Kerala High Court
A.C. Paul vs State Of Kerala on 4 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16598 of 2008(A)
1. A.C. PAUL, (PARTNER, MEDICAL COLLEGE
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. DIRECTOR OF MEDICAL EDUCATION,
3. DISTRICT MEDICAL OFFICER, KOTTAYAM.
4. SUPERINTENDENT, MEDICAL COLLEGE
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/06/2008
O R D E R
K. M. JOSEPH, J.
————————————–
W.P.C. NO. 16598 OF 2008 A
————————————–
Dated this the 4th June, 2008
JUDGMENT
Learned counsel for petitioner seeks permission to
withdraw the Writ Petition with liberty to pursue the matter
before the Authority. The Writ Petition is dismissed as
withdrawn.
K. M. JOSEPH, JUDGE
kbk.