High Court Kerala High Court

Smitha Jose vs State Of Kerala on 14 December, 2007

Kerala High Court
Smitha Jose vs State Of Kerala on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31303 of 2007(B)


1. SMITHA JOSE, VARIYANIYIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE MAHATMA GANDHI UNIVERSITY

3. THE VICE CHANCELLOR,

4. THE DIRECTOR, SCHOOL OF DISTANCE

5. THE COURSE CO-ORDINATOR,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/12/2007

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                W.P.(C) NO. 31303 OF 2007 B
               =====================

         Dated this the 14th day of December, 2007

                          J U D G M E N T

The prayer in this writ petition is to direct the respondents

to conduct classes for M.Phil Degree Course in Clinical

Psychology, for which the petitioner was admitted pursuant to

Exts.P3 and P4. This writ petition was filed for the reason that

the respondents have thereafter discontinued the course.

2. It is now stated in the counter affidavit filed by the

respondents 2 to 4 that the matter is at present placed before the

Syndicate for approval and that the University intends to continue

the course after getting sanction of the Syndicate. In view of this

submission, it is directed that a final decision in this matter shall

be taken within six weeks of production of a copy of this

judgment.

This writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp