Kerala High Court
Thomas Panicker vs The Assistant Educational … on 27 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16666 of 2007(H)
1. THOMAS PANICKER, S/O LATE PHILIPPOSE
... Petitioner
Vs
1. THE ASSISTANT EDUCATIONAL OFFICER,
... Respondent
2. THE HEADMASTER, ST.MARY'S M.M.G.H.S.,
3. THE HEADMASTER, ST.MARY'S U.P.S.,
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.ALEX N.MATHEW (KOLLAM)
The Hon'ble MR. Justice A.K.BASHEER
Dated :27/06/2007
O R D E R
A.K.BASHEER, J.
---------------------------------------------
W.P.(C)No.16666 OF 2007
--------------------------------------------
Dated this the 27th day of June, 2007
JUDGMENT
Having argued the case for sometime, learned counsel
for the petitioner seeks permission to withdraw the writ
petition with liberty to pursue the remedies available to him
before a Civil Court. Permission is granted.
Writ petition is dismissed as withdrawn in the above
terms.
A.K.BASHEER, JUDGE
jes