High Court Kerala High Court

Asha Joan Murali vs The State Of Kerala on 3 March, 2010

Kerala High Court
Asha Joan Murali vs The State Of Kerala on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37580 of 2009(N)


1. ASHA JOAN MURALI, 2ND YEAR M.B.B.S.
                      ...  Petitioner
2. AFRA NADIRSHAH,
3. AIDA AUGUSTINE,
4. ANAND S.,
5. ANCY S.S.,
6. ARSHA V.,
7. ARUN KUMAR,
8. ARYA GOPI,
9. ATHULYA RAJ,
10. CHRISTO CYRIAC,
11. DANY K.THAMPY,
12. EBIN GEORGE,
13. EBIN ROSHAN PAUL,
14. FIDA SALAM,
15. FOUZIYA KAREEM,
16. HARIKRISHNAN,
17. JISHA N.G.,
18. JOBIN JOSE,
19. JOMON SUNNY,
20. LEKSHMIPRIYA R.,
21. LEKSHMIPRIYA S.V.,
22. LEKSHMY K.S.,
23. MEENU G.,
24. MINNU THOMAS,
25. MOHAMMED K.M.,
26. MUHAMMED SHEREEF,
27. NIKITA PRABHAKARAN G.,
28. PRAVEEN V.PETER,
29. RESHMA A.M.,
30. RESHMA U.,
31. RESHMA VITHAYATHIL,
32. REYMA SARA RAJU,
33. ROOPA K.,
34. VAISAKH,
35. VARUN P.G.,
36. VISHNU SANKAR,
37. VISHNU VIPIN,

                        Vs



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

2. THE ADMISSION SUPERVISORY AND FEE

3. COMMISSIONER OF ENTRANCE EXAMINATIONS,

4. UNIVERSITY OF KERALA, REPRESENTED BY

5. DR.SOMERVELL MEMORIAL CSI MEDICAL

6. THE PRINCIPAL,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

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

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/03/2010

 O R D E R

T.R.RAMACHANDRAN NAIR, J.

————————————————

W.P.(C)No.37580 of 2009

————————————————
Dated this the 3rd day of March, 2010

JUDGMENT

The learned counsel for the petitioner submitted that in the

light of the subsequent development, the writ petition may be

dismissed as withdrawn. This writ petition is dismissed as

withdrawn with liberty to move again if required.

T.R.RAMACHANDRAN NAIR, JUDGE

skj