IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12973 of 2007(T)
1. THE MALABAR EDUCATIONAL & CHARITABLE
... Petitioner
Vs
1. THE DENTAL COUNCIL OF INDIA,
... Respondent
2. THE UNION OF INDIA, REPRESENTED BY
For Petitioner :SRI.KURIAN GEORGE KANNAMTHANAM (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/04/2007
O R D E R
S.SIRI JAGAN, J
-----------------------------------------
W.P.(C)NO.12973 of 2007
-----------------------------------------
Dated this the 13th day of April, 2007
JUDGMENT
The petitioner is a Trust which has applied for sanction of a
Self Financing Dental College. The application was submitted in
2005. In the meanwhile in January 2006, the regulations were
amended and the Dental Council insisted on fresh Essentiality
Certificate for consideration of the petitioner’s application. That
was also granted. The Dental Council took a stand that they
would consider the application of the petitioner only in
accordance with the amended regulations. Therefore, the
petitioner represented to the second respondent Union of India
by Ext.P10 for relaxing the rigour of the amended provisions for
applications pending at the time of introduction of the amended
regulation. The petitioner now seeks a direction to the second
respondent to consider and pass appropriate orders on Ext.P10.
2. I have heard the learned Counsel or the petitioner and
the Central Government Standing Counsel as also the Standing
W.P.(C)No.12973/2007 :2:
Counsel for the Dental Council of India. After hearing all
concerned, I feel that it is only fit and appropriate that the
second respondent considers Ext.P10 and passes appropriate
orders thereon as sympathetically as law would permit. This the
second respondent shall do within a period of one month from
the date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
S.SIRI JAGAN, JUDGE
css
/
W.P.(C)No.12973/2007 :3:
W.P.(C)No.12973/2007 :4: