High Court Kerala High Court

M.K.Showkath vs State Of Kerala on 16 September, 2010

Kerala High Court
M.K.Showkath vs State Of Kerala on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13107 of 2008(I)


1. M.K.SHOWKATH, HSA (MALAYALAM),
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE MANAGER,

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  :SRI.P.S.ABHISHEK

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/09/2010

 O R D E R
                        K.T.SANKARAN, J.
           ------------------------------------------------------
                  W.P.(C). NO. 13107 OF 2008 I
           ------------------------------------------------------
         Dated this the 16th day of September, 2010


                              JUDGMENT

The petitioner has filed I.A.No.12619 of 2010 seeking

permission to withdraw the Writ Petition. In the facts and

circumstances stated in the affidavit accompanying the application,

permission is granted and the Writ Petition is dismissed as

withdrawn.

(K.T.SANKARAN)
Judge

ahz/