High Court Kerala High Court

Kerala Co-Op.Hospitals … vs Kerala University Of Health And … on 3 February, 2011

Kerala High Court
Kerala Co-Op.Hospitals … vs Kerala University Of Health And … on 3 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2511 of 2011(L)


1. KERALA CO-OP.HOSPITALS FEDERATION LTD
                      ...  Petitioner

                        Vs



1. KERALA UNIVERSITY OF HEALTH AND ALLIED
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.P.SREEKUMAR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/02/2011

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                   W.P.(C) NO.2511 OF 2011(L)
               --------------------------------------------------
            Dated this the 3rd day of February, 2011

                            J U D G M E N T

The complaint of the petitioner is that in spite of having

made application dated 16.6.2010 for continued provisional

affiliation for their college for the academic year 2010-2011,

orders have not been passed by the respondent University so far.

2. Standing Counsel appearing for the respondent

University submits that on receipt of the application dated

16.6.2010 from the petitioner, the application was forwarded to

the Kannur University, to which the College was affiliated, for their

remarks. It is stated that reply received from the University was

that for non-payment of the required fee, continued affiliation was

not granted for the academic year 2009-2010. According to

counsel, since the petitioner did not have continued provisional

affiliation for the previous academic year, there is no question of

passing orders granting continued provisional affiliation for the

academic year 2010-2011.

3. Thereupon the learned counsel for the petitioner

invited my attention to Ext.P2 order rendered by this court in

WPC.No. 2511/2011
:2 :

Contempt Case No. 239/2009 which was filed complaining of non-

compliance of the directions in Ext.P1 judgment. This order

shows that this court ordered that the parties, viz., the petitioner

and the Kannur University, shall proceed on the premise that

there is provisional affiliation to the petitioner for the academic

year 2009-2010 also. Such an order was passed in view of the

declaration granted by this Court in Ext.P1 judgment.

4. It is also submitted that soon after the filing of this writ

Petition, on 24.1.2010, petitioner received a communication from

the Kannur University informing them about the non-payment of

the fee for continued affiliation for the academic year 2009-2010

and that there upon under cover of their letter dated 28.1.2011

itself, the required fee has been remitted. Copy of the letter dated

28.1.2011 along with the photocopy of the DD was produced

before this Court for perusal.

5. In the light of Ext.P2 order referred to above and

since the required fee also has been paid by the petitioner, I see

no difficultly in accepting the petitioner’s contention that they

were entitled to have continued provisional affiliation for the

academic year 2009-10.

WPC.No. 2511/2011
:3 :

6. In that view of the matter, I direct that the respondent

University will pass orders on the application dated 16.6.2010

made by the petitioner for continued provisional affiliation for the

academic year 2010-2011. This the University shall do at any rate

within 4 weeks from the date of production of a copy of the

judgment.

7. It is made clear that if the University needs any further

documents to be produced by the petitioner it will be open to the

University to call upon the petitioner to produce those documents

within this period. It is also clarified that as far as MSC Nursing

Course is concerned, the petitioner shall furnish an undertaking

in the stamp paper indicating the specialties in relation to which

the affiliation is sought for.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/