High Court Madras High Court

Sri Balaji College Of Education vs The State Of Tamil Nadu on 13 June, 2011

Madras High Court
Sri Balaji College Of Education vs The State Of Tamil Nadu on 13 June, 2011
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated:  13.06.2011

Coram

The Honourable Mr.JUSTICE P.JYOTHIMANI
									
Writ Petition No.13400 of 2011
							and
M.P.No.1 of 2011

Sri Balaji College of Education
run by Muthu Memorial Educational
Trust rep. By its Managing Trustee
R.Kamala										....  Petitioner

						Vs.

1. The State of Tamil Nadu
    rep. By its Secretary
    Higher Education Department
    Fort St.George,
    Chennai 600 009.

2. The Director of Collegiate Education,
    College Road,
    Chennai 600 006.								...Respondents



	PETITION under Article 226 of The Constitution of India praying for the issuance of Writ of mandamus directing the respondents to pass an order regarding grant of certificate of minority status to Sri Balaji College of Education, Cheranmadevi, Tirunelveli District run by Muthu Memorial Educational Trust situated at No.61/115 Bharathi Nagar, Veeravanallur, Tirunelveli 627 426, pursuant to the application made by the petitioner. 
		
		For Petitioner    :  Mr.B.Rabu Manohar
		For Respondents:  Mr.P.Sanjay Gandhi 
						Additional Government Pleader (Edn)
				             -----

O R D E R

Mr.P.Sanjay Gandhi, learned Additional Government Pleader takes notice on behalf of the respondents. With the consent of both sides, the Writ Petition itself is taken up for final disposal.

2. In respect of declaration of minority status to the petitioner-Institution, it is seen that there has been a query raised by the Government regarding the original trustee and the supplementary deed for which the petitioner has given its compliance report on 03.06.2011 to the effect that the Managing trustee and the original trustee Mr.Ramachandran passed away on 10.07.2011 which has necessitated the constitution of supplementary deed.

3. Mr.P.Sanjay Gandhi learned Additional Government Pleader submitted that inasmuch as on 03.06.2011 the compliance report has been submitted, the Government will consider the same and pass orders, within a period of two weeks from the date of receipt of a copy of this order.

4. Accordingly, the writ petition stands disposed of with a direction to the first respondent to pass orders regarding declaration of minority status to the petitioner-institution, based on the compliance report given by the petitioner-institution, within a period of two weeks from the date of receipt of a copy of this order. No costs. Consequently, M.P.No.1 of 2011 is closed.

VJY

To

1. The Secretary
Higher Education Department
Fort St.George,
Chennai 600 009.

2. The Director of Collegiate Education,
College Road,
Chennai 600 006