Madras High Court
R. Kasturi Rep. By Her vs The State Of Tamil Nadu on 23 February, 2007
In the High Court of Judicature at Madras
Dated: 23.02.2007
Coram:
The Honourable Mr.Justice P.SATHASIVAM
and
The Honourable Mr.Justice N. PAUL VASANTHAKUMAR
Writ Petition No.19992 of 2004
R. Kasturi rep. by her
Power Agent M. Chandru. ..Petitioner
..vs..
1.The State of Tamil Nadu
rep. by its Secretary to Government
Housing & Urban Development Dept.
Chennai 600 009.
2.The Member Secretary
Chennai Metropolitan
Development Authority
Thalamuthu Natarajan Maligai
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. S. Sundaresan
For Respondents : Mr. J. Ravindran for R.2
Mr. P. Subramanian
Govt. Advocate for R.1
ORDER
(Order of the Court was made by P.SATHASIVAM,J.)
Learned counsel for the petitioner seeks permission to
withdraw the above writ petition and he also made an
endorsement to that effect in the writ petition.
Accordingly, permission is granted and the writ petition is
dismissed as withdrawn. No costs.
kh
To
1.The Secretary to Government
State of Tamil Nadu
Housing & Urban Development Dept.
Chennai 600 009.
2.The Member Secretary
Chennai Metropolitan
Development Authority
Thalamuthu Natarajan Maligai
No.8, Gandhi Irwin Road
Egmore, Chennai 600 008.