High Court Kerala High Court

Vishnu R.Pillai vs State Of Kerala on 5 March, 2010

Kerala High Court
Vishnu R.Pillai vs State Of Kerala on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28537 of 2009(J)


1. VISHNU R.PILLAI,(MINOR),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR HIGHER SECONDARY EDUCATION,

3. THE JOINT DIRECTOR OF HIGHER SECONDARY

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/03/2010

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 28537 of 2009
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 5th day of March, 2010.

                            J U D G M E N T

After arguing for some time, the learned counsel for the

petitioner seeks permission to withdraw this writ petition without

prejudice to the right of the petitioner to pursue the matter before the

authorities. Permission is granted and the writ petition is

dismissed as withdrawn with the above liberty.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.