High Court Kerala High Court

Saliha Shabnam P.A. vs University Of Calicut on 23 September, 2010

Kerala High Court
Saliha Shabnam P.A. vs University Of Calicut on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29245 of 2010(E)


1. SALIHA SHABNAM P.A., 1 YEARS BHMS,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT
                       ...       Respondent

2. VICE CHANCELLOR, UNIVERSITY OF CALICUT,

3. THE PRINCIAPL, GOVT.HOMEOPATHIC

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/09/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 29245 of 2010 E
             ```````````````````````````````````````````````````````
            Dated this the 23rd day of September, 2010

                            J U D G M E N T

Petitioner submits that she is a student of BHMS

2009 Batch at the Government Homeopathic Medical College,

Thiruvananthapuram. On compassionate ground she seeks

inter University transfer to the first respondent University and

for this purpose, Ext.P3 application was filed. Orders were

not passed thereon. She submitted Ext.P5 representation

also. Even that representation remains unattended.

Therefore, this writ petition is filed.

2. I heard learned Standing Counsel for the University

also.

3. Having regard to the pendency of Ext.P3

application filed before the first respondent, it is directed that

the first respondent shall consider Exts.P3 and P5 and pass

orders thereon, as expeditiously as possible, at any rate,

within six weeks from the date of production of a copy of this

judgment.

WPC.29245/10
: 2 :

4. Petitioner shall produce a copy of this judgment

along with a copy of the writ petition before the respondent

University for compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks