High Court Kerala High Court

V.Salim vs State Of Kerala on 7 March, 2008

Kerala High Court
V.Salim vs State Of Kerala on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26200 of 2004(R)


1. V.SALIM, S/O. MOHAMMED KUTTY,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY TO THE GOVERNMENT

3. THE DIRECTOR OF TECHNICAL EDUCATION,

4. THE COUNCIL OF ARCHITECTURE

5. ALL INDIA COUNCIL FOR TECHNICAL

6. THE PRINCIPAL, SCHOOL OF ARCHITECTURE

                For Petitioner  :SRI.TOMY SEBASTIAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/03/2008

 O R D E R

KURIAN JOSEPH, J.

—————————————

W.P.(C). No. 26200 OF 2004

—————————————

Dated this the 7th day of March, 2008.

J U D G M E N T

In the matter of admission to the B.Arch Course, there is

already an interim order dated 26.10.2004. The writ petition is

disposed of, in terms of the said interim order.

KURIAN JOSEPH, JUDGE.

ps