High Court Kerala High Court

Suma E. vs State Of Kerala on 19 October, 2010

Kerala High Court
Suma E. vs State Of Kerala on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24918 of 2008(N)


1. SUMA E., H.S.A.(MALAYALAM),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER, PULIYAPARAMBA HIGHER

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.C.X.ANTONY BENEDICT

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/10/2010

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                W.P.(C). NO. 24918 OF 2008 N
            ------------------------------------------------------
            Dated this the 19th day of October, 2010


                               JUDGMENT

Learned counsel for the petitioner has filed a memo dated

13.10.2010, stating that the petitioner has filed a revision before the

Government and that she intends to pursue the same. Therefore, it

is prayed that the Writ Petition may be permitted to be withdrawn

with liberty to approach the Court again, as and when occasion

arises. Permission is granted. The Writ Petition is, therefore,

dismissed as withdrawn with the aforesaid liberty.

(K.T.SANKARAN)
Judge

ahz/