High Court Madras High Court

C.Govinda Raj vs The Revenue Divisional Officer on 4 September, 2007

Madras High Court
C.Govinda Raj vs The Revenue Divisional Officer on 4 September, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 04.09.2007

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.29062 of 2007




C.Govinda Raj			.. Petitioner

          Vs. 

The Revenue Divisional Officer
Hosur
Krishagiri   			.. Respondent



	This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of mandamus to direct the respondent to release the seized Tractor and Trailer bearing Registration No.TN-57 Y 3650 seized, on 2.8.2007, by the respondent to the petitioner.


	For petitioner  : Mr.E.Martin Jeyakumar


O R D E R

1. The learned counsel appearing for the petitioner has submitted that the writ petition may be dismissed as withdrawn. 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 Based on the endorsement made by the learned counsel appearing for the petitioner the writ petition is dismissed as withdrawn. No costs.

lan

To

The Revenue Divisional Officer,
Hosur
Krishagiri.