Kerala High Court
K. Raghavan vs The State Of Kerala on 21 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32091 of 2006(U)
1. K. RAGHAVAN, MANAGER,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE ASSISTANT EDUCATION OFFICER,
4. T. BABURAJ, POTHAYATH HOUSE,
For Petitioner :SRI.P.RAVINDRAN (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/11/2008
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 32091 OF 2006 (U)
====================
Dated this the 21th day of November, 2008
J U D G M E N T
The writ petition was filed by Sri.K.Raghavan, who was the Manager
of Kelalur Aided UP School. In the affidavit in IA 14742/08, , it is stated
that the writ petitioner has expired and additional respondent, the present
Manager has also stated that he is not intending to proceed with the
matter.
In view of this, the writ petition is only to be closed and I do so.
ANTONY DOMINIC, JUDGE
Rp