High Court Kerala High Court

A.Krishnaveni vs The State Of Kerala on 25 May, 2007

Kerala High Court
A.Krishnaveni vs The State Of Kerala on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24136 of 2006(W)


1. A.KRISHNAVENI, CHEMBAKASSERY HOUSE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE REGIONAL DEPUTY DIRECTOR OF

4. THE DISTRICT EDUCATIONAL OFFICER,

5. A.LALITHA DAS,

6. A.VENUGOPAL, CHEMBAKASSERY HOUSE,

7. A.UDAYAKUMARI, CLERK,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.P.GOPALAKRISHNAN NAIR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :25/05/2007

 O R D E R
                             A.K.BASHEER, J.

                    ----------------------------------------------

                       W.P.(C)No.24136 of 2006

                   -----------------------------------------------

                 Dated this the 25th day of May, 2007


                                 JUDGMENT

Learned counsel for the petitioner prays for permission

to withdraw the writ petition with liberty to the petitioner

to raise all his contentions more comprehensively in the

writ petition that he proposes to file in the changed

circumstances. Permission is granted.

Writ petition is dismissed as withdrawn in the above

terms.

A.K.BASHEER, JUDGE

jes