High Court Kerala High Court

The Corporate Manager vs The State Of Kerala Represented By … on 23 February, 2010

Kerala High Court
The Corporate Manager vs The State Of Kerala Represented By … on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5022 of 2010(C)


1. THE CORPORATE MANAGER,
                      ...  Petitioner
2. JOSEPH MATHEW, S/O.P.J.MATHEW,

                        Vs



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

2. THE DIRECTOR OF HIGHER SECONDARY

3. THE REGIONAL DEPUTY DIRECTOR OF

4. THE DISTRICT EDUCATIONAL OFFICER,

5. SMT.LUCY KURIEN, HIGH SCHOOL ASSISTANT,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/02/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P.(C).No. 5022 of 2010

                      ==================

               Dated this the 23rd day of February, 2010

                             J U D G M E N T

The learned counsel for the petitioners submits that this writ

petition may be dismissed as withdrawn without prejudice to the right

of the petitioners to seek statutory remedies. Accordingly, the writ

petition is dismissed as withdrawn without prejudice to the right of the

petitioners to resort to statutory remedies.

Sd/-

sdk+                                            S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge