IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15618 of 2003(H)
1. DR.S.BHAGYALEKSHMI, T.C.NO.25/1685,
... Petitioner
Vs
1. UNIVERSITY OF KERALA,
... Respondent
2. THE VICE CHANCELLOR,
3. DR.PUSHPA,
For Petitioner :SMT.I.SHEELA DEVI
For Respondent :SRI.M.K.CHANDRAMOHAN DAS,SC,KERALA UTY.
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/12/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
-----------------------------------------
W.P(C) No.15618 of 2003
-----------------------------------------
Dated this the 7th day of December, 2009
JUDGMENT
Kurian Joseph,J.
The challenge in this writ petition is against Exts.P4
to P6 orders passed by the respondents. The orders are
passed pursuant to the directions issued by this court in the
common judgment in O.P.No.3018/1997 and connected cases.
That judgment is sought to be reviewed by the review
petitioner herself. There is no dispute that all the contentions
taken in the writ petition are the very same that are sought in
the review petition. Therefore the writ petition is unnecessary.
Hence the same is dismissed without prejudice to the liberty to
the petitioner to take all available contentions in the review
petition.
(KURIAN JOSEPH, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
ssn