Kerala High Court
Bhavana S Menon vs State Of Kerala on 21 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11247 of 2007(L)
1. BHAVANA S MENON,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. MAHATMA GANDHI UNIVERSITY,
3. THE CONTROLLER OF EXAMINATION,
4. ST.PETERS COLLEGE,
For Petitioner :SRI.C.S.AJITH PRAKASH
For Respondent :SRI.V.A.MUHAMMED, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/12/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 11247 of 2007
==================
Dated this the 21st day of December, 2010
J U D G M E N T
The petitioner filed this writ petition challenging Ext.P9 order
holding that the petitioner is not eligible to get admission for M.Sc. Bio
Technology course as per the existing regulations for admission to
M.Sc. Bio Technology course. On 2.4.2007, this Court passed an
interim order of stay of Ext.P9. The learned counsel for the petitioner
submits that the petitioner has completed the course and, therefore,
there is no point in considering the matter on merits. Accordingly, this
writ petition is disposed of permitting the petitioner to keep the
degree, if obtained, notwithstanding Ext.P9.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge