Kerala High Court
Vinitha V.N. vs State Of Kerala on 28 November, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30409 of 2003(T)
1. VINITHA V.N., AGED 20 YEARS
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE VICE CHANCELLOR, COCHIN UNIVERSITY
3. THE REGISTRAR, COCHIN UNIVERSITY OF
4. THE PRINCIPAL,
For Petitioner :SRI.M.P.KRISHNAN NAIR
For Respondent :SRI.S.GOPAKUMARAN NAIR, SC, COCHIN UTY.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/11/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.30409 of 2003
-----------------------------------------
Dated this the 28th day of November, 2006
JUDGMENT
Petitioner approached this court with certain grievances regarding
the direction to make interest free deposit and also the semester fee.
Learned Standing Counsel for the University submits that the petitioner
has paid the fees, completed the course and left the institution. In that
view of the matter nothing survives in this writ petition. It is closed.
(KURIAN JOSEPH, JUDGE)
ahg.