Kerala High Court
Athira Antony – Minor vs The Director Of Higher Secondary on 13 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21744 of 2008(L)
1. ATHIRA ANTONY - MINOR, REPRESENTED
... Petitioner
Vs
1. THE DIRECTOR OF HIGHER SECONDARY
... Respondent
2. THE PRINCIPAL,
3. THE PRINCIPAL, E.M.O.R. G.H.S.S.,
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/08/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
W.P.(C) NO. 21744 OF 2008 L
--------------------------------------------
Dated this the 13th August, 2008
JUDGMENT
It is submitted by the learned counsel for the petitioner that the
petitioner has got admission and, therefore, the Writ Petition has
become infructuous. The Writ Petition is accordingly dismissed as
infructuous.
(K.T.SANKARAN)
Judge
ahz/