High Court Madras High Court

The Executive Officer vs State Of Tamil Nadu on 27 January, 2011

Madras High Court
The Executive Officer vs State Of Tamil Nadu on 27 January, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 27.01.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.143 of 2011 and
M.P.No.1 of 2011

The Executive Officer,
Arulmighu Velliangiri Andavar Thirukoil,
Poondi, Semmedu Post,
Coimbatore-641 114.						.. Petitioner.

Versus

1.State of Tamil Nadu,
   Rep. By its Secretary to Government,
   Forest Department, Fort St. George,
   Chennai-600 009.

2.The Chief Conservator of Forests,
   Forest Department,
   Chepauk,
   Chennai- 600 005.

3.District Forest Officer,
   Coimbatore Region,
   Coimbatore, - 614 045.

4.The Forest Range Officer,
   Boluvampatti Range,
   Iruttupallam, 
   Coimbatore- 641 114.						.. Respondents.

Prayer: This petition has been filed seeking for a writ of Certiorarified Mandamus, calling for the records of the respondents relating to the impugned orders in the form of letters from the 4th respondent, all bearing reference R.C.No.119/1985 dated 19.11.2010, 2.12.2010 and 17.12.2010, quash the same and consequently direct the respondents to forbear themselves from interfering with the peaceful possession and enjoyment of Arulmighu Velliangiri Andavar Devasthanam/Thirukoil, Poondi, Semmedu Post, Coimbatore  641 114, forest land admeasuring 5 acres or       thereabouts close to the top of the Velliangiri hills at Andukulam (now known as Andichunai) and continuing the practice of making inter-alia of construction of halting places for pilgrims and for provision of other facilities to them, regulating the pathway.

		For Petitioner	  : Mr.K.Ashok Kumar

		For Respondents    : Mr.S.N.Kirubanandham
				 	    Special Government Pleader
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learned counsel appearing for the petitioner and in view of the endorsement made, this writ petition is dismissed as withdrawn.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, connected miscellaneous petition is also dismissed.

sgl

To

1.State of Tamil Nadu,
The Secretary to Government,
Forest Department, Fort St. George,
Chennai-600 009.

2.The Chief Conservator of Forests,
Forest Department,
Chepauk,
Chennai- 600 005.

3.District Forest Officer,
Coimbatore Region,
Coimbatore, – 614 045.

4.The Forest Range Officer,
Boluvampatti Range,
Iruttupallam,
Coimbatore 641 114