High Court Kerala High Court

Ali Akbar N. vs University Of Kerala on 28 August, 2008

Kerala High Court
Ali Akbar N. vs University Of Kerala on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17822 of 2005(V)


1. ALI AKBAR N., S/O. MOIDU N.,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF KERALA,
                       ...       Respondent

2. DEPARTMENT OF COMPUTER SCIENCE,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.S.GOPAKUMARAN NAIR, SC KERALA UTY.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.17822 OF 2005
               ---------------------------------------
           Dated this the 28th day of August, 2008.


                           J U D G M E N T

In the matter of refund of Semester fee, Exhibit P4

representation submitted by the petitioner is pending before the

first respondent. There will be a direction to the first respondent

to consider Exhibit P4, with notice to the petitioner, and pass

appropriate orders thereon in accordance with law, if not already

passed, within a period of four months from the date of

production of a copy of this judgment.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 17822 OF 2005

J U D G M E N T

28.08.2008