Kerala High Court
The State Of Kerala Represented By … vs Hafiz Mohammed on 7 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2205 of 2007()
1. THE STATE OF KERALA REPRESENTED BY THE
... Petitioner
2. THE COMMISSIONER FOR ENTRANCE
3. THE DIRECTOR OF MEDICAL EDUCATION,
Vs
1. HAFIZ MOHAMMED, S/O.DR.P.C.MOHINUDEN,
... Respondent
2. S.U.T.MEDICAL COLLEGE, REPRESENTED BY
3. KARUNA MEDICAL COLLEGE,
4. ACADEMY OF MEDICAL SCIENCES,
5. KANNUR MEDICAL COLLEGE, REPRESENTED BY
6. M.E.S.MEDICAL COLLEGE, REPRESENTED BY
7. CO-OPERATIVE MEDICAL COLLEGE,
8. DR.SOMERVELL MEMORIAL CSI MEDICAL
9. SREE GOKULAM MEDICAL COLLEGE,
10. RADHEESH.G., PULIKOOTUNGAL,
11. SITHARA ELIAS, POTTACKAL, MUNDERY,
12. ASHA ANN PHILIP, D/O.CLARAMMA.M.C.,
13. MUHAMMED MUBASHEER,
14. BINU.A., S/O.A.ABDUL KHADER,
15. HARIKRISHNAN M.P.,
16. RINI GEORGE, D/O.GEORGE,
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 :07/09/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
--------------------------------------------------
W.A.No. 2205 of 2007
--------------------------------------------
Dated this the 7th day of September, 2007.
J U D G M E N T
H.L.Dattu, C.J.
Learned senior counsel Sri.C.S.Vaidynathan appears for the
State of Kerala.
(2). On instruction, the learned counsel would submit that the
reliefs sought for in this writ appeal would not survive for consideration of this
court.
(3). Taking note of the submission made by the learned counsel,
the writ appeal is disposed of, as having become unnecessary.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
MS