High Court Kerala High Court

Kunhalikuty vs The State Of Kerala on 25 January, 2011

Kerala High Court
Kunhalikuty vs The State Of Kerala on 25 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29808 of 2006(W)


1. KUNHALIKUTY, PILAKKANDY,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF COLLEGIAGE EDUCATION,

3. THE MANAGER,

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  :SRI.MANSOOR.B.H.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/01/2011

 O R D E R
              T.R.RAMACHANDRAN NAIR, J
                   * * * * * * * * * * * * *
                    W.P.C.No.29808 of 2006
                  ----------------------------------------
            Dated this the 25th day of January 2011


                             J U D G M E N T

The learned counsel for the petitioner prays that the

petitioner may be permitted to withdraw the petition with liberty

to approach the Government in the matter.

2. Permission granted. The writ petition is dismissed as

withdrawn with liberty to the petitioner to approach the

Government in the matter.

(T.R.RAMACHANDRAN NAIR, JUDGE)

jsr

// True Copy// PA to Judge

Crl.M.C.No. of 2010 2

Crl.M.C.No. of 2010 3

THOMAS.P.JOSEPH,J.

Crl.M.C.No. of 200

ORDER

19/01/2011