IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1679 of 2007(Y)
1. ST. ANDREWS COLLEGE OF NURSING,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE KERALA NURSES & MIDWIVES COUNCIL,
For Petitioner :SRI.TONY GEORGE KANNANTHANAM
For Respondent :SRI.N.RAGHURAJ, SC, TCMC & KNMC
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/01/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.1679 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of January 2007
JUDGMENT
Petitioner was declined recognition by the 2nd respondent for
starting a nursing college. Eventhough petitioner filed appeal
against the order before the Government, petitioner again
remitted fees and demanded inspection by the second respondent.
Standing counsel submitted that after conducting inspection on
24-11-2006 the second respondent still declined recognition for
want of facilities. The first appeal filed by the petitioner is stated
to be not received by the Government. However, Government
Pleader submitted that a representation dated 4-10-2006 was
received from the petitioner.
2. In view of the revised order declining recognition to the
petitioner by second respondent, I feel petitioner can file a fresh
appeal covering the revised proceedings as evidenced by Exts.P6
and P7 and if such an appeal is filed along with a copy of this
judgment within two weeks from the date of receipt of a copy of
this judgment, first respondent will conduct an enquiry, hear the
W.P.(C)NO.1679 OF 2007
Page numbers
petitioner, call for records, get clarification of second respondent
and dispose of appeal within one month thereafter.
Writ petition is disposed of as above.
C.N.RAMACHANDRAN NAIR, JUDGE
jes