High Court Kerala High Court

The Calicut University vs Fathima Memorial Educatonal … on 26 September, 2007

Kerala High Court
The Calicut University vs Fathima Memorial Educatonal … on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1711 of 2007()


1. THE CALICUT UNIVERSITY
                      ...  Petitioner
2. THE VICE CHANCELLOR

                        Vs



1. FATHIMA MEMORIAL EDUCATONAL TRUST
                       ...       Respondent

                For Petitioner  :SRI.P.C.SASIDHARAN, SC, CALICUT UTY.

                For Respondent  :SRI.GEORGE POONTHOTTAM

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/09/2007

 O R D E R
                       H.L. DATTU, C.J. & K.T. SANKARAN, J.
               ...................................................................................
                                   W.A. No. 1711 OF 2007
              ...................................................................................
                         Dated this the 26th September , 2007

                                          J U D G M E N T

H.L. Dattu, C.J.:

The Calicut University, represented by its Registrar and Vice Chancellor

of the University are the appellants in this appeal. They are calling in question

the correctness or otherwise of the judgment rendered by the learned single

Judge in W.P.(C) No. 12772 of 2007 dated 22nd June, 2007.

2. The petitioner/respondent herein is an educational trust. It has

obtained recognition from the N.C.T.E. (National Council for Teacher

Education) on 23.10.12006 to commence a B.Ed college within the territorial

jurisdiction of the Calicut University (hereinafter referred to as University). After

obtaining such recognition from the N.C.T.E., they had approached the

University for affiliation of the college with the University. Since the request

had not been considered by the University within a reasonable time, they had

approached this court with Writ Petition (C) No. 28451 of 2006. The said Writ

Petition came to be dismissed by Ext.P9 order dated 16.11.2006.

3. After the dismissal of the aforesaid Writ Petition, the college had

once again approached this court in Writ Appeal No. 2186 of 2006. The said

Writ Appeal had been disposed of by Ext.P10 order dated 30.11.2006.

4. Since the University did not comply with the orders and directions

issued by this court while disposing of W.A.No.2186 of 2006, the

petitioner/respondent herein was constrained to file a Contempt Case before

this Court . Since the learned counsel for the University made a statement

that the orders passed by the University on 23.12.2006 would be withdrawn,

the court was pleased to dispose of the Contempt Case as having become

W.A. No. 1711 OF 2007

2

infructuous.

5. In spite of the disposal of the Writ Appeal and the Contempt Petition,

since the Syndicate did not take any decision in the matter (which is in dispute

between the parties) the petitioner/respondent herein was before this court in

W.P.(C) No.12772 of 2007. While disposing of Writ Petition No.12772 of

2007, the learned single Judge has directed the University to grant permanent

affiliation to the petitioner’s college and has also imposed cost on the

University for various reasons.

6. Aggrieved by the order passed by the learned single Judge, the

University is before us in this appeal. The matter was heard at length.

7. Since we were aware of the fact that the counsel appearing for the

parties to the lis are not only fair to the court but also fair to the other side,

we made certain suggestions and those suggestions are immediately

accepted by both the learned counsel. The suggestions are, that the

University will grant provisional affiliation to the petitioner’s college; the

University will appoint a Committee to inspect the college as required under the

statute of the University and then prepare a report and if there are any

omissions, it shall point out the same to the petitioner’s college and the

petitioner’s college would cure those omissions or defects and thereafter the

Committee appointed by the University will make a further inspection and then

submit a report to the Vice Chancellor of the University to take a decision in the

matter of granting permanent affiliation.

8. In view of the aforesaid understanding, we do not intend to go into

the merits or de-merits of the contentions canvassed by the learned counsel

W.A. No. 1711 OF 2007

3

appearing for the parties to the lis. Accordingly, we pass the following order:

O R D E R

i) The Writ Appeal is disposed of.

ii) The University shall grant provisional affiliation to the

petitioner’s college within 15 days from today.

iii) The Vice Chancellor of the University will appoint a Committee

within15 days from today, with a specific direction to inspect the petitioner’s

college and, then submit a report to the University within 15 days from the

date of constitution of the Committee and a copy of the same to the petitioner’s

college. If, for any reason, the Committee points out any omissions or defects

in the functioning and establishment of the petitioner’s college, it will inform the

same to the petitioner’s college with a specific direction to cure those defects

within 30 days from the date of receipt of the report. After curing the

omissions pointed out by the Committee the petitioner’s college would intimate

the same to the Vice Chancellor of the University with a request to direct the

Committee to make an inspection of the college to ascertain whether the

defects pointed out by the Committee has been cured or not. The Vice

Chancellor, within 15 days after receipt of such a request will direct the

Committee to make further inspection and submit a report within 15 days

thereafter. If the Committee is satisfied, then it will submit a final report within

15 days thereafter to the Vice Chancellor of the University, who will place the

matter before the Syndicate for final orders/for granting of permanent

affiliation to the petitioner’s college .

iv) The orders passed by the learned single Judge while disposing

W.A. No. 1711 OF 2007

4

of Writ Petition No. 12772 of 2007 shall not be treated as a precedent in any

other case.

v) The observations made by the learned single Judge in the

paragraph 14 of the impugned judgment is expunged, which includes the cost

also.

vi) The contentions canvassed by the learned counsel for the parties to

the lis with regard to the point as to whether the recognition granted by the

N.C.T.E. would prohibit the University from making inspection or from

passing any other order contrary to the recognition granted by the N.C.T.E.,

will be decided in an appropriate case.

vii) We only hope and trust, that, the Syndicate of the University will

act very fairly, if it is possible and permissible to grant permanent affiliation to

the petitioner’s college

viii) I.A.No.742 of 2007 is also disposed of.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE.

K.T. SANKARAN,
JUDGE.

lk/DK.