Kerala High Court
Suja T vs State Of Kerala Represented By The on 15 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8450 of 2007(E)
1. SUJA T,KOCHUKUNNIL HOUSE,KUMILY P.O,
... Petitioner
2. MONISHA MOL K.S,KARAPLAKKAL HOUSE,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. UNION OF INIDA,REPRESENTED BY THE
3. THE COMMISSIONER FOR ENTRANCE
4. THE MEDICAL COUNCIL OF INDIA,NEW DELHI,
5. THE DENTAL COUNCIL OF INDIA,NEW DELHI,
6. DIRECTOR OF MEDICAL EDUCATION,MEDICAL
7. THE NATIONAL COMMISSION FOR SCHEDULED
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent :SRI.ALEXANDER THOMAS, SC, MCI
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/07/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
W.P(C) No. 8450 of 2007
------------------------------------
Dated this the 15th day of July, 2010
J U D G M E N T
It is submitted that subsequent to the filing of the Writ
Petition, the first petitioner has got admission in Pariyaram
Medical College and the second petitioner has got admission in
Government Dental College, Kottayam. Therefore, this Writ
petition has become infructuous.
The Writ Petition is accordingly dismissed as infructuous. All
the contentions of the parties are left open.
K.T. SANKARAN, JUDGE
scm