BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATE: 24/11/2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD)No.13896 of 2010 AND M.P.(MD) No. 1 of 2010 M.Shankar Ganesh .. Petitioner Versus 1.The Superintendent of Police, Tirunelveli District. 2.The Deputy Superintendent of Police, Puliyangudi, Tirunelveli District. 3.The Inspector of Police, Kadayanallur Police Station, Kadayanallur, Tirunelveli District. .. Respondents Prayer This petition has been filed under Article 226 of the Constitution of India, praying for the issuance of a Writ of Mandamus, forbearing the third respondent from interfering in the civil dispute subjudiced in O.S.No.536 of 2010 on the file of District Munsif Court, Tenkasi and from performing illegal Katta Panchayat and thereby compelling this petitioner to withdraw the suit and hand over the key of dwelling house. !For Petitioner ... M/s.T.S.Mohamed Mohidheen ^For Respondents ... Mr.R.Manoharan, Government Advocate :O R D E R
Heard Mr.T.S.Mohamed Mohidheen, the learned counsel appearing on behalf of
the petitioner, as well as Mr.R.Manoharan, the learned Government Advocate
appearing on behalf of the respondents.
2. At this stage of the hearing of the writ petition, the learned
Government Advocate appearing on behalf of the respondents had submitted, on
instructions, that the respondents would not interfere in the civil dispute
referred to in the writ petition.
3. Recording the said submission made by the learned Government Advocate
appearing on behalf of the respondents, since, no further orders are necessary
in the writ petition, the writ petition stands closed. No costs. Consequently,
connected miscellaneous petition is closed.
srm
To
1.The Superintendent of Police,
Tirunelveli District.
2.The Deputy Superintendent of Police,
Puliyangudi,
Tirunelveli District.
3.The Inspector of Police,
Kadayanallur Police Station,
Kadayanallur,
Tirunelveli District.