In the High Court of Judicature at Madras Dated: 03.01.2007 Coram: The Honourable Mr.Justice P.SATHASIVAM and The Honourable Mr.Justice N. PAUL VASANTHAKUMAR Writ Petition No.8876 of 2001 and WPMP. No.12585 of 2001 M/s. Economist Communication Limited Plot No.S 15, Thiru-Vi-Ka Industrial Estate Guindy, Chennai 600 032. ..Petitioner Vs 1. State of Tamil Nadu, rep.by the Secretary to Government Housing & Urban Development Department, Secretariat, Fort St.George, Chennai 600 009. 2. The Member Secretary, Chennai Metropolitan Development Authority, No.8, Gandhi Irwin Road, Egmore, Chennai 600 008. ..Respondents Writ petition filed under Article 226 of the Constitution of India, praying for issuance of a writ of Declaration as stated therein. For Petitioner : Mr. Satish Parasaran For Respondents : Mr. K. Elango, Spl. Govt. Pleader for R1 Mr.J.Ravindran for R2 ORDER
(Order of the Court was made by P.SATHASIVAM,J.)
Learned counsel for the petitioner seeks permission to withdraw the above writ petition. He also made an endorsement to that effect in the writ petition. Accordingly, permission is granted and the writ petition is dismissed as withdrawn. However, it is made clear that the petitioner is free to challenge the provisions contained in Rule 19(b)(III)-(B) of the Development Control Rules, if need arises, at the appropriate time. No costs. Consequently, connected miscellaneous petition is closed.
kh
To
1. The Secretary to Government,
Housing & Urban Development Department,
Chennai 600 009.
2. The Member Secretary,
Chennai Metropolitan
Development Authority,
Thalamuthu Natarajan Building,
No.1, Gandhi Irwin Road,
Chennai 600 008.
[PRV/9113]