Kerala High Court
Fr.Francis M.J. vs The Mahatma Gandhi University on 15 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10168 of 2006(I)
1. FR.FRANCIS M.J., FERNANDEZ,
... Petitioner
2. DR.V.S.ANTONY, PRINCIPAL,
Vs
1. THE MAHATMA GANDHI UNIVERSITY
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. THE SYNDICATE, MAHATMA GANDHI
For Petitioner :SRI.BABY ISSAC ILLICKAL
For Respondent :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/10/2007
O R D E R
ANTONY DOMINIC, J.
————————–
W.P.(C). NO. 10168 OF 2006
———————
Dated this the 15thday of October, 2007
J U D G M E N T
Learned counsel for the petitioners submits that the writ
petition has become infructuous. It is accordingly dismissed as
infructuous.
ANTONY DOMINIC, JUDGE
vps