High Court Kerala High Court

The Manager vs M.G.University on 28 January, 2009

Kerala High Court
The Manager vs M.G.University on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 202 of 2009()


1. THE MANAGER,
                      ...  Petitioner

                        Vs



1. M.G.UNIVERSITY,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :28/01/2009

 O R D E R

J.B. Koshy,Ag.C.J. & V. Giri, J.

—————————————-

W.A.No. 202 of 2009

—————————————-
Dated this the 28th day of January, 2009

Judgment

Koshy, Ag.C.J.

The writ petition filed by the appellant/petitioner was

virtually allowed by the impugned judgment. By this writ appeal, it

is pleaded that a new course should be allowed to be started during

the academic year 2008-2009 itself. One month in 2009 is almost

over. University shall consider whether they can grant affiliation for

the M.B.A. course during the current academic year itself, but, the

matter has to be decided by the University within three weeks from

today and we cannot compel the university to grant affiliation during

this year in view of the fact that we have already passed one month

in January, 2009 itself.

The writ appeal is disposed of.

J.B.Koshy
Acting Chief Justice

V. Giri
Judge

vaa