IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1247 of 2008()
1. ASOKAN, S/O.RAGHAVAN, AGED 55 YEARS,
... Petitioner
Vs
1. SUDIN, PRINCIPAL AND MEMBER OF MOTHER
... Respondent
2. CHAIRMAN, CENTRAL BOARD OF SECONDARY
3. SECRETARY, CENTRAL BOARD OF SECONDARY
4. THE REGIONAL OFFICER, CENTRAL BOARD OF
5. THE PRESIDENT, MOTHER INDIA
6. THE SECRETARY, MOTHER INDIA
For Petitioner :SRI.P.K.MUHAMMED
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/08/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A. No. 1247 of 2008
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 18th day of August, 2008
Judgment
H.L. Dattu, C. J:
Memo filed by the learned counsel for the appellant is taken on record. The
memo reads as under:
“That the petitioner is the appellant in the
above Writ Appeal. The disputes between
the parties involved in the case is settled
out of court. The appellant is not
intending to prosecute the case further.
The above writ appeal may be dismissed
as not pressed.”
2. In view of the memo, the writ appeal is disposed of as withdrawn.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.