IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 07-06-2011 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.11979 of 2011 Singaravelu .. Petitioner. Versus 1.The Managing Director TASMAC, Office at Thalamuthu Natarajan Maaligai Gandhi Irwin Road, Egmore, Chennai-600 008. 2. The District Manager, TASMAC, No.14-18, SIPCOT Industrial Estate, Orikkai, Kancheepuram, Kancheepuram District. .. Respondents. Prayer: Petition filed under Article 226 of the Constitution of India, seeking for a Writ of Mandamus, forbearing the respondents their men, servants, officials or any one from in any manner preventing the petitioner from running the bar attached with liquor shop No.4463 attached bearing Shop No.4463, Mudichur Road, West Tambaram, Chennai-600 045, Kancheepuram District and to sell the eatables thereon. For Petitioner : Mr.L.Chandra Kumar For Respondents : Mr.N.Sakthivel Government Advocate M.JAICHANDREN,J. O R D E R
Today, when this writ petition was taken up for hearing, the learned counsel appearing for the petitioner had sought the permission of this Court to withdraw the writ petition. He has also made an endorsement to that effect.
2. Based on the submission made by the learned counsel appearing for the petitioner and in view of the endorsement made, this writ petition is dismissed as withdrawn. No costs. Consequently, miscellaneous petitions in M.P.Nos.1 and 2 of 2011 are closed.
csh
To
1.The Managing Director
TASMAC,
Office at Thalamuthu Natarajan Maaligai
Gandhi Irwin Road,
Egmore, Chennai-600 008.
2. The District Manager,
TASMAC,
No.14-18, SIPCOT Industrial Estate,
Orikkai, Kancheepuram,
Kancheepuram District