High Court Kerala High Court

Muraleedharan Nair R.S vs Government Of Kerala on 16 July, 2010

Kerala High Court
Muraleedharan Nair R.S vs Government Of Kerala on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6248 of 2005(R)


1. MURALEEDHARAN NAIR R.S.,
                      ...  Petitioner
2. B.LATHIKA KUMARI,
3. MOHAMMAD N.,

                        Vs



1. GOVERNMENT OF KERALA,
                       ...       Respondent

2. DEPUTY DIRECTOR OF EDUCATION,

3. PRINCIPAL,

4. SUMA B.,

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  :SRI.SUMAN CHAKRAVARTHY

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :16/07/2010

 O R D E R
                        C.T.RAVIKUMAR, J.
                     ----------------------------
                      W.P.(C)No.6248 of 2005
                     ----------------------------
                       Dated 16th July, 2010

                            JUDGMENT

When this matter is taken up today, the learned counsel

appearing for the petitioners sought permission to withdraw this writ

petition with liberty to approach this Court again in case of fresh

cause of action. Permission sought for is granted. Accordingly, this

writ petition is dismissed as withdrawn with the aforesaid liberty.

C.T.RAVIKUMAR
Judge

TKS