High Court Kerala High Court

Dr.S.Bhagyalekshmi vs University Of Kerala on 7 December, 2009

Kerala High Court
Dr.S.Bhagyalekshmi vs University Of Kerala on 7 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15618 of 2003(H)


1. DR.S.BHAGYALEKSHMI, T.C.NO.25/1685,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF KERALA,
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. DR.PUSHPA,

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  :SRI.M.K.CHANDRAMOHAN DAS,SC,KERALA UTY.

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :07/12/2009

 O R D E R
          KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
            -----------------------------------------
                 W.P(C) No.15618 of 2003
            -----------------------------------------
         Dated this the 7th day of December, 2009

                          JUDGMENT

Kurian Joseph,J.

The challenge in this writ petition is against Exts.P4

to P6 orders passed by the respondents. The orders are

passed pursuant to the directions issued by this court in the

common judgment in O.P.No.3018/1997 and connected cases.

That judgment is sought to be reviewed by the review

petitioner herself. There is no dispute that all the contentions

taken in the writ petition are the very same that are sought in

the review petition. Therefore the writ petition is unnecessary.

Hence the same is dismissed without prejudice to the liberty to

the petitioner to take all available contentions in the review

petition.

(KURIAN JOSEPH, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
ssn