IN THE H IGH COURT OF JUDICATURE AT MADRAS DATED: 10.03.2011 CORAM THE HONOURABLE Mr. JUSTICE T.RAJA W.P.Nos.8933 and 8934 of 2008 K.Sailendra Kumar ... Petitioner in both petitions Vs. 1.The Commissioner, Corporation of Chennai, Rippon Buildings, Chennai - 600 003. 2.The Assistant Revenue Officer, Revenue Department, Zone IX Corporation of Chennai, No.370, Anna Salai, Chennai - 600 015. ... Respondents in both
petitions
PRAYER IN W.PNo.8933 of 2008: Writ Petition filed under Article 226 of the Constitution of India praying to issue a writ of mandamus directing the 2nd respondent herein to drop the entire proceedings for collecting the difference in property tax for the retrospective period from 01/2001-02 and also for the current periods in terms of the notice dated 20.03.2007 in proceedings R.No.63/2001-02 and pass such further orders.
PRAYER IN W.PNo.8934 of 2008: Writ Petition filed under Article 226 of the Constitution of India praying to issue a writ of mandamus directing the 2nd respondent herein to drop the entire proceedings for collecting the difference in property tax for the retrospective period from 02/1999-2000 and also for the current periods in terms of the notice dated 15.03.2007 in proceedings R.No.24/2001-02 and pass such further orders.
For Petitioner
in both petitions :Mr.K.V.Babu
For Respondents
in both petitions :Mr.V.Bharathidasan
COMMON ORDER
When the matter was taken up, the learned counsel appearing for the petitioner requested to withdraw the present writ petitions and to that effect, he has also made an endorsement.
In view of the endorsement made by the learned counsel for the petitioner, the present writ petitions are dismissed as withdrawn. No Costs.
rkm
To
1.The Commissioner,
Corporation of Chennai,
Rippon Buildings,
Chennai – 600 003.
2.The Assistant Revenue Officer,
Revenue Department,
Zone IX Corporation of Chennai,
No.370, Anna Salai,
Chennai 600 015