High Court Kerala High Court

Animole.K. vs The State Of Kerala Represented on 2 June, 2009

Kerala High Court
Animole.K. vs The State Of Kerala Represented on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17472 of 2007(E)


1. ANIMOLE.K., VALIYAVILA PUTHEN VEEDU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATION OFFICER,

4. THE ASSISTANT EDUCATION OFFICER,

5. MMC CORPORATE MANAGEMENT REPRESENTED

6. THE HEAD MISTRESS, ST.GEORGE TTI,

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  :SRI.V.N.ACHUTHA KURUP (SR.)

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/06/2009

 O R D E R
                       P.N.RAVINDRAN, J.
      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                W.P.(C) No. 17472 of 2007
      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
          Dated this the 2nd day of June, 2009

                         JUDGMENT

Sri. B. Sureshkumar, the learned counsel appearing

for the petitioner submits that the petitioner is not desirous

of prosecuting this writ petition any further and that it may

be dismissed as not pressed.

In the light of the said submission, this writ petition is

dismissed as not pressed.

P.N.RAVINDRAN,
JUDGE.

mn.