High Court Kerala High Court

Vinitha V.N. vs State Of Kerala on 28 November, 2006

Kerala High Court
Vinitha V.N. vs State Of Kerala on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30409 of 2003(T)


1. VINITHA V.N., AGED 20 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE VICE CHANCELLOR, COCHIN UNIVERSITY

3. THE REGISTRAR, COCHIN UNIVERSITY OF

4. THE PRINCIPAL,

                For Petitioner  :SRI.M.P.KRISHNAN NAIR

                For Respondent  :SRI.S.GOPAKUMARAN NAIR, SC, COCHIN UTY.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/11/2006

 O R D E R
                              KURIAN JOSEPH, J.

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

                            W.P(C)No.30409  of  2003

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

                Dated this the 28th  day of  November, 2006


                                    JUDGMENT

Petitioner approached this court with certain grievances regarding

the direction to make interest free deposit and also the semester fee.

Learned Standing Counsel for the University submits that the petitioner

has paid the fees, completed the course and left the institution. In that

view of the matter nothing survives in this writ petition. It is closed.

(KURIAN JOSEPH, JUDGE)

ahg.