High Court Kerala High Court

Ram Sankar A.J vs Mahatma Gandhi University on 29 May, 2008

Kerala High Court
Ram Sankar A.J vs Mahatma Gandhi University on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7353 of 2008(A)


1. RAM SANKAR A.J.,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE PRINCIPAL,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/05/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                    W.P.(C)No.7353 OF 2008
               ----------------------------------------
                 Dated this the 29th day of May, 2008

                             JUDGMENT

The petitioner has filed this writ petition on the ground that

although hall ticket for University Examination has been

forwarded by the University to the 3rd respondent, the 3rd

respondent is not handing over the hall ticket to the petitioner.

An interim order was passed on 3.3.2008 directing the 3rd

respondent to issue the hall ticket to the petitioner.

The learned counsel for the 3rd respondent now submits that

the hall ticket has been issued to the petitioner and the petitioner

has written the examination. In the above circumstances, the

writ petition is closed in terms of the interim order.

S. SIRI JAGAN, JUDGE

Acd