IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7353 of 2008(A)
1. RAM SANKAR A.J.,
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. THE PRINCIPAL,
For Petitioner :DR.K.P.SATHEESAN
For Respondent :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/05/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.7353 OF 2008
----------------------------------------
Dated this the 29th day of May, 2008
JUDGMENT
The petitioner has filed this writ petition on the ground that
although hall ticket for University Examination has been
forwarded by the University to the 3rd respondent, the 3rd
respondent is not handing over the hall ticket to the petitioner.
An interim order was passed on 3.3.2008 directing the 3rd
respondent to issue the hall ticket to the petitioner.
The learned counsel for the 3rd respondent now submits that
the hall ticket has been issued to the petitioner and the petitioner
has written the examination. In the above circumstances, the
writ petition is closed in terms of the interim order.
S. SIRI JAGAN, JUDGE
Acd