IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20721 of 2004(P)
1. NITHIN.A. GIRIJA, ULLASA VALAVU,
... Petitioner
2. SAJU K.H. KOLLATHUVEETTIL HOUSE,
3. ANTONY M.F. MUKKANNIKAL HOUSE,
4. SHAJEEB.A. AYALULLIYIL HOUSE,
5. SHIHABUDHEEN V.B. VAIPIPADATH HOUSE,
6. LALSON ANTONY, MUTTIKKAL HOUSE,
7. SHANU K.T. KARIPPAY HOUSE,
8. SUDHEEP SUBRAN, CHEMMIKATTIL HOUSE,
9. VINOD T.V. THETTIL HOUSE,
10. RAJEEV K.R. KAIMAPARAMBIL HOUSE,
11. SHITHIN THOMAS, THEKKINIYATH HOUSE,
12. ANEESH ANTONY, KIZHAKUMPURAM HOUSE,
13. JIBIN PAUL, VENNOOKKARA HOUSE,
14. ARUN K.NAIR, SASRAWATHY VIHAR,
15. SIJO K.X. KOZHIPPAT HOUSE, KUZHOOR P.O.
16. ROLSON K.F. KAITHATHARA HOUSE, KUNDOOR P
17. RAJEEV KUMAR I.S. IRATTU HOUSE,
18. PREM KICHU, KIZHAKKEDATH HOUSE,
19. LINTO ANTONY, PUTHUSSERY HOUSE,
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. DIRECTOR GENERAL OF EDUCATION AND
3. THE GOVERNMENT I.T.I. AT MALA,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :05/03/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 20721 of 2004
-------------------------
Dated, this the 5th day of March, 2007
J U D G M E N T
The petitioners are students who joined the 3rd respondent
Institute for Technical Training, run by the Government of Kerala,
in the year 2002. The course is for two years and the trade being
Mechanical (Motor Vehicles). Obviously, when petitioners joined
the institute, it did not have NCVT affiliation. According to the
learned counsel for the NCVT, students are entitled to certificate
from NCVT only if they join the course after affiliation is granted
to the institution and if they pass the examination conducted by
the NCVT. Even though I also agree with this contention, in this
particular case, it is seen that affiliation is granted by NCVT in
2002 i.e. during middle of the course joined by the petitioners.
Further none of the parties appearing in this Court is in a position
to confirm to this Court whether petitioners were allowed to write
the examination conducted by NCVT or whether they wrote the
examination conducted by the State Government. If petitioners
have written the examination of the NCVT, then they are entitled
W.P.(C)No. 20721/2004
-Page numbers-
to get certificate from NCVT. On the other hand, if they were
allowed to write the examination conducted by the 2nd
respondent, which is the agency under the State, certificate will
be issued by the State Government.
This writ petition is disposed of as above.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg