Kerala High Court
Sreenivasan K vs The Mahatma Gandhi University on 16 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24981 of 2007(Y)
1. SREENIVASAN K.,
... Petitioner
Vs
1. THE MAHATMA GANDHI UNIVERSITY,
... Respondent
2. ST. PETER'S COLLEGE,
3. THE DIRECTOR OF COLLEGIATE EDUCATION,
4. THE DEPUTY DIRECTOR OF COLLEGIATE
5. STATE OF KERALA,
For Petitioner :SRI.MURALI PURUSHOTHAMAN
For Respondent :SRI.MILLU DANDAPANI
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/01/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
W.P.(C).No.24981 of 2007
---------------------------------------------
Dated this the 16th day of January, 2009
JUDGMENT
The Writ Petitioner filed I.A.No.566 of 2009 seeking
permission to withdraw the Writ Petition with liberty to file
another Writ Petition, if found necessary. In the facts and
circumstances stated in the affidavit, I.A.No.566 of 2009 is
allowed and the Writ Petition is dismissed as withdrawn with
permission to the petitioner to file another Writ Petition, if
necessary.
K.T.SANKARAN,
JUDGE
csl