High Court Madras High Court

M.Nagarajan vs The Commissioner on 15 June, 2009

Madras High Court
M.Nagarajan vs The Commissioner on 15 June, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  15-06-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.48325 of 2007
(O.A.No86 of 2001)


M.Nagarajan								.. Petitioner.

Versus

1.The Commissioner,
Nagercoil Municipality, Nagercoil.

2.The Commissioner of
Municipal Admistration,
Chepauk, Chennai-5.

3.The Secretary to Govt.,
Municipal Administration & Water Supply
Dept., Fort St. George, Chennai-9.					.. Respondents.



Prayer: Original Application No.86 of 2001 filed before the Tamil Nadu Administrative Tribunal, on abolition, transferred to the file of this Court and renumbered as Writ Petition No.48325 of 2007, seeking for a writ of Mandamus, to direct the respondents to appoint the applicant to the post of wireman in the 1st respondent municipality by relaxing the rules with respect to educational qualification and regularise his services from the date of initial appointment with all consequential service and monetary benefits.

M.JAICHANDREN,J.

		For Petitioner	  : A.Tamil Rajan

		For Respondents    : Mr.V.Arun
					     Additional 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 submitted that the writ petition had become infructuous. 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 infructuous. No costs.

csh

To

1.The Commissioner,
Nagercoil Municipality, Nagercoil.

2. The Commissioner of
Municipal Admistration,
Chepauk, Chennai-5.

3. The Secretary to Govt.,
Municipal Administration & Water Supply
Dept., Fort St. George,
Chennai 9