High Court Kerala High Court

Reeba Varghese vs The Commissioner For Entrance on 5 February, 2009

Kerala High Court
Reeba Varghese vs The Commissioner For Entrance on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1961 of 2007()


1. REEBA VARGHESE, D/O. VARGHESE,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER FOR ENTRANCE
                       ...       Respondent

2. THE DIRECTOR OF MEDICAL EDUCATION,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :05/02/2009

 O R D E R

J.B. Koshy,Ag.C.J. & V. Giri, J.

—————————————-

W.A. No. 1961 of 2007

—————————————-
Dated this the 5th day of February, 2009

Judgment

Koshy, Ag.C.J.

It is submitted that writ petitioner was interviewed on

the basis of the interim order dated 14.8.2007 and that he was

found to be qualified and he was given admission. In the above

circumstances, the admission will be regularised. The writ appeal is

accordingly closed.

J.B.Koshy
Acting Chief Justice

V. Giri
Judge

vaa