High Court Madras High Court

South Arcot District Municipal … vs The Commissioner on 17 December, 2008

Madras High Court
South Arcot District Municipal … vs The Commissioner on 17 December, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  17-12-2008

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.10931 of 2004

South Arcot District Municipal Panchayat
Workers Union, rep. by its Secretary,
Mr.T.R.Ramnath (AITUC) (Reg.No.100 SAT)
153, Thiruvannamalai Road, Gingee,
Villupuram District.							.. Petitioner. 

Versus

1.The Commissioner,
Olakkur Panchayat Union,
Saram Post, Tindivanam Taluk,
Villupuram District.

2.The Commissioner,
Mailam Panchayat Union,
Kooteripattu Post,
Tindivanam Taluk,
Villupuram District.							.. Respondents.



Prayer: This petition has been filed seeking for a writ of Mandamus, directing the respondent to recover the award amount and disburse the same to the petitioner as per G.O.(D) No.1368, dated 29.10.2004, from the President, Paraythangal Panchayat, Sathampadi Post, Gingee Taluk, Villupuram District. 


		For Petitioner	  : Mr.K.Vasudevan

		For Respondents   : Ms.G.Sankaran (R2)

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 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learned counsel appearing for the petitioner and in view of the endorsement made, this writ petition is dismissed as withdrawn.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.

csh

To

1.The Commissioner,
Olakkur Panchayat Union,
Saram Post, Tindivanam Taluk,
Villupuram District.

2.The Commissioner,
Mailam Panchayat Union,
Kooteripattu Post,
Tindivanam Taluk,
Villupuram District