High Court Madras High Court

R. Kasturi Rep. By Her vs The State Of Tamil Nadu on 23 February, 2007

Madras High Court
R. Kasturi Rep. By Her vs The State Of Tamil Nadu on 23 February, 2007
       

  

  

 
 
           In the High Court of Judicature at Madras

                     Dated:  23.02.2007
 
                          Coram:


           The Honourable Mr.Justice P.SATHASIVAM
                             and
       The Honourable Mr.Justice N. PAUL VASANTHAKUMAR
                              

               Writ Petition No.19992 of 2004
                              
                              

R. Kasturi rep. by her
Power Agent M. Chandru.                 ..Petitioner


	                    ..vs..


1.The State of Tamil Nadu
  rep. by its Secretary to Government
  Housing & Urban Development Dept.
  Chennai 600 009.
 
2.The Member Secretary
  Chennai Metropolitan
  Development Authority
  Thalamuthu Natarajan Maligai
  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. S. Sundaresan

          For Respondents : Mr. J. Ravindran for R.2
                            Mr. P. Subramanian
                            Govt. Advocate for R.1



                            ORDER

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

Learned counsel for the petitioner seeks permission to

withdraw the above writ petition and he also made an

endorsement to that effect in the writ petition.

Accordingly, permission is granted and the writ petition is

dismissed as withdrawn. No costs.

kh

To

1.The Secretary to Government
State of Tamil Nadu
Housing & Urban Development Dept.
Chennai 600 009.

2.The Member Secretary
Chennai Metropolitan
Development Authority
Thalamuthu Natarajan Maligai
No.8, Gandhi Irwin Road
Egmore, Chennai 600 008.