Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Madhan vs The Chairman
2024 Latest Caselaw 20769 Mad

Citation : 2024 Latest Caselaw 20769 Mad
Judgement Date : 23 October, 2024

Madras High Court

B.Madhan vs The Chairman on 23 October, 2024

Author: D.Krishnakumar

Bench: D.Krishnakumar

                                                                                   W.A.No.2749 of 2024

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED: 23.10.2024

                                                           CORAM :

                                       THE HON'BLE MR. JUSTICE D.KRISHNAKUMAR,
                                                              and
                                          THE HONOURABLE MR.JUSTICE P.B.BALAJI
                                                      W.A.No.2749 of 2024


                     B.Madhan                                                        ... Appellant


                                                              Vs.
                     The Chairman,
                     Chennai Port Trust,
                     No.1, Rajaji Salai,
                     Chennai 600 001.                                              ... Respondent

                     PRAYER:            Writ Appeal filed under Clause 15 of the Letters Patent Act

                     1865, praying to set aside the order dated 28.03.2024 made in

                     W.P.No.13307 of 2012.



                                  For the Appellant       : Mr. John Zachariah




                                                         JUDGMENT

https://www.mhc.tn.gov.in/judis

(Order of the Court was made by D.KRISHNAKUMAR, J. )

Today, when the matter is listed for hearing, leaned counsel appearing

for the appellant seeks permission of this court to withdraw the writ appeal

and to that effect,he also made an endorsement.

2. Recording the submission and the endorsement made by the learned

counsel for the appellant, this writ appeal is dismissed as withdrawn. There

shall be no order as to cost.

(D.K.K.J.) (P.B.B.J.) 23.10.2024

Internet: Yes/No Index : Yes/No mst

To

The Chairman, Chennai Port Trust, No.1, Rajaji Salai, Chennai 600 001.

https://www.mhc.tn.gov.in/judis

D.KRISHNAKUMAR, J.

and P.B.BALAJI, J.

mst

23.10.2024

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter