Kerala High Court
Vishnu R.Pillai vs State Of Kerala on 5 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28537 of 2009(J)
1. VISHNU R.PILLAI,(MINOR),
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR HIGHER SECONDARY EDUCATION,
3. THE JOINT DIRECTOR OF HIGHER SECONDARY
For Petitioner :SRI.B.MOHANLAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/03/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 28537 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 5th day of March, 2010.
J U D G M E N T
After arguing for some time, the learned counsel for the
petitioner seeks permission to withdraw this writ petition without
prejudice to the right of the petitioner to pursue the matter before the
authorities. Permission is granted and the writ petition is
dismissed as withdrawn with the above liberty.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.