High Court Madras High Court

M/S. Economist Communication … vs State Of Tamil Nadu on 3 January, 2007

Madras High Court
M/S. Economist Communication … vs State Of Tamil Nadu on 3 January, 2007
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated:  03.01.2007

Coram:

The Honourable Mr.Justice P.SATHASIVAM
and
The Honourable Mr.Justice N. PAUL VASANTHAKUMAR

Writ Petition No.8876 of 2001
and 
WPMP. No.12585 of 2001



M/s. Economist Communication Limited
Plot No.S 15, 
Thiru-Vi-Ka Industrial Estate
Guindy, 
Chennai 600 032.				     ..Petitioner


	Vs


1. State of Tamil Nadu,
   rep.by the Secretary to Government
   Housing & Urban Development Department,
   Secretariat,
   Fort St.George,
   Chennai 600 009.

2. The Member Secretary,
   Chennai Metropolitan Development Authority,
   No.8, 
   Gandhi Irwin Road,
   Egmore, 
   Chennai 600 008.			             ..Respondents



	Writ petition filed under Article 226 of the Constitution of India, praying for issuance of a writ of Declaration as stated therein.



	For Petitioner  : Mr. Satish Parasaran

	For Respondents : Mr. K. Elango, Spl. Govt. Pleader for R1
			  Mr.J.Ravindran for R2
			


ORDER

(Order of the Court was made by P.SATHASIVAM,J.)

Learned counsel for the petitioner seeks permission to withdraw the above writ petition. He also made an endorsement to that effect in the writ petition. Accordingly, permission is granted and the writ petition is dismissed as withdrawn. However, it is made clear that the petitioner is free to challenge the provisions contained in Rule 19(b)(III)-(B) of the Development Control Rules, if need arises, at the appropriate time. No costs. Consequently, connected miscellaneous petition is closed.

kh

To

1. The Secretary to Government,
Housing & Urban Development Department,
Chennai 600 009.

2. The Member Secretary,
Chennai Metropolitan
Development Authority,
Thalamuthu Natarajan Building,
No.1, Gandhi Irwin Road,
Chennai 600 008.

[PRV/9113]