High Court Kerala High Court

Mohammed Febil vs State Of Kerala on 20 November, 2009

Kerala High Court
Mohammed Febil vs State Of Kerala on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4326 of 2009(M)


1. MOHAMMED FEBIL, S/O. MUSTHAFA.K,
                      ...  Petitioner
2. IRSHAD MUSTHAFA, S/O. MUSTHAFA,
3. SHARFUDHEEN.K.K, S/O. ALIKOYA,
4. SAJITH XAVIER, S/O. P.J. XAVIER,
5. NIKHIL.M.M, S/O. MANOHARAN,
6. VIPESH.N.C, S/O. PAVITHRAN,
7. VINI BALACHANDRAN,
8. SHIFA BALHIS.A,
9. NAFILA.P.T,
10. SAHLA KAPPAN,
11. JASMINE.P.P,
12. ANU BABY.A, D/O. ARUMUGHAN.A,
13. ALAKKA RAJ, D/O. GEETHA RAJENDRAN,
14. LEMYA S. DEVAN,
15. GAYATHRI.E.S, D/O.E.K. SOORYAN,
16. RENJI PAUL.T, D/O. T.T.PAPUL,
17. SULFITH.K.S, D/O. K. SULAIMAN,
18. THASNIM LATHEEF.K.P,
19. LAKSHMI VENUGOPAL.K,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE ADMISSION SUPERVISORY AND FEE

3. ROYAL DENTAL COLLEGE,

4. COMMISSIONER OF ENTRANCE EXAMINATION,

5. UNIVERSITY OF CALICUT, CALICUT,

                For Petitioner  :SRI.V.B.HARI NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/11/2009

 O R D E R

P.N.RAVINDRAN, J.

—————————
W.P.(C) No. 4326 OF 2009

————————–
Dated this the 20th day of November, 2009

J U D G M E N T

In the light of the memo filed by the learned

counsel appearing for petitioners, this writ petition is

dismissed as not pressed.

P.N.RAVINDRAN, JUDGE

vps