High Court Madras High Court

K.A.Baskar vs The Revenue Divisional Officer on 13 September, 2007

Madras High Court
K.A.Baskar vs The Revenue Divisional Officer on 13 September, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 13-09-2007

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition Nos.29259 and 29260 of 2007 and
M.P.Nos.1 & 1 of 2007 and 
M.P.Nos.2 & 2 of 2007

Writ Petition No.29259 of 2007:

K.A.Baskar								.. Petitioner.

Versus

1.The Revenue Divisional Officer,
Ponneri, Thiruvallur District.

2.The Tahsildar,
Ponneri Taluk,
Thiruvallur District.						.. Respondents.

Writ Petition No.29260 of 2007:

E.Muthuraman							.. Petitioner.

Versus

1.The Revenue Divisional Officer,
Ponneri, Thiruvallur District.

2.The Tahsildar,
Ponneri Taluk,
Thiruvallur District.						.. Respondents.

Prayer in W.P.No.29259 of 2007: This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus calling for the records relating to the order passed by the 1st respondent in Na.Ka.No.6116/2007/C4 dated 14.08.2007 and quash the same and consequently direct the respondents to release the lorry of the petitioner bearing Reg.No.TN-02-F-4559.

Prayer in W.P.No.29260 of 2007: This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus calling for the records relating to the order passed by the 1st respondent in Na.Ka.No.6114/2007/C4 dated 22.08.2007 and quash the same and consequently direct the respondents to release the lorry of the petitioner bearing Reg.No.TN-59-B-1971.

For petitioner : M/s.E.Martin Jeya Kumar
For respondents : Mr.A.Arumugam
Additional Government Pleader

COMMON ORDER

The learned counsel appearing for the petitioner has sought the permission of this Court to withdraw the writ petitions. He has also made an endorsement to that effect.

2. Based on the endorsement made by the learned counsel appearing for the petitioner, the writ petitions are dismissed as withdrawn. No costs. Consequently, connected MPs are closed.

Index:Yes/No 13-09-2007
Internet:Yes/no
csh
To

1.The Revenue Divisional Officer,
Ponneri, Thiruvallur District.

2.The Tahsildar,
Ponneri Taluk,
Thiruvallur District.

M.JAICHANDREN J.,

csh

W.P.Nos.29259 and 29260 of 2007

13-09-2007