IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1924 of 2007()
1. THE STATE OF KERALA REPRESENTED BY
... Petitioner
2. THE COMMISSIONER FOR ENTRANCE
3. THE DIRECTOR OF MEDICAL EDUCATION,
Vs
1. POOJA SUSAN CHERIAN, D/O.C.M.CHERIAN,
... Respondent
2. MEENU.G., D/O.GOPALAKRISHNAN NAIR,
3. S.U.T. MEDICAL COLLEGE,
4. KARUNA MEDICAL COLLEGE, REPRESENTED BY
5. ACADEMY OF MEDICAL SCIENCES,
6. KANNUR MEDICAL COLLEGE,
For Petitioner :ADVOCATE GENERAL
For Respondent :SRI.V.CHITAMBARESH
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.1924 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 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