IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2071 of 2007()
1. DR.SOMERVELL MEMORIAL C.S.I.
... Petitioner
Vs
1. AUSTIN D.REJI, AGED 17 YEARS,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
3. COMMISSIONER FOR ENTRANCE EXAMINATION,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent :SRI.P.GOPINATHA MENON
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/09/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
--------------------------------------------------
W.A . No. 2071 of 2007
--------------------------------------------
Dated this the 7th day of September, 2007.
J U D G M E N T
H.L.Dattu, C.J.
A private Medical College is before us in this writ petition, questioning the
correctness or otherwise of the orders passed by the learned Single Judge in W.P.(C).
No.24220 of 2007 dated 8th August, 2007.
(2). The learned Single Judge, while admitting the writ petition has
granted an interim order as has been granted in W.P.(C).No.19933 of 2007.
(3). The petitioner in W.P.(C).No.19933 of 2007 has withdrawn the writ
petition on 5-9-2007. Since the learned Single Judge merely followed what has been
said in W.P.(C).No.19933 of 2007 while granting the interim order to the petitioner in
W.P.(C).No.24220 of 2007, in our opinion, nothing survives in this writ appeal for
consideration of this court at this stage. Accordingly, the writ appeal is disposed of, as
having become unnecessary. However, liberty is reserved to the appellant in this writ
appeal, if it so desires, to participate before the Fee Fixation Committee and make out
all its grievances before it. Needless to say, the Committee will take into consideration
the grievances of the appellant, while fixing the fee structure for the private medical
W.A.no.2071 of 2007
-2-
colleges.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
MS