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 The learned counsel appearing for the petitioner has submitted that the writ petition may be dismissed as withdrawn.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 Based on the endorsement made by the learned counsel appearing for the petitioner the writ petition is dismissed as withdrawn.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.