IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12000 of 2009(T)
1. V.V.COLLEGE OF SCIENCE AND TECHNOLOGY,
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT,
... Respondent
2. THE DEPUTY REGISTRAR (G & A-I),
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/04/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.12000 of 2009
---------------------------------
Dated, this the 8th day of April, 2009
J U D G M E N T
What the petitioner seeks is a direction to the respondents to
consider and pass orders on Exts.P1 & P2, where the petitioner has
sought for enhancement of number of seats and also affiliation of
four new courses.
2. In view of the fact that orders on Exts.P1 & P2 still have
not been passed or communicated to the petitioner, it is directed
that the University shall consider the aforesaid applications and
communicate its decision to the petitioner. This shall be done as
expeditiously as possible, at any rate, within eight weeks of
production of a copy of this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg