Kerala High Court
Dr.S.Suresh Chandra vs State Of Kerala on 4 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19521 of 2010(M)
1. DR.S.SURESH CHANDRA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE REGISTRAR, UNIVERSITY OF KERALA,
3. THE DIRECTOR OF COLLEGIATE EDUCATION,
4. THE DEPUTY DIRECTOR OF COLLEGIATE
5. THE PRINCIPAL,
6. THE PRINCIPAL, S.N.COLLEGE, VARKALA.
7. THE MANAGER,
For Petitioner :SRI.C.RAJENDRAN
For Respondent :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/10/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
W.P.(C).No.19521 of 2010
---------------------------------------------
Dated this the 4th day of October, 2010
JUDGMENT
The learned counsel for the petitioner has filed a memo
dated 24th September, 2010 stating that the petitioner is not
interested in prosecuting the Writ Petition and that the Writ
Petition may be permitted to be withdrawn. Accordingly, the
Writ Petition is dismissed as withdrawn.
K.T.SANKARAN,
JUDGE
csl