Kerala High Court
Sreejith D.Pillai vs State Of Kerala on 14 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1622 of 2007()
1. SREEJITH D.PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SREE SANKARACHARYA UNIVERSITY OF
3. THE VICE CHANCELLOR,
4. JALEESH PETER,
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent :SRI.N.SUGATHAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :14/10/2009
O R D E R
K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.
------------------------------
W.A. No.1622 of 2007
------------------------------
Dated this, the 14th day of October, 2009
JUDGMENT
Balakrishnan Nair, J.
In view of the judgment of the Division Bench of this
Court in W.A. No.1278 of 2007 dated 5.10.2009, no further
orders are required in this Writ Appeal. Accordingly, it is closed.
Sd/-
K. Balakrishnan Nair,
Judge.
Sd/-
P. Bhavadasan,
Judge.
DK.
(True copy)