Kerala High Court
Saji Abraham vs The Mahatma Gandhi University on 1 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1775 of 2005(J)
1. SAJI ABRAHAM, S/O. ABRAHAM
... Petitioner
Vs
1. THE MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE REGISTRAR, MAHATMA GANDHI
3. THE ASST. REGISTRAR (ADMINISTRATION)
4. MARIAN COLLEGE, KUTTIKANAM,
5. THE PRINCIPAL, MARIAN COLLEGE,
For Petitioner :SRI.T.S.ARUNKUMAR
For Respondent :SRI.KURIAN GEORGE KANNAMTHANAM (SR.)
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/09/2008
O R D E R
K.T. SANKARAN,J.
--------------------------------------
W.P.(C) No.1775 of 2005 J
--------------------------------------
Dated this the 1st day of September, 2008.
J U D G M E N T
The learned counsel for the petitioner has filed a memo dated
11.8.2008 stating that the petitioner has got employment in Government service
during the pendency of the Writ Petition and that the petitioner is not interested
in prosecuting the Writ Petition.
Accordingly, the Writ Petition is dismissed as not pressed.
K.T. SANKARAN,
JUDGE.
cks