Kerala High Court
Lara R.N. vs The State Of Kerala on 19 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18662 of 2007(V)
1. LARA R.N., AGED 43, W/O. SUKUMARAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/06/2007
O R D E R
A.K.BASHEER,J
================
W.P.(C).No.18662 of 2007
==================
Dated this the 19th day of June,2007
JUDGMENT
Learned counsel for the petitioner seeks permission to
withdraw the writ petition with liberty to file a fresh,
comprehensive writ petition with necessary additional
pleadings. Permission is granted. Writ petition is dismissed as
withdrawn.
A.K.BASHEER,JUDGE
dvs