Madras High Court
Iyanar vs Tmt. Sigamani on 12 September, 2006
In the High Court of Judicature at Madras Dated:12.09.2006 Coram: The Hon'ble Mr. Justice P. SATHASIVAM and The Hon'ble Mr. Justice S. MANIKUMAR Habeas Corpus Petition No.886 of 2006 Iyanar .. Petitioner vs. 1. Tmt. Sigamani 2. The Sub Inspector of Police Vettavalam Police Station Thiruvannamalai Thiruvannamalai District. .. Respondents Petition filed under Article 226 of the Constitution of India praying for issuance of writ of habeas corpus as stated therein. For petitioner : Mr. V. Parthiban For respondents : Mr. M. Babu Muthu Meeran Addl. Public Prosecutor .. ORDER
(Order of the Court was made by P. SATHASIVAM,J.)
The learned counsel for the petitioner seeks permission to withdraw the above petition and he also made an endorsement to that effect in the bundle. Permission is granted. Accordingly, this petition is dismissed as withdrawn.
Kh
To
The Sub-Inspector of Police
Vettavalam Police Station
Thiruvannamalai
Thiruvannamalai District.
[VSANT 7933]