Kerala High Court
Dilip.S vs University Of Kerala on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17492 of 2008(G)
1. DILIP.S, AGED 23, S/O.M.A.SASIDHARAN,
... Petitioner
Vs
1. UNIVERSITY OF KERALA, REP. BY ITS
... Respondent
2. THE VICE CHANCELLOR, UNIVERSITY OF
3. THE CONTROLLER OF EXAMINATIONS,
4. THE DIRECTOR OF MEDICAL EDUCATION,
For Petitioner :SRI.H.B.SHENOY
For Respondent :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/06/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.17492 of 2008
==================
Dated this the 20th day of June, 2008
J U D G M E N T
The petitioner is aggrieved by the proposal to change the
scheduled dates of the examinations for MBBS this year. The
learned Standing Counsel appearing for the University submits
that at present there is no proposal for change of the dates of the
examinations already scheduled. This is recorded and the writ
petition is closed without prejudice to the right of the petitioner
to approach this Court again, if necessity arises.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge