IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2271 of 2005()
1. GOVERNMENT OF KERALA REP.BY CHIEF
... Petitioner
2. THE SECRETARY, EDUCATION DEPARTMENT,
3. THE COMMR.FOR ENTRANCE EXAMINATIONS,
Vs
1. DIVYA DEVAKUMAR, D/O.VIJAYALAKSHMI AMMA,
... Respondent
2. ANITHA ALEXANDER, 1ST YEAR B.SC.
3. ACADEMY OF MEDICAL SCIENCES, PARIYARAM,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.B.MOHANLAL
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/07/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
W.A. No. 2271 OF 2005
...................................................................................
Dated this the 20th July, 2007
J U D G M E N T
H.L. Dattu, C.J.:
Being aggrieved by the interim order passed by the learned single
Judge in W.P.(C) No. 25630 of 2005 dated 31st August, 2005, the State
Government is before us in this Writ Appeal.
2. Admittedly, the Writ Petition is still pending before the court. The
State Government can raise all the contentions, which are raised in this Writ
Appeal, before the learned single Judge at the time of final hearing of the Writ
Petition. Therefore, we do not intend to interfere with the interim order, for
the present. Accordingly, the Writ Appeal requires to be rejected and it is
rejected.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk