Kerala High Court
K.Gopalan vs The State Of Kerala on 12 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25333 of 2010(N)
1. K.GOPALAN, S/O.KUNHAMBU,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE CO-OPERATIVE HOSPITAL COMPLEX
3. THE ACADEMY OF MEDICAL SCIENCES,
4. KANNUR UNIVERSITY REPRESENTED BY ITS
5. INDIAN MEDICAL COUNCIL, REPRESENTED
For Petitioner :SRI.M.V.AMARESAN
For Respondent :SRI.ALEXANDER THOMAS, SC, MCI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/08/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 25333 of 2010
==================
Dated this the 12th day of August, 2010
J U D G M E N T
After arguing for some time, since the Court is of opinion that
this writ petition is in the nature of a public interest litigation, the
learned counsel for the petitioner seeks permission to withdraw the
writ petition without prejudice to the right of the petitioner to file a
public interest litigation on the same cause of action. Permission is
granted and the writ petition is dismissed as withdrawn with the above
liberty.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge