High Court Kerala High Court

Manu R.Mangalath vs State Of Kerala Represented By The on 26 November, 2007

Kerala High Court
Manu R.Mangalath vs State Of Kerala Represented By The on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30327 of 2004(I)


1. MANU R.MANGALATH, 1ST PROFESSIONAL
                      ...  Petitioner
2. VIJITH K.V. 1ST PROFESSIONAL BAMS SENIOR
3. REMYA R.NATH, 1ST PROFESSIONAL BAMS
4. DIVYA K., 1ST PROFESSIONAL BAMS SENIOR,
5. HARIDYA P.V., 1ST PROFESSIONAL BAMS
6. JAYA M., 1ST PROFESSIONAL BAMS SENIOR,
7. SRUTHI T.K., 1ST PROFESSIONAL BAMS
8. SAILEKHA P., 1ST PROFESSIONAL BAMS
9. SOUMYA M.S. 1ST PROFESSIONAL BAMS
10. SREEDEVI K.S., 1ST PROFESSIONAL
11. SALMA K.P., 1ST PROFESSIONAL BAMS
12. SINU K.JOHN, 1ST PROFESSIONAL BAMS
13. APARNA M.E., 1ST PROFESSIONAL BAMS
14. ANURUGMA SETHUMADHAVAN,
15. ARYA T.U., PROFESSIONAL BAMS SENIOR,
16. JYOTHI S., 1ST PROFESSIONAL BAMS SENIOR,
17. ANJU K.P., 1ST PROFESSIONAL BAMS SENIOR,
18. ASWATHI A.T., 1ST PROFESSIONAL BAMS
19. ZAINABA MOL 1ST PROFESSIONAL BAMS
20. C.VIZHNU MOHAN, 1ST PROFESSIONAL BAMS
21. BABITHA K.S. 1ST PROFESSIONAL BAMS
22. VIDHYA K.V. 1ST PROFESSIONAL BAMS
23. MANU MADHAV M., 1ST PROFESSIONAL BAMS
24. RAJEEV M., 1ST PROFESSIONAL BAMS
25. SOUMYA T.M., 1ST PROFESSIONAL BAMS
26. RENJITH V. RAJ, 1ST PROFESSIONAL BAMS
27. SANAL KUMAR P.G., 1ST PROFESSIONAL
28. RAJEESH K. 1ST PROFESSIONAL BAMS SENIOR
29. SREEHARI MENON, 1ST PROFESSIONAL

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. VISHNU AYURVEDA COLLEGE,

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  :SRI.K.N.SIVASANKARAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) NO. 30327 OF 2004
                ---------------------------------------
         Dated this the 26th day of November, 2007.


                           J U D G M E N T

Petitioners approached this Court aggrieved by the fixation

of fees in the self financing Ayurveda College. It is for the

petitioners, if still aggrieved, to approach the Government. In

the event of the petitioners approaching the first respondent, the

matter will be duly considered by the first respondent with notice

to the first two petitioners as the representatives for the rest of

the petitioners and the second respondent, and appropriate

orders in accordance with law will be passed within a period of

another three months. Subject to the petitioners approaching

the Government as above within a period of one month from

today, interim order passed by this Court dated 20.10.2004 will

continue till orders are passed by the Government.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp