2. Anna University, rep. by its Registrar, Chennai-25. 3. Dean, (Students Main Campus), Anna University, Chennai-25. ... Respondents
Writ appeal filed under Clause 15 of the Letters Patent against
the order dated 30.08.2000 made in W.P.No.164 of 2000.
!For Appellants : Mr.Yashod Vardhan
^For Respondent-1 : Mr.M.Dhandapani,
Addl. Government Pleader
For Respondents 2 & 3 : Mr.M.Mani Sundar Gopal for
M/s.G.M.Mani Associates
W.A. No.1999 of 2000
S.Thiruguhan …Appellant
Vs.
1. State of Tamil Nadu rep. by its
Secretary to Government,
Education Department,
Fort St. George, Chennai-9.
2. Anna University, rep. by its
Registrar, Guindy, Chennai-25. …Respondents
Writ Appeal filed under Clause 15 of the Letters Patent against the
order of this Court dated 30.8.2000 in W.P. No.4330 of 2000.
For Appellant :: Mr.R.Yashod Vardhan
For Respondent-1 :: Mr.M.Dhandapani, Addl.Govt.Pleader
For Respondent-2 :: Mr.M.Mani Sundar Gopal for
M/s.G.M.Mani Associates.
:COMMON JUDGMENT
(Judgment of the Court was delivered by P.SATHASIVAM, J.)
Heard the learned counsel appearing for the appellants as well as
respondents.
2. Learned counsel appearing for the appellants fairly submits that
the appellants, who are all students and who joined the institution, after
completion of the course, left the institution. According to him, in view of
the above fact and subsequent developments, no further adjudication is
required in this matter. However, learned counsel for the appellants seeks
observation that the question relating to the power of University in fixing
the revised fees is to be left open.
3. In the light of the conclusion arrived at by the learned single
Judge, we are of the view that there is no such observation is required.
However, it is made clear that if the same is permissible, the appellants are
free to raise the same at the appropriate stage in accordance with law.
4. With the above observation, these writ appeals are dismissed.
No costs.
raa
To
1. The Commissioner and Secretary
to Government of Tamil Nadu,
Fort St. George, Chennai-9.
2. The Registrar,
Anna University, Chennai-25.
3. Dean,
(Students Main Campus),
Anna University, Chennai-25.