IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 236 of 2005()
1. MANAGER, A.M.L.P. SCHOOL,
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION
For Petitioner :SMT.SUMATHY DANDAPANI (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/09/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
W.A.No.236 of 2005
------------------------------------------
Dated, this the 4th day of September, 2007
JUDGMENT
H.L.Dattu, C.J.
Mr.Millu Dandapani, learned counsel appearing for the appellant,
submits that as on today the reliefs sought for in this writ appeal would not
survive for consideration of this Court and therefore, the same may be
dismissed as withdrawn.
2. Taking note of the submission made by the learned counsel, this writ
appeal is dismissed as withdrawn.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns