Kerala High Court
Alphonsa John vs Sree Sankaracharya University on 14 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30012 of 2008(W)
1. ALPHONSA JOHN
... Petitioner
Vs
1. SREE SANKARACHARYA UNIVERSITY
... Respondent
For Petitioner :SMT.SARITHA DAVID CHUNKATH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/10/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 30012 OF 2008 (W)
====================
Dated this the 14th day of October, 2008
J U D G M E N T
The prayer in this writ petition is to direct the 2nd respondent to
consider Exts. P3 and P4 filed by the petitioners.
2. If as stated by the petitioners, the aforesaid representations
have been received and are pending, the 2nd respondent shall consider the
same. This shall be done, as expeditiously as possible, at any rate within 4
weeks of receipt of a copy of this judgment. It is clarified that this Court
has not expressed anything on the merits of the claim raised by the
petitioners.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp