Kerala High Court
The State Of Kerala Represented By vs S.Saranya on 7 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2204 of 2007()
1. THE STATE OF KERALA REPRESENTED BY
... Petitioner
2. THE COMMISSIONER FOR ENTRANCE
3. THE DIRECTOR OF MEDICAL EDUCATION,
Vs
1. S.SARANYA, D/O.DR.K.R.SUBBARAM,
... Respondent
2. S.U.T. MEDICAL COLLEGE, REPRESENTED BY
3. KARUNA MEDICAL COLLEGE,
4. ACADEMY OF MEDICAL SCIENCES,
5. KANNUR MEDICAL COLLEGE,
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. ANN MARY JOSE, D/O.JOSEKUTTY.J.,
11. JENO PAUL, S/O.PAUL.T.ISSAC,
12. DR.V.V.ITTIACHAN,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.CHITHAMBARESH
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. 2204 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