In the High Court of Judicature at Madras Dated: 08.12.2006 Coram: The Honourable Mr.Justice P.SATHASIVAM and The Honourable Mr.Justice S.TAMILVANAN Writ Petition No.9347 of 2001 S.Gayathri Devi ..Petitioner ..vs.. 1. The Commissioner, Corporation of Chennai, Ripon Buildings, Chennai-600 003. 2. The Assistant Executive Engineer, Town Planning, Corporation of Chennai, Ripon Buildings, Chennai-600 003. 3. The Executive Engineer, Zone-VIII, Corporation of Chennai, No.674, N.S.K.Salai, Chennai-600 024. 4. The Member Secretary, Chennai Metropolitan Development Authority, No.1, Gandhi Irvin Road, Egmore, Chennai-600 008. 5. C.Subramani 6. R.Thilaga ..Respondents Writ petition filed under Article 226 of the Constitution of India for issuance of a Writ of Mandamus, directing the 4th respondent to take action as against the 5th and 6th respondents, as per his Letter No.G24523/2000 dated 11.04.2001. For Petitioner : Mr.V.R.Karthikeyan For Respondents : Mr.E.R.K.Murthi for R1 to R3 Mr.J.Ravindran for R4 Mr.R.Mohan for R5 and R6 ORDER
(Order of the Court was made by P.SATHASIVAM,J.,)
Learned counsel appearing for the petitioner submits that the writ petition may be dismissed as withdrawn. An endorsement has also been made to that effect in the writ petition. Accordingly, this writ petition is dismissed as withdrawn. No costs.
gl
To
1. The Commissioner,
Corporation of Chennai,
Ripon Buildings,
Chennai-600 003.
2. The Assistant Executive Engineer,
Town Planning,
Corporation of Chennai,
Ripon Buildings,
Chennai-600 003.
3. The Executive Engineer,
Zone-VIII,
Corporation of Chennai,
No.674, N.S.K.Salai,
Chennai-600 024.
4. The Member Secretary,
Chennai Metropolitan Development
Authority,
No.1, Gandhi Irvin Road,
Egmore,
Chennai-600 008.