Kerala High Court
Shaju.K.M vs State Of Kerala on 18 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 703 of 2011(K)
1. SHAJU.K.M, TEACHER-IN-CHARGE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PUBLIC
3. THE MANAGER, ST.JOHN'S SYRIAN HIGHER
4. BINDUMOL.P.ABRAHAM, HEADMISTRESS
For Petitioner :SRI.K.HARILAL
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :18/01/2011
O R D E R
T.R. RAMACHANDRAN NAIR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)No. 703 OF 2011
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of January, 2011
J U D G M E N T
The learned counsel for the petitioner seeks
permission to withdraw this writ petition with liberty to file a
revision under Rule 92 of Chapter XIV A of Kerala Education
Rules before the Government.
Writ Petition is dismissed as withdrawn.
Sd/-
(T.R. RAMACHANDRAN NAIR, JUDGE)
jma
//true copy//
P.A to Judge