High Court Madras High Court

Seenu Alias Seenivasan vs State Rep. By The on 23 September, 2010

Madras High Court
Seenu Alias Seenivasan vs State Rep. By The on 23 September, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 23.09.2010
CORAM
THE HONOURABLE MR. JUSTICE  M.SATHYANARAYANAN
Crl.O.P.No.24802 of 2007  
and
M.P.No.1 of 2007

Seenu alias Seenivasan				...   Petitioner 

Vs

State rep. By the
Inspector of Police,
Tambaram Police Station,
Tambaram, Chennai  45.				...  Respondent 

	Criminal Original Petition filed under Section 482 Cr.P.C. to call for the records and quash the proceedings as against the petitioner in P.R.C.No.49 of 2003 filed under Section 173(8) of Cr.P.C. dated 05.01.2004, pending on the file of the Judicial Magistrate, Tambaram.

		For Petitioner      :	 Mr.S.Ravichandran

		For Respondent	  :  	 Mr.V.R.Balasubramanian,
					         Addl. Public Prosecutor

ORDER

Learned counsel appearing for the petitioner seeks permission to withdraw the Criminal Original Petition and he has also made an endorsement to that effect.

M.SATHYANARAYANAN, J

mmi

2.In view of the endorsement made by the learned counsel for the petitioner, the Criminal Original Petition is dismissed as withdrawn. Consequently, connected miscellaneous petition is closed.

23.09.2010
mmi

To

1.The Inspector of Police,
Tambaram Police Station,
Tambaram, Chennai 45.

2.The Public Prosecutor,
High Court, Madras.

Crl.O.P.No.24802 of 2007