Madras High Court
R.Margandeyan vs The State Of Tamil Nadu 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.2836 of 2007 (O.A.No.387 of 2001) R.Margandeyan .. Petitioner. Versus 1.The State of Tamil Nadu Rep. By the Secretary to Govt., Agriculture Department, Fort St. George, Chennai-9. 2.The District Collector, Chennai District, Chennai-600 001. .. Respondents. Prayer:Original Application No.387 of 2001 filed before the Tamil Nadu Administrative Tribunal, on abolition, transferred to the file of this Court and renumbered as Writ Petition No.2836 of 2007, seeking for a writ of Certiorari to call for the records relating to the first respondent's letter No.36802/AaNa2/99-3, dated 8.8.2000, confirming Letter No.79371/OP III/88-1, dated 15.11.1989, and quash the same as illegal and direct the respondents to take back the applicant to duty with all service benefits. For Petitioner : No Appearance For Respondents : Mr.V.Arun Additional Government Pleader M.JAICHANDREN,J. O R D E R
This petition has been listed under the caption “For Dismissal”, since there was no representation on behalf of the petitioner, on an earlier occasion, i.e., on 11.06.2009. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.
csh
To
1. The Secretary to Govt.,
State of Tamil Nadu
Agriculture Department,
Fort St. George, Chennai-9.
2.The District Collector,
Chennai District,
Chennai 600 001