Kerala High Court
Mariam Varghese vs State Of Kerala on 22 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 13536 of 2003(J)
1. MARIAM VARGHESE,
... Petitioner
2. KIRAN V. (MINOR), REPRESENTED BY FATHER
3. LIYA REBECCAN RAJU,
Vs
1. STATE OF KERALA,
... Respondent
2. COMMISSIONER FOR ENTRANCE EXAMINATIONS,
3. ALL INDIA COUNCIL FOR TECHNICAL
4. THE FEDERAL INSTITUTE OF SCIENCE &
5. PRINCIPAL,
For Petitioner :SMT.K.SUNITHA VINOD
For Respondent :SRI.JOHN VARGHESE, SCGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/02/2008
O R D E R
KURIAN JOSEPH, J.
—————————————
O.P. No. 13536 OF 2003
—————————————
Dated this the 22nd day of February, 2008.
J U D G M E N T
In the matter of imposition of development fee, in case the
petitioners have still any grievance left, they may approach the
first respondent/third respondent.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 13536 OF 2003
J U D G M E N T
22.02.2008