IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29611 of 2009(V)
1. ASHA KRISHNAN, D/O. K.V.KRISHNAN,
... Petitioner
Vs
1. M.G.UNIVERSITY, REPRESENTED BY
... Respondent
2. THE VICE CHANCELLOR,
3. CONTROLLER OF EXAMINATION,
4. MALANKARA ORTHODOX SYRIAN CHRISTIAN
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :17/11/2009
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 29611 OF 2009
--------------------------
Dated this the 17th day of November, 2009
J U D G M E N T
The learned counsel appearing for the petitioner submits
that the special valuation conducted by the respondents is in
violation of the directions issued by this Court in Ext.P8
judgment. The learned counsel appearing for the petitioner also
seeks permission to withdraw the writ petition reserving liberty
with the petitioner to file a fresh writ petition challenging the
special valuation conducted by the respondents.
In the light of the said submission, this writ petition is
dismissed as withdrawn, leaving open the petitioner’s
contentions and reserving liberty with him to file a fresh writ
petition challenging the special valuation conducted by the
respondents.
P.N.RAVINDRAN, JUDGE
vps