High Court Kerala High Court

Aseena John vs Mahatma Gandhi University on 9 December, 2010

Kerala High Court
Aseena John vs Mahatma Gandhi University on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17277 of 2006(F)


1. ASEENA JOHN,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. GOVERNMENT OF KERALA,

4. THE DIRECTOR OF COLLEGIATE EDUCATION,

5. THE MANAGER,

                For Petitioner  :SRI.M.C.CHERIAN

                For Respondent  :SRI.V.A.MUHAMMED, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/12/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                  W.P.(C) No. 17277 of 2006 F
             ```````````````````````````````````````````````````````
          Dated this the 9th day of December, 2010

                            J U D G M E N T

The learned counsel for the petitioner submitted

that he is not pressing the writ petition. Accordingly, this writ

petition is dismissed as not pressed.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge