High Court Kerala High Court

State Of Kerala vs The Muslim Educational Society … on 9 July, 2007

Kerala High Court
State Of Kerala vs The Muslim Educational Society … on 9 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1415 of 2007()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. THE MUSLIM EDUCATIONAL SOCIETY (REGD),
                       ...       Respondent

2. MAHATMA GANDHI UNIVERSITY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/07/2007

 O R D E R
                             H.L. DATTU, C.J. &  K.T. SANKARAN, J.

                   ...................................................................................

                                         W.A. No.  1415  OF  2007

                    ...................................................................................

                                      Dated this the  9th July, 2007




                                                J U D G M E N T

H.L. Dattu, C.J.:

This appeal is directed against the orders passed by the learned single

Judge in W.P.(C).2733 of 2007 dated 31st January, 2007. According to the

appellant, the learned single had proceeded to pass the impugned orders

without hearing the appellant.

2. If that be so, in our opinion, the appellant is well advised to file an

appropriate application before the learned single Judge and request the

learned single Judge to hear them in the matter.

3. Therefore, the Writ Appeal is disposed of with liberty to the

appellant, if the appellant so desires, to make an appropriate application

before the learned single Judge for appropriate orders.

Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

lk