IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30534 of 2008(I)
1. M.E.C.F. COLLEGE OF TEACHER EDUCATION,
... Petitioner
Vs
1. KANNUR UNIVERSITY, KANNUR, REPRESENTED
... Respondent
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY
The Hon'ble MR. Justice V.GIRI
Dated :03/11/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.30534 of 2008
-------------------------
Dated this the 11th day of November, 2008.
JUDGMENT
The petitioner, claiming to be a
minority educational institution, had applied to
the NCTE for conducting B.Ed programme under the
self financing stream. The petitioner was
issued with the letter of intent for grant of
B.Ed course as per Ext.P1 dated 5.8.2008. The
petitioner submits that the conditions contained
in Ext.P1 have been fulfilled by the petitioner.
Thereupon, an application for provisional
affiliation was submitted by Ext.P2 dated
12.08.2008. By Ext.P5 order, the Southern
Regional Committee of the NCTE, passed an order,
enabling the petitioner to conduct B.Ed course
of one year duration with an annual intake of
100 students.
2. The University acting on the
application for provisional affiliation,
constituted a inspection commission for
inspection of the premises for the grant of
affiliation. It is now seen that the inspection
W.P.(C).NO.30534/08
:: 2 ::
commission had inspected the College on
22.10.2008 and it made the following
recommendations, among others:
“Subject to the condition that agency
shall provide sufficient land (5 acres) for
starting the college.”
In other words, the inspection commission had
recommended granting of affiliation to the
petitioner, provided the agency provides 5 acres
for the establishment of the institution. The
report of the inspection commission referred to
3.48 acres. Learned counsel for the petitioner
submits that the additional extent has also been
subsequently provided for. In my view, that is
a matter for verification by the college
authorities.
In the result, the writ petition is
disposed of directing the respondents to pass
orders for the grant of affiliation sought for
by the petitioner with an intake of 100 students
in consonance with Ext.P5 order on the basis of
the recommendations made by the inspection
commission constituted by the University.
Affiliation shall be granted provided the total
extent of land as sought for by the inspection
W.P.(C).NO.30534/08
:: 3 ::
commission is made available and so satisfied by
the competent authority of the University.
Orders shall be passed within two weeks from
today.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge