Kerala High Court
V.Salim vs State Of Kerala on 7 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26200 of 2004(R)
1. V.SALIM, S/O. MOHAMMED KUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SECRETARY TO THE GOVERNMENT
3. THE DIRECTOR OF TECHNICAL EDUCATION,
4. THE COUNCIL OF ARCHITECTURE
5. ALL INDIA COUNCIL FOR TECHNICAL
6. THE PRINCIPAL, SCHOOL OF ARCHITECTURE
For Petitioner :SRI.TOMY SEBASTIAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/03/2008
O R D E R
KURIAN JOSEPH, J.
—————————————
W.P.(C). No. 26200 OF 2004
—————————————
Dated this the 7th day of March, 2008.
J U D G M E N T
In the matter of admission to the B.Arch Course, there is
already an interim order dated 26.10.2004. The writ petition is
disposed of, in terms of the said interim order.
KURIAN JOSEPH, JUDGE.
ps