IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26213 of 2006(U)
1. THE SECRETARY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE KERALA NURSES & MIDWIVE COUNCIL,
3. THE COMMISSIONER FOR ENTRANCE
For Petitioner :SRI.KURIAN GEORGE KANNAMTHANAM (SR.)
For Respondent :SRI.N.RAGHURAJ, SC, TCMC & KNMC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.26213 of 2006
-----------------------------------------
Dated this the 1st day of September, 2008
JUDGMENT
The prayer is for a direction to the first respondent to
permit the petitioner to start a self-financing nursing college.
The Government, as per Ext.P8, informed the petitioner that the
Government has kept in abeyance all the proposals until a policy
decision is taken in the matter. The writ petition is hence
disposed of making it clear that as and when the Government
takes a decision in the matter, the application filed by the
petitioner will also be considered before granting permission to
any other self-financing institution.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.26213 of 2006
———————————–
JUDGMENT
1st September, 2008