High Court Madras High Court

Iyanar vs Tmt. Sigamani on 12 September, 2006

Madras High Court
Iyanar vs Tmt. Sigamani on 12 September, 2006
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated:12.09.2006

Coram:

The Hon'ble Mr. Justice P. SATHASIVAM
and
The Hon'ble Mr. Justice S. MANIKUMAR

Habeas Corpus Petition No.886 of 2006


Iyanar						.. Petitioner

			vs.

1. Tmt. Sigamani

2. The Sub Inspector of Police
   Vettavalam Police Station
   Thiruvannamalai
   Thiruvannamalai District.		    	.. Respondents


		 Petition  filed under Article 226 of the Constitution of India praying for issuance of writ of habeas corpus as stated therein.

		For petitioner    : Mr. V. Parthiban

		For respondents   : Mr. M. Babu Muthu Meeran
   				     Addl. Public Prosecutor 
					..

					ORDER

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

The learned counsel for the petitioner seeks permission to withdraw the above petition and he also made an endorsement to that effect in the bundle. Permission is granted. Accordingly, this petition is dismissed as withdrawn.

Kh

To

The Sub-Inspector of Police
Vettavalam Police Station
Thiruvannamalai
Thiruvannamalai District.

[VSANT 7933]