High Court Madras High Court

T.Anbarasan vs ) Ms.C.Suja[Sole Arbitrator on 26 February, 2010

Madras High Court
T.Anbarasan vs ) Ms.C.Suja[Sole Arbitrator on 26 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  26-02-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.11424 of 2004


T.Anbarasan					...         	 Petitioner
   						
        				     Versus


1) Ms.C.Suja[Sole Arbitrator],
   The Deputy General Manager,[IP],
   No.7,Kushkumar Road,
   Nungambakkam,Chennai-34.
   
2) The Bharat Sanchar Nigam Limited,
    Represented by the Deputy General Manager[NP],
    Chennai Telephones,W-122,III Avenue,Anna Nagar,
    Chennai-600040			   	...		Respondents.	

Prayer: Petition filed seeking for a Writ of Certiorarified Mandamus to call for the records of the first respondent in Arbitration No:ARB/Intl.plg/1/2003-2004 dated 30/01/2004 and quash the same.

		For Petitioner	  : M/s.Amalaraj S.Penikilapatti
		For Respondents    : No appearance.

O R D E R

Today, when this writ petition was taken up for hearing, the learned counsel appearing for the petitioner had sought the permission of this Court to withdraw the writ petition. He has also made an endorsement to that
M.JAICHANDREN,J.

arr
effect.

2. Based on the submission made by the learned counsel appearing for the petitioner and in view of the endorsement made, this writ petition is dismissed as withdrawn. No costs.

Index:Yes/No 26.02.2010
Internet:Yes/No
arr

To

1) Ms.C.Suja[Sole Arbitrator],
The Deputy General Manager,[IP],
No.7,Kushkumar Road,
Nungambakkam,Chennai-34.

2) The Bharat Sanchar Nigam Limited,
Represented by the Deputy General Manager[NP],
Chennai Telephones,W-122,III Avenue,Anna Nagar,
Chennai-600040

Writ Petition No.11424 of 2004

26-02-2010