High Court Madras High Court

Dr.S.K.Prakash vs The District Collector on 3 April, 2009

Madras High Court
Dr.S.K.Prakash vs The District Collector on 3 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  03.04.2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.451 of 2004
and
W.P.M.P.No.433 of 2004


Dr.S.K.Prakash							.. Petitioner.

Versus

1.	The District Collector
	Namakkal District.

2.	The State of Tamil Nadu 
	represented by 
	the Secretary to Government,
	Health Department,
	Fort St. George,
	Chennai - 600 009.					.. Respondents. 



	This petition has been filed seeking for a writ of Certiorarified Mandamus calling for the records of the first respondent relating to the order in Na.Ka.No.V3/45208/02 dated 26.02.2003 rejecting the claim of the petitioner to issue a certificate as an unqualified medical practitioner and quash the same and consequently direct the first respondent to issue a certificate to the petitioner as "unqualified medical practitioner".

M.JAICHANDREN,J.
mra
		For Petitioner	   : M/s.M.Sudhakar

		For Respondents     : Mr.V.Viswanathan
					     Additional Government Pleader
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learned counsel appearing for the petitioner and in view of the endorsement made, this writ petition is dismissed as withdrawn.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. Consequently, connected Miscellaneous Petition is closed.

Index:Yes/No 03.04.2009
Internet:Yes/No
mra
To

1. The District Collector, Namakkal District.

2. Secretary to Government,
Health Department, Fort St. George,
Chennai – 600 009.

Writ Petition No.451 of 2004
and
W.P.M.P.No.433 of 2004