Kerala High Court
Nandu Sekhar vs Mahatma Gandhi University on 14 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25749 of 2009(K)
1. NANDU SEKHAR, B.TECH STUDENT,
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY, OFFICE OF THE
... Respondent
2. CONTROLLER OF EXAMINATIONS,
3. THE VICE CHANCELLOR,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :14/09/2009
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 25749 OF 2009
--------------------------
Dated this the 14th day of September, 2009
J U D G M E N T
The learned counsel appearing for the petitioner submits that
certain mistakes have occurred in the writ petition and also in the
application for revaluation and therefore the petitioner may be
granted permission to withdraw this writ petition reserving liberty with
him to file a fresh writ petition in relation to the same subject matter.
The said submission is recorded and this writ petition is dismissed as
withdrawn reserving liberty with the petitioner to file a fresh writ
petition in relation to the same subject matter.
P.N.RAVINDRAN, JUDGE
vps