Kerala High Court
Shahanas.E.M vs The State Of Kerala on 18 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24407 of 2008(E)
1. SHAHANAS.E.M, AGED 12 YEARS, REPRESENTED
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/08/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
W.P.(C) NO. 24407 OF 2008 E
--------------------------------------------
Dated this the 18th August, 2008
JUDGMENT
Learned counsel for the petitioner seeks permission to withdraw
the Writ Petition with liberty to file a fresh Writ Petition as public interest
litigation. Permission sought for is granted and the Writ Petition is
dismissed as withdrawn with the aforesaid liberty.
(K.T.SANKARAN)
Judge
ahz/