High Court Kerala High Court

Shaju.K.M vs State Of Kerala on 18 January, 2011

Kerala High Court
Shaju.K.M vs State Of Kerala on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 703 of 2011(K)


1. SHAJU.K.M, TEACHER-IN-CHARGE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC

3. THE MANAGER, ST.JOHN'S SYRIAN HIGHER

4. BINDUMOL.P.ABRAHAM, HEADMISTRESS

                For Petitioner  :SRI.K.HARILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :18/01/2011

 O R D E R
               T.R. RAMACHANDRAN NAIR, J
          - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                    W.P.(C)No. 703 OF 2011
         - - - - - - - - - - - - - - - - - - - - - - - - - - - -

         Dated this the 18th day of January, 2011


                          J U D G M E N T

The learned counsel for the petitioner seeks

permission to withdraw this writ petition with liberty to file a

revision under Rule 92 of Chapter XIV A of Kerala Education

Rules before the Government.

Writ Petition is dismissed as withdrawn.

Sd/-

(T.R. RAMACHANDRAN NAIR, JUDGE)

jma

//true copy//

P.A to Judge