Kerala High Court
Girija P. vs University Of Calicut on 7 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36499 of 2009(F)
1. GIRIJA P., D/O. CHAMI, AGED 35 YEARS,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT, REPRESENTED BY
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.36499/2009-F
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 7th day of January, 2010
J U D G M E N T
It is submitted by the learned counsel for the
petitioner that the petitioner has already obtained the
reliefs sought for and, therefore, the writ petition can be
closed.
The writ petition is dismissed as infructuous.
(T.R. Ramachandran Nair, Judge.)
ms