High Court Kerala High Court

P.D.Thomas vs State Of Kerala on 14 July, 2008

Kerala High Court
P.D.Thomas vs State Of Kerala on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21115 of 2008(L)


1. P.D.THOMAS, PAINKAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY CHIEF SECRETARY
                       ...       Respondent

2. THE CORPORATE MANAGER,

3. THE ASSISTANT EDUCATIONAL OFFICER,

4. THE DISTRICT EDUCATIONAL OFFICER,

5. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

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

 Dated :14/07/2008

 O R D E R
                            K.T.SANKARAN, J.
                    --------------------------------------------
                     W.P.(C) NO. 21115 OF 2008 L
                    --------------------------------------------
                     Dated this the 14th July, 2008

                                 JUDGMENT

Learned counsel for the petitioner seeks permission to withdraw

the Writ Petition with liberty to file another Writ Petition after making

representation to the Government. The permission sought for is granted

and the Writ Petition is dismissed as withdrawn.

(K.T.SANKARAN)
Judge

ahz/