High Court Kerala High Court

The Vice Chancellor vs Smt. Sandhya Mohan on 8 January, 2007

Kerala High Court
The Vice Chancellor vs Smt. Sandhya Mohan on 8 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 15 of 2007()


1. THE VICE CHANCELLOR,
                      ...  Petitioner
2. THE MAHATMA GANDHI UNIVERSITY,
3. THE REGISTRAR,

                        Vs



1. SMT. SANDHYA MOHAN, D/O. MOHAN KUMAR,
                       ...       Respondent

2. THE RAJAGIRI COLLEGE OF SOCIAL SCIENCES,

3. THE BHARATHIYAR UNIVERSITY,

                For Petitioner  :SRI.V.A.MUHAMMED, SC, M.G.UNIVERSITY

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :08/01/2007

 O R D E R
            V.K. BALI, C.J.   &   M.RAMACHANDRAN, J.

                       -------------------------------

                               W.A.No.15 of 2007 &

                        C.M.Appln.No.10 of 2007

                       -------------------------------

              Dated, this the   8th  day of  January,  2007


                                 JUDGMENT

V.K.Bali,C.J.(Oral)

No occasion at all arises to interfere with the impugned

order passed by the learned Single Judge dated 2nd August, 2006

impugned in the present writ appeal. The said order came to be

passed in view of the consensus arrived at between counsel for

the parties. It would be so clearly made out from the order itself.

That apart there is an unexplained delay of 122 days in filing the

appeal. There is no satisfactory explanation forthcoming for filing

the appeal late by 122 days. There is no merit in the writ appeal

which we hereby dismiss. No sufficient cause for condoning the

delay of 122 days has been made out. C.M.Appln. No.10 of

2007 also stands dismissed.

V.K. BALI,

CHIEF JUSTICE.

M.RAMACHANDRAN,

JUDGE.

vns