IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16893 of 2008(J)
1. S.MINI, W/O RADHKRISHNA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION,
3. ASSISTANT EDUCATIONAL OFFICER,
4. THE HEADMASTER, G.U.PS PAZHAYATHERVU,
5. VIJAYAN, P.D. TECHER, G.U.P.S.
For Petitioner :SRI.PREMCHAND R.NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/06/2008
O R D E R
K.T. SANKARAN,J..
--------------------------------------
W.P.(C) No.16893 of 2008 J
--------------------------------------
Dated this the 9th day of June, 2008.
J U D G M E N T
On 6.6.2008, arguments were over and the judgment was dictated.
Before signing the judgment, the learned counsel appearing for the petitioner
sought permission to withdraw the case. Accordingly the case is listed today.
2. The learned counsel for the petitioner seeks
permission to withdraw the Writ Petition with liberty to the petitioner to approach
the appropriate authorities for appropriate reliefs. Permission is granted.
The Writ Petition is dismissed as withdrawn.
K.T. SANKARAN,
JUDGE.
cks