IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37194 of 2007(C)
1. AMRITHA,
... Petitioner
2. ANUJA S.NATH,
3. ASHA CHANDRAMOHAN,
4. DHANYA S.,
5. DIVYA S.P.,
6. DIVYA T.S.,
7. HIMA C.S.,
8. LIJI S.,
9. MUKUND M.,
10. NASREEN B.L.,
11. NEETHU S.DAS,
12. PREETHI PEETHAMBARAN,
13. PRIYA S.L.,
14. REJANI S.R.,
15. RAGI R.,
16. RAKHI G.R.,
17. SABNA R.,
18. SAJINA S.J.,
19. SANDHYA R.S.,
20. SANGEETHA SATHEESH V.S.,
21. SEETHU S.G.,
22. SHAMEELA L.A.,
23. SHANIF MOHAMMED S.,
24. SHAJI J.S.,
25. SHINE RAJ,
26. SOORYA M.S.,
27. SOUJITH G.P.,
28. SREEJITH S.NAIR,
29. SREELA S.A.,
Vs
1. UNIVERSITY OF KERALA, REPRESENTED BY
... Respondent
2. REGISTRAR,
3. ADMINISTRATIVE OFFICER,
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent :SRI.N.RAGHURAJ, SC, TCMC & KNMC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2008
O R D E R
KURIAN JOSEPH, J.
—————————————
W.P.(C) No.37194 OF 2007
—————————————
Dated this the 25th day of July, 2008.
J U D G M E N T
In the matter of participation in the examination, there is
already an interim order dated 14.12.2007. This writ petition is
disposed of in terms of the interim order making it clear that in
case the petitioners have still any grievance left, they may
approach the first respondent.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 37194 OF 2007
J U D G M E N T
25.07.2008