Kerala High Court
Muraleedharan Nair R.S vs Government Of Kerala on 16 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6248 of 2005(R)
1. MURALEEDHARAN NAIR R.S.,
... Petitioner
2. B.LATHIKA KUMARI,
3. MOHAMMAD N.,
Vs
1. GOVERNMENT OF KERALA,
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION,
3. PRINCIPAL,
4. SUMA B.,
For Petitioner :SRI.J.HARIKUMAR
For Respondent :SRI.SUMAN CHAKRAVARTHY
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :16/07/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.6248 of 2005
----------------------------
Dated 16th July, 2010
JUDGMENT
When this matter is taken up today, the learned counsel
appearing for the petitioners sought permission to withdraw this writ
petition with liberty to approach this Court again in case of fresh
cause of action. Permission sought for is granted. Accordingly, this
writ petition is dismissed as withdrawn with the aforesaid liberty.
C.T.RAVIKUMAR
Judge
TKS