Madras High Court
G.Ganesh Bahadur vs The Director Of Medical on 2 March, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED 02.03.2010
CORAM:
THE HONOURABLE MR. JUSTICE R.SUDHAKAR
W.P.NO.1787 OF 2010 AND
M.P.NO.1 OF 2010
G.Ganesh Bahadur .. Petitioner
versus
The Director of Medical
and Rural Health Services
DMS Campus
Teynampettai
Chennai 600 006. .. Respondent
Petition filed under Article 226 of the Constitution of India to issue a Writ of Certiorarified Mandamus to call for the records pertaining to the order dated 21.12.2009 passed by the respondent in Ref.No.83632/SC1/1/2005, quash the same and consequently direct the respondent to accept the findings of the Enquiry Officer dated 04.12.2009 and exonerate the petitioner from the charges and to regularize the period of supsension from 01.09.2005 till a final order is passed, as duty with pay and with all arrears and consequential benefits, award costs.
For Petitioner : Mr.R.Krishnaswamy
For Respondent : Mr.S.Shivashanmugam
Government Advocate
* * * * *
O R D E R
The learned counsel for the petitioner seeks permission of this Court to withdraw the writ petition and he has also made an endorsement to that effect.
2.In view of the endorsement made by the learned counsel for the petitioner, this writ petition is dismissed as withdrawn. No costs. Consequently, connected miscellaneous petition is closed.
sri
To
The Director of Medical
and Rural Health Services
DMS Campus
Teynampettai
Chennai 600 006