High Court Kerala High Court

K. Raghavan vs The State Of Kerala on 21 November, 2008

Kerala High Court
K. Raghavan vs The State Of Kerala on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32091 of 2006(U)


1. K. RAGHAVAN, MANAGER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE ASSISTANT EDUCATION OFFICER,

4. T. BABURAJ, POTHAYATH HOUSE,

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/11/2008

 O R D E R
                          ANTONY DOMINIC, J.
                         ==============
                     W.P.(C) NO. 32091 OF 2006 (U)
                    ====================

             Dated this the 21th day of November, 2008

                              J U D G M E N T

The writ petition was filed by Sri.K.Raghavan, who was the Manager

of Kelalur Aided UP School. In the affidavit in IA 14742/08, , it is stated

that the writ petitioner has expired and additional respondent, the present

Manager has also stated that he is not intending to proceed with the

matter.

In view of this, the writ petition is only to be closed and I do so.

ANTONY DOMINIC, JUDGE
Rp