IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 24-04-2009 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.1502 of 2004 and W.P.M.P.No.1595 of 2004 S.Thanikachalam .. Petitioner. Versus 1.The Superintendent of Police, Ananthapur District, Andhra Pradesh. 2.The Inspector of Police, Thadapathri Police Station, Thadipathri Anathapur District. 3.The Commissioner of Police, Egmore, Chennai-600 008. .. Respondents. Prayer: Petition filed seeking for a writ of Mandamus, directing the third respondent to release the vehicle bearing Registration No.TN-23-S-6429 and the other relevant documents of the said vehicle under illegal custody of the 2nd respondent and handover to the petitioner. For Petitioner : No Appearance For Respondents : Mr.S.Sivashanmugam (AGP) M.JAICHANDREN,J. O R D E R
Today, when this writ petition was taken up for hearing, there is no appearance for the petitioner, either in person or through his counsel. Since the writ petition is of the year 2004, this Court is constrained to dismiss this writ petition for non prosecution. Accordingly, the writ petition is dismissed for non prosecution. No costs. Consequently, connected W.P.M.P is closed.
Index:Yes/No 24-04-2009
Internet:Yes/No
csh
To
1.The Superintendent of Police,
Ananthapur District, Andhra Pradesh.
2.The Inspector of Police,
Thadapathri Police Station,
Thadipathri Anathapur District.
3.The Commissioner of Police,
Egmore, Chennai-600 008.
Writ Petition No.1502 of 2004