IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1415 of 2007()
1. STATE OF KERALA,
... Petitioner
Vs
1. THE MUSLIM EDUCATIONAL SOCIETY (REGD),
... Respondent
2. MAHATMA GANDHI UNIVERSITY,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/07/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
W.A. No. 1415 OF 2007
...................................................................................
Dated this the 9th July, 2007
J U D G M E N T
H.L. Dattu, C.J.:
This appeal is directed against the orders passed by the learned single
Judge in W.P.(C).2733 of 2007 dated 31st January, 2007. According to the
appellant, the learned single had proceeded to pass the impugned orders
without hearing the appellant.
2. If that be so, in our opinion, the appellant is well advised to file an
appropriate application before the learned single Judge and request the
learned single Judge to hear them in the matter.
3. Therefore, the Writ Appeal is disposed of with liberty to the
appellant, if the appellant so desires, to make an appropriate application
before the learned single Judge for appropriate orders.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk