High Court Madras High Court

T.S.G. Ramzan Begum vs Aroon Rasheed @ Lalu on 8 September, 2006

Madras High Court
T.S.G. Ramzan Begum vs Aroon Rasheed @ Lalu on 8 September, 2006
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated:08.09.2006

Coram:

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

Habeas Corpus Petition No.876 of 2006


T.S.G. Ramzan Begum					 .. Petitioner
		
			vs.

1. Aroon Rasheed @ Lalu
2. Anita
3. Assistant Commissioner of Police
   Washermanpet Division
   Chennai 21.					    	.. 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. N.F.J. Ponnudurai

		For respondents   : Mr. M. Babu Muthu Meeran
   				     Addl. Public Prosecutor for R3 
					..

					ORDER

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

The learned counsel for the petitioner seeks permission to withdraw the above petition with liberty to file another petition impleading all the necessary parties. Permission is granted. Accordingly, this petition is dismissed as withdrawn.

KH

To

The Assistant Commissioner
of Police
Washermanpet Division
Chennai 600 021.

[VSANT 7932]