Madras High Court
A.Sirilivel vs The Inspector General Of Police on 5 December, 2007
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED : 05/12/2007 CORAM: THE HONOURABLE MR.JUSTICE G.RAJASURIA W.P.(MD)No.10984 of 2005 and W.P.M.P.(MD)No.11709 of 2005 A.Sirilivel ... Petitioner Vs. 1.The Inspector General of Police, South Zone, Madurai. 2.The Deputy Inspector General of Police, Dindigul Range, Dindigul. 3.The Superintendent of Police, Theni District. 4.Mr.Gnanapandithan, The Additional Superintendent of Police, District Crime Record Bureau, Theni District. 5.Mr.Senthilkumar, Deputy Superintendent of Police, Uthamapalayam, Theni District. 6.Mrs.Jeyashree, Additional Superintendent of Police, Sivaganga, Sivaganga District. ... Respondents PRAYER Writ Petition filed under Article 226 of the Constitution of India, to issue a Writ of Mandamus, to direct the respondents 1 to 3 to enquire into the complaint dated 18.12.2005 given by the petitioner and to take appropriate action in accordance with the law and forbearing the respondent Nos.4 to 6 from harassing the petitioner or depriving his life and personal liberty without following the procedure established under law. !For Petitioner ... Mr.B.Saravanan ^For RR1 to R3 ... Mr.So.Paramasivam Government Advocate For RR4 to R6 ... No appearance :ORDER
The learned counsel appearing for the petitioner seeks permission of this
Court to withdraw the Writ Petition. He has also made an endorsement to that
effect. In view of the same, this Writ Petition is dismissed as withdrawn. No
costs. Consequently, the connected W.P.M.P(MD)No.11709 of 2005 is also
dismissed.
smn
To
1.The Inspector General of Police,
South Zone, Madurai.
2.The Deputy Inspector General of Police,
Dindigul Range, Dindigul.
3.The Superintendent of Police,
Theni District.