High Court Madras High Court

A.Sirilivel vs The Inspector General Of Police on 5 December, 2007

Madras High Court
A.Sirilivel vs The Inspector General Of Police on 5 December, 2007
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


DATED : 05/12/2007


CORAM:
THE HONOURABLE MR.JUSTICE G.RAJASURIA


W.P.(MD)No.10984 of 2005
and
W.P.M.P.(MD)No.11709 of 2005

	
A.Sirilivel			...	Petitioner


Vs.	


1.The Inspector General of Police,
  South Zone, Madurai.
2.The Deputy Inspector General of Police,
  Dindigul Range, Dindigul.
3.The Superintendent of Police,
  Theni District.
4.Mr.Gnanapandithan,
  The Additional Superintendent of Police,
  District Crime Record Bureau,
  Theni District.
5.Mr.Senthilkumar,
  Deputy Superintendent of Police,
  Uthamapalayam, Theni District.
6.Mrs.Jeyashree,
  Additional Superintendent of Police,
  Sivaganga, Sivaganga District.	

				...	Respondents


PRAYER


Writ Petition filed under Article 226 of the Constitution of India, to
issue a Writ of Mandamus, to direct the respondents 1 to 3 to enquire into the
complaint dated 18.12.2005 given by the petitioner and to take appropriate
action in accordance with the law and forbearing the respondent Nos.4 to 6 from
harassing the petitioner or depriving his life and personal liberty without
following the procedure established under law.
	

!For Petitioner   	...	Mr.B.Saravanan


^For RR1 to R3		...	Mr.So.Paramasivam
				Government Advocate


For RR4 to R6		...	No appearance	


:ORDER

The learned counsel appearing for the petitioner seeks permission of this
Court to withdraw the Writ Petition. He has also made an endorsement to that
effect. In view of the same, this Writ Petition is dismissed as withdrawn. No
costs. Consequently, the connected W.P.M.P(MD)No.11709 of 2005 is also
dismissed.

smn

To

1.The Inspector General of Police,
South Zone, Madurai.

2.The Deputy Inspector General of Police,
Dindigul Range, Dindigul.

3.The Superintendent of Police,
Theni District.