Kerala High Court
Sibi K.I. vs State Of Kerala Represented By … on 30 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10608 of 2010(A)
1. SIBI K.I., AGED 43, S/O.K.J.IYPE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY SECRETARY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. REGIONAL DEPUTY DIRECTOR,
For Petitioner :SRI.BENOY THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/03/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 10608 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of March, 2010
J U D G M E N T
After arguing for sometime the learned counsel for the
petitioner seeks permission to withdraw this writ petition
without prejudice to the right of the petitioner to approach
the educational authorities.
Permission is granted and the writ petition is dismissed
as withdrawn with the above liberty.
S. SIRI JAGAN
JUDGE
shg/