High Court Madras High Court

B.R.Raja vs The State Of Tamilnadu on 11 March, 2011

Madras High Court
B.R.Raja vs The State Of Tamilnadu on 11 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  11-03-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.31575 of 2005

B.R.Raja									.. Petitioner.


Versus

1.The State of Tamilnadu,
rep  by The Secretary to Government,
Home (Police) Department,
Fort St. George, Chennai 9.

2.Chairman
Tamil Nadu Uniformed services
Recruitment Board, Anna Salai,
Chennai 20.								.. Respondents.


Prayer: Petition filed seeking for a writ of Mandamus to direct the respondents to publish the State Wise list containing marks scored by each candidates in their respective categories, in respect of the selection made pursuant to the notification issued for the direct recruitment of Sub-Inspectors of Police (Men & Women) for the year 1997-1998 and to consequently appoint the petitioner as Sub-Inspector of Police. 

		For Petitioner	  : Mr.M.Ravi 

		For Respondents    : Ms.D.Geetha
					    Additional Government Pleader


M.JAICHANDREN,J

O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents.

2.At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the respondents had pointed out that a number of Writ Petitions, with similar prayers, have already been dismissed by this Court, on the ground of ‘Laches’. It has been stated that such Orders have been passed by this Court, in W.P.Nos.2711, 30774 to 30776, 11850, 13932, 14954, 14955, 16482 to 16487 of 2005 and in other similar Writ Petitions.
Hence, the Writ Petition is dismissed on the ground of ‘Laches’. No costs.

Index:Yes/No 11-03-2011
Internet:Yes/No
csh

To

1. The Secretary to Government,
State of Tamilnadu,
Home (Police) Department,
Fort St. George, Chennai 9.

2.Chairman
Tamil Nadu Uniformed services
Recruitment Board, Anna Salai,
Chennai 20. Writ Petition No.31575 of 2005