IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED : 08.04.2011 C O R A M The Honourable Mr. Justice M.JAICHANDREN Writ Petition No.27807 of 2010 and M.P.No.1 of 2010 K.Kuppan ... Petitioner Versus 1. The Regional Transport Officer, Ranipet, Walapet "Taluk", Vellore "District". 2. The Transport Commissioner, Ezhilagam, Chepauk, Chennai 600 005. 3. The Government of Tamil Nadu rep. By its Secretary to the Department of Transport, St. George Fort, Chennai 600 009. ... Respondents Prayer: Petition filed under Article 226 of the Constitution of India to issue a writ of Mandamus, directing the respondents herein to pay damage to the petitioner as a compensation for the un-due delay caused in re-registering his vehicle. For Petitioner : Mr.M.Arumugam For Respondents : Mrs.D.Geetha Additional Government Pleader M.JAICHANDREN,J. cse ORDER
The learned counsel appearing on behalf of the petitioner seeks permission of this Court to withdraw this petition. An endorsement has also been made to that effect.
2. In view of the endorsement made by the learned counsel appearing on behalf of the petitioner, this writ petition is dismissed as withdrawn. No cost. Consequently, connected miscellaneous petition is closed.
Index:Yes/No 08.04.2011
Internet:Yes/No
cse
To
4. The Regional Transport Officer,
Ranipet, Walapet “Taluk”,
Vellore “District”.
5. The Transport Commissioner,
Ezhilagam, Chepauk,
Chennai 600 005.
6. The Government of Tamil Nadu
rep. By its Secretary to the Department of
Transport, St. George Fort,
Chennai 600 009.
Writ Petition No.27807 of 2010
and
M.P.No.1 of 2010