High Court Kerala High Court

Tinu E.Antony vs The State Of Kerala on 23 November, 2007

Kerala High Court
Tinu E.Antony vs The State Of Kerala on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23591 of 2004(H)


1. TINU E.ANTONY, D/O. A.ANTONY,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE COMMISSIONER OF ENTRANCE EXAMINATION

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/11/2007

 O R D E R

KURIAN JOSEPH, J.

—————————————

W.P.(C) NO. 23591 OF 2004

—————————————
Dated this the 23rd day of November, 2007.

J U D G M E N T

In the matter of admission to Professional Course in respect

of vacancy reserved for visually challenged person, there is

already an interim order dated 20.08.2004. This writ petition is

disposed of in terms of the said interim order.

KURIAN JOSEPH, JUDGE.

smp