Kerala High Court
K.A.Shamsiamma vs State Of Kerala on 22 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23816 of 2008(I)
1. K.A.SHAMSIAMMA, AGED 55 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :22/08/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
W.P.(C) NO. 23816 OF 2008 I
--------------------------------------------
Dated this the 22nd August, 2008
JUDGMENT
Learned counsel for the petitioner seeks permission to withdraw
the Writ Petition with liberty to pursue the remedies, if any, available to
the petitioner. Permission sought for is granted and the Writ Petition is
dismissed as withdrawn. It is made clear that dismissal of the Writ
Petition will not prejudice the rights of the petitioner to pursue her
remedies elsewhere.
(K.T.SANKARAN)
Judge
ahz/