Kerala High Court
Dr.P.Prabhanjanan Thampi vs The State Of Kerala on 13 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18096 of 2007(S)
1. DR.P.PRABHANJANAN THAMPI,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SECRETARY FOR EDUCATION,
3. THE COMMISSIONER FOR ENTRANCE
For Petitioner :SRI.V.PREMCHAND
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/06/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
W.P.(C). NO. 18096 OF 2007 S
----------------------------------------------------
Dated this the 13th June, 2007
JUDGMENT
H.L.DATTU, C.J.
After arguing the matter for quite some time, petitioner seeks
leave of the Court to withdraw the writ petition.
2. Permission sought for is granted.
3. The writ petition is disposed of as withdrawn. Liberty is
reserved to the petitioner, if he so desires, to approach the appropriate
forum for appropriate reliefs.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/