High Court Kerala High Court

St.Joseph’S College vs State Of Kerala on 14 August, 2008

Kerala High Court
St.Joseph’S College vs State Of Kerala on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15645 of 2008(K)


1. ST.JOSEPH'S COLLEGE, PILATHARA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. KANNUR UNIVERSITY, REP. BY THE REGISTRAR

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/08/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.15645 OF 2008
               ----------------------------------------
               Dated this the 14th day of August, 2008

                            JUDGMENT

The petitioner approached this Court seeking a direction to

the University to grant affiliation for the new courses applied for

by the petitioner. The objection of the University in granting

affiliation was that they were awaiting views of the Government

in the matter as required under the concerned statute. However,

it is admitted by the learned Standing Counsel for the University

that in view of Ext.P5, there cannot be any objection on that

ground also.

In the above circumstances, this writ petition is disposed of

with a direction to the University to grant affiliation to the

petitioner for the courses applied for, as expeditiously as

possible, at any rate, within a period of one month from the date

of receipt of a copy of this judgment.

S. SIRI JAGAN, JUDGE
Acd