Kerala High Court
Tinu E.Antony vs The State Of Kerala on 23 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23591 of 2004(H)
1. TINU E.ANTONY, D/O. A.ANTONY,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE COMMISSIONER OF ENTRANCE EXAMINATION
For Petitioner :SRI.M.K.CHANDRA MOHANDAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/11/2007
O R D E R
KURIAN JOSEPH, J.
—————————————
W.P.(C) NO. 23591 OF 2004
—————————————
Dated this the 23rd day of November, 2007.
J U D G M E N T
In the matter of admission to Professional Course in respect
of vacancy reserved for visually challenged person, there is
already an interim order dated 20.08.2004. This writ petition is
disposed of in terms of the said interim order.
KURIAN JOSEPH, JUDGE.
smp