High Court Madras High Court

N.D.Gupta vs The Chennai Metropolitan … on 15 November, 2006

Madras High Court
N.D.Gupta vs The Chennai Metropolitan … on 15 November, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated: 15.11.2006

Coram:

The Honourable Mr. Justice P.SATHASIVAM
and
The Honourable Mr. Justice S.TAMILVANAN
							
Writ Appeal No.2599 of 2001


==========

N.D.Gupta			  		  ... Appellant

	Vs.						

The Chennai Metropolitan Development Authority, 
Thalamuthu Natarajan Maligai,
No6, Gandhi Irwin Road, 
Chennai 8
rep. by its Member Secretary.		      	  ... Respondent

==========


	Writ Appeal filed under Clause 15 of the Letters Patent  against the order dated 24.09.2001 made in W.P.No.17952 of 1996.

```````
For Appellant	  : Mr.A.Suresh		

For respondent    : Mr.J.Ravindran

```````

JUDGMENT 

(Judgment of the Court was made by P.SATHASIVAM, J.)

The learned counsel appearing for the appellant submits that he is not pressing the above writ appeal and has also made an endorsement to that effect. Accordingly, the writ appeal is dismissed as not pressed. No costs.

raa

To

The Member Secretary,
Chennai Metropolitan Development Authority,
Thalamuthu Natarajan Maligai,
No6, Gandhi Irwin Road,
Chennai 8.

[PRV/8612]