Kerala High Court
Shabana K vs The Director on 10 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30073 of 2009(D)
1. SHABANA K, AGED 20 YEARS,
... Petitioner
Vs
1. THE DIRECTOR,
... Respondent
2. THE PRINCIPAL
3. STATE OF KERALA,
4. MINISTRY OF EDUCATION,
For Petitioner :SRI.P.U.SHAILAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :10/11/2009
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 30073 OF 2009
--------------------------
Dated this the 10th day of November, 2009
J U D G M E N T
The learned counsel appearing for the petitioner seeks
permission to withdraw this writ petition reserving liberty with the
petitioner to file a fresh writ petition after rectifying the defects in this
writ petition. Leave granted as prayed for and the writ petition is
dismissed as withdrawn reserving liberty with the petitioner to file a
fresh writ petition in relation to the same subject matter.
P.N.RAVINDRAN, JUDGE
vps