High Court Kerala High Court

Thangal Kunju Musaliar Institute … vs The State Of Kerala on 22 February, 2007

Kerala High Court
Thangal Kunju Musaliar Institute … vs The State Of Kerala on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4179 of 2007(V)


1. THANGAL KUNJU MUSALIAR INSTITUTE OF
                      ...  Petitioner

                        Vs



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

2. THE UNIVERSITY OF KERALA,

3. ALL INDIA COUNCIL FOR TECHNICAL

                For Petitioner  :SRI.HARUN-AL-RASHID

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/02/2007

 O R D E R
                 THOTTATHIL B.RADHAKRISHNAN, J

                         -------------------------------------------

                            W.P(C).No.4179 OF 2007

                         -------------------------------------------

                 Dated this the 22nd day of February, 2007




                                     JUDGMENT

Heard learned counsel for the petitioner and learned

Standing Counsel for the University.

2. In view of Ext.P4 and in view of the fact that appropriate

action was not taken on the request for the current academic

year, let Ext.P10 be taken up and final decision rendered

thereon, within a period of two months from the date of receipt

of a copy of this judgment. All further questions are left open.

The writ petition is disposed of with the above direction.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.