Madras High Court
Smt.Kosala Devi vs The Chairman on 5 March, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated 5.3.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
Writ Petition No.1488 of 2006
and
W.P.M.P.Nos.1681 and 1682 of 2006
SMT.KOSALA DEVI ... PETITIONER
vs.
1. THE CHAIRMAN,
TAMILNADU SLUM CLEARANCE BOARD,
NO.5, KAMARAJAR SALAI,
CHEPAUK,
CHENNAI-5.
2. THE STATE OFFICER,
ALLOTMENT DIVISION,
TAMILNADU SLUM CLEARANCE BOARD,
NO.5, KAMARAJAR SALAI,
CHEPAUK,
CHENNAI-5.
3. THE INSPECTOR OF POLICE,
G.3, KILPAUK POLICE STATION,
CHENNAI-10. ... RESPONDENTS
Writ Petition is filed under Article 226 of the Constitution of India praying to issue a Writ of Certiorarified Mandamus, calling for the records relevant to the order in memo No.Na.Ka.G5/7197/05 dated 26.5.2005 passed by the first respondent and the consequential order in No.Na.Ka.G5/7197/2005-2 dated 10.1.2006 passed by the first respondent and quash the same as illegal, improper, unreasonable, arbitrary and against the rule of law and thereby direct the respondent Nos.1 and 2 to issue the allotment order by change the name to the petitioner for the property in No.56, Housing Board, Nehru Park Backside, Poonamallee High Road, Chennai-84.
For petitioner : Mr.M.V.Muralidaran
For respondents : Mr.Y.Bhuvaneshkumar
for R1 and R2.
: Mr.S.Sivashanmugam
for R3
-----
O R D E R
Learned counsel for the petitioner on instruction states that the petitioner may be permitted to withdraw the writ petition. Accordingly, he made an endorsement to that effect. Permission is granted. This Writ Petition is dismissed as withdrawn. No costs. Consequently, connected miscellaneous petitions are closed.
Index: No 5.3.2010 Internet:Yes ts To 1. THE CHAIRMAN,
TAMILNADU SLUM CLEARANCE BOARD,
NO.5, KAMARAJAR SALAI,
CHEPAUK,
CHENNAI-5.
2. THE STATE OFFICER,
ALLOTMENT DIVISION,
TAMILNADU SLUM CLEARANCE BOARD,
NO.5, KAMARAJAR SALAI,
CHEPAUK,
CHENNAI-5.
3. THE INSPECTOR OF POLICE,
G.3, KILPAUK POLICE STATION,
CHENNAI-10.
R.SUDHAKAR,J.
ts.
Order in
W.P.No.1488 of 2006
5.3.2010