IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24814 of 2009(S)
1. K.P.VARKEY,S/O.PAILY,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PANCHAYATS,
3. THE DISTRICT COLLECTOR,
4. THE SECRETARY,
5. THE DISTRICT EDUCATIONAL OFFICER,
6. THE HEADMASTER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :24/09/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
W.P.(C) No.24814 of 2009
------------------------------------------
Dated this the 24th day of September, 2009
JUDGMENT
A.K.Basheer, J.
After arguing the matter for quite some time, learned counsel
for the petitioner seeks permission to withdraw the writ petition with liberty
to approach the Deputy Director of Panchayats or such other authority
highlighting his grievances. Permission is granted and the writ petition is
allowed to be withdrawn in the above terms. If any complaint is received
from the petitioner by the authority referred to above, it shall be looked into
and appropriate decision taken thereon in accordance with law, as
expeditiously as possible, at any rate within one month from the date of
receipt of such a complaint after affording sufficient opportunity to the
petitioner to be heard.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns