High Court Madras High Court

S. Nithya vs The Principal on 6 December, 2007

Madras High Court
S. Nithya vs The Principal on 6 December, 2007
       

  

  

 
 
 In the High Court of Judicature at Madras

Date :  06..12..2007


Coram :


The Hon'ble Mr. Justice P. JYOTHIMANI

Writ Petition No: 9751 of 2006

S. Nithya, 
No: 198, Round Road,
Pudur,
Dindigul District.						...  Petitioner

-vs-

The Principal, 
Tamilnadu Government Dental
     College and Hospital,
Chennai  600 003.					...  Respondent   
..  ..  ..

	Writ petition under Article 226 of the Constitution of India praying for issuance of a writ of mandamus direct the respondent to permit the petitioner to complete her CRRI course.  
		For petitioner            :  Mr. M. Suresh Kumar 
		For respondents        :  Mrs. Dakshayani Reddi,
					       Government Advocate (Edu.)
..  ..  ..

O R D E R 

Learned counsel for the petitioner seeks permission to withdraw the writ petition. He has also made an endorsement in the bundle to that effect. Accordingly, writ petition is dismissed as withdrawn. No costs.

Gp							06..12..2007

								P. Jyothimani, J.

 
Copy to :
The Principal, 
Tamilnadu Government Dental
     College and Hospital,
Chennai  600 003.




					                       W.P. No: 9751 of 2006














								  06..12..2007