High Court Madras High Court

R.Narayanan vs The Sub-Registrar on 9 March, 2011

Madras High Court
R.Narayanan vs The Sub-Registrar on 9 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 09.03.2011

C O R A M

The Honourable Mr. Justice M.JAICHANDREN


Writ Petition No.11848 of 2006


R.Narayanan						...	Petitioner 	
	
Versus

1.The Sub-Registrar,
O/o. The Sub-Registrar,
Thiruporur  603 110,
Kancheepuram District.

2.Mrs.Rajeswari						...	Respondents 


Prayer: Petition filed under Article 226 of the Constitution of India to issue a writ of Mandamus, directing the first respondent herein to register the petitioner's documents, vide Document Nos.(1) P200600009, (2) P200600010 and (3) P200600011, on the file of the first respondent and release the same to him.

	   For Petitioner       : Mr.Gubendra Guna Balan
	
	   For Respondents
 		R1		   : Mrs.D.Geetha
				     Additional Government Pleader

		R2		   : Mr.G.V.Sridaran





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the endorsement made by the learned counsel appearing on behalf of the petitioner, this writ petition is dismissed as withdrawn.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.

cse
To

The Sub-Registrar,
O/o. The Sub-Registrar,
Thiruporur 603 110,
Kancheepuram District