High Court Madras High Court

A.M.K.Rahimanbi vs The Chief Educational Officer on 13 June, 2008

Madras High Court
A.M.K.Rahimanbi vs The Chief Educational Officer on 13 June, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 13.6.2008

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.25913 of 2006 (T)
O.A.No.6670 of 1995


A.M.K.Rahimanbi		  .. Petitioner


		          vs. 


1. The Chief Educational Officer
   Kancheepuram

2. The Director of School Education
   College Road
   Madras-6

3. Mr.Rathina Ramalingam
   Head Master
   Kannadiyar Palayam
   Tambaram, Madras.					 .. Respondents


	This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus to call for the records relating to the order of the first respondent dated 11.6.1994 issued in Ref.No.Na.Ka.No.30372/v1/93 quash the same as far as the 3rd respondent alone is concerned and to direct the respondent to promote the applicant as Middle School Headmaster with effect from 11.6.1994 with all consequential benefits. 


      For petitioner  : Ms.K.Dhanalakshmi

	 For Respondents : Mr.B.K.Girish Neelakantan 
					    Government Pleader 



M.JAICHANDREN J.,



O R D E R

The learned counsel appearing on behalf of the petitioner submits that the writ petition has become infructuous.

Based on the endorsement made by the learned counsel appearing on behalf of the petitioner, this writ petition is dismissed as infructuous. No costs.

lan

To:

1. The Chief Educational Officer
Kancheepuram

2. The Director of School Education
College Road
Madras 6