High Court Madras High Court

E.Manikandan vs The State Of Tamil Nadu on 10 December, 2009

Madras High Court
E.Manikandan vs The State Of Tamil Nadu on 10 December, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 10-12-2009

CORAM

THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE V.PERIYA KARUPPIAH

CRIMINAL ORIGINAL PETITION No.19533 of 2009


E.Manikandan						..Petitioner

				..vs..


The State of Tamil Nadu,
rep.by Inspector of Police,
Tirupattur Town Police Station,
Tirupattur.						..Respondent 

	Criminal original petition filed under Section 427 r/w 482 of Criminal Procedure Code, to direct the sentences in S.C.No.206/2003 on the file of the Additional District and Sessions Judge (FTC), Vellore, to run concurrently with the sentence in S.C.No.176/2002 on the file of the Principal Sessions Judge, Vellore.


	For Petitioner  : Mr.V.Bhiman

	For Respondent  : Mr.Babu Muthu Meeran,
				   Additional Public Prosecutor




ORDER

(Order of the court was made by M.CHOCKALINGAM, J.)

At the time when the matter was taken up for enquiry, learned counsel appearing for the petitioner seeks permission to withdraw the petition and he has made an endorsement to that effect on the petition.

Permission is granted and the Criminal Original Petition is dismissed as withdrawn.

gl

To:

1. The Additional District and
Sessions Judge,
Fast Track Court,
Vellore.

2. The Principal Sessions Judge,
Vellore.

3. The Inspector of Police,
Tirupattur Town Police Station,
Tirupattur.

4. The Public Prosecutor
High Court,
Madras