Kerala High Court
Dr.Joe Jacob.K. vs State Of Kerala on 2 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13796 of 2008(P)
1. DR.JOE JACOB.K., PROFESSOR AND HEAD OF
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
3. DR.JOHN MATHAI, PROFESSOR,
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :02/05/2008
O R D E R
PIUS C. KURIAKOSE, J.
———————————-
W.P.(C) NO. 13796 of 2008
———————————-
Dated this the 2nd day of May , 2008
JUDGMENT
The learned counsel for the petitioner seeks leave to withdraw
from the writ petition. The leave is granted and the writ petition is
dismissed as withdrawn.
PIUS C. KURIAKOSE
JUDGE
dpk