Madras High Court
Beehive Foundry Engineering Wo vs The Employees` State Insurance on 8 February, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 08.02.2010
CORAM
THE HONOURABLE MR. JUSTICE S.NAGAMUTHU
W.P.No.37489 of 2003
and
WPMP.No.45523 of 2003
----
BEEHIVE FOUNDRY ENGINEERING WO [ PETITIONER ]
RKS REP BY ITS WORKS MANAGER P.
PANNEERSELVAM CHENNAI
Vs
THE EMPLOYEES` STATE INSURANCE [ RESPONDENT ]
CORPN. REP BY THE REGIONAL DIRECTOR 143
STERLING ROAD NUNGAMBAKKAM CHENNAI - 34
Writ Petition is filed under Article 226 of the Constitution of India to India for the issuance of a Writ of Certiorari, calling for the records of the respondent relating to the Interest Claim bearing No.TN/INS.III/51-2975-54-C 18 Int./1353/03, dated 18.9.2003 for Rs.28,359/- and to quash the same.
For Petitioner : Mr.Syed Jaffer Ahmed
For Respondent : Mr.C.Sethu
S.NAGAMUTHU,J.
tsi
O R D E R
Learned Counsel appearing for the petitioner seeks permission of this Court to withdraw the writ petition and he has also made an endorsement to that effect.
2. Recording the submission and endorsement made by the learned Counsel for the petitioner, permission is granted to withdraw the writ petition. Accordingly, the Writ Petition is dismissed as withdrawn. Consequently, connected Miscellaneous Petition is closed. No costs.
08.02.2010
tsi
To
THE REGIONAL DIRECTOR,
THE EMPLOYEES` STATE INSURANCE CORPN.
143, STERLING ROAD NUNGAMBAKKAM CHENNAI - 34 W.P.No.37489 of 2003 08.02.2010