High Court Kerala High Court

Dilip.S vs University Of Kerala on 20 June, 2008

Kerala High Court
Dilip.S vs University Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17492 of 2008(G)


1. DILIP.S, AGED 23, S/O.M.A.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE VICE CHANCELLOR, UNIVERSITY OF

3. THE CONTROLLER OF EXAMINATIONS,

4. THE DIRECTOR OF MEDICAL EDUCATION,

                For Petitioner  :SRI.H.B.SHENOY

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/06/2008

 O R D E R
                         S.SIRI JAGAN, J.

                   ==================

                   W.P.(C).No.17492 of 2008

                   ==================

              Dated this the 20th day of June, 2008

                         J U D G M E N T

The petitioner is aggrieved by the proposal to change the

scheduled dates of the examinations for MBBS this year. The

learned Standing Counsel appearing for the University submits

that at present there is no proposal for change of the dates of the

examinations already scheduled. This is recorded and the writ

petition is closed without prejudice to the right of the petitioner

to approach this Court again, if necessity arises.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE


           ///True copy///




                                 P.A. to Judge