Madras High Court
N.D.Gupta vs The Chennai Metropolitan … on 15 November, 2006
IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated: 15.11.2006 Coram: The Honourable Mr. Justice P.SATHASIVAM and The Honourable Mr. Justice S.TAMILVANAN Writ Appeal No.2599 of 2001 ========== N.D.Gupta ... Appellant Vs. The Chennai Metropolitan Development Authority, Thalamuthu Natarajan Maligai, No6, Gandhi Irwin Road, Chennai 8 rep. by its Member Secretary. ... Respondent ========== Writ Appeal filed under Clause 15 of the Letters Patent against the order dated 24.09.2001 made in W.P.No.17952 of 1996. ``````` For Appellant : Mr.A.Suresh For respondent : Mr.J.Ravindran ``````` JUDGMENT
(Judgment of the Court was made by P.SATHASIVAM, J.)
The learned counsel appearing for the appellant submits that he is not pressing the above writ appeal and has also made an endorsement to that effect. Accordingly, the writ appeal is dismissed as not pressed. No costs.
raa
To
The Member Secretary,
Chennai Metropolitan Development Authority,
Thalamuthu Natarajan Maligai,
No6, Gandhi Irwin Road,
Chennai 8.
[PRV/8612]