Kerala High Court
Ali Akbar N. vs University Of Kerala on 28 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17822 of 2005(V)
1. ALI AKBAR N., S/O. MOIDU N.,
... Petitioner
Vs
1. UNIVERSITY OF KERALA,
... Respondent
2. DEPARTMENT OF COMPUTER SCIENCE,
For Petitioner :SRI.R.SUDHISH
For Respondent :SRI.S.GOPAKUMARAN NAIR, SC KERALA UTY.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.17822 OF 2005
---------------------------------------
Dated this the 28th day of August, 2008.
J U D G M E N T
In the matter of refund of Semester fee, Exhibit P4
representation submitted by the petitioner is pending before the
first respondent. There will be a direction to the first respondent
to consider Exhibit P4, with notice to the petitioner, and pass
appropriate orders thereon in accordance with law, if not already
passed, within a period of four months from the date of
production of a copy of this judgment.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 17822 OF 2005
J U D G M E N T
28.08.2008