High Court Madras High Court

V.Thiagarajan vs United India Insurance Company … on 14 July, 2009

Madras High Court
V.Thiagarajan vs United India Insurance Company … on 14 July, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  14-07-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.8021 of 2009
&
M.P.Nos. 1 & 2 of 2009


V.Thiagarajan							.. Petitioner.

Versus

1.United India Insurance Company Limited
Rep by its Chairman cum Managing Director,
United India Insurance Company Limited,
Whites Road, Royapettah, Chennai  14.

2.The General Manager,
Personnel Department,
United India Insurance Co.Ltd.,
No.24, Whites Road, Chennai-14.				.. Respondents.


Prayer: Writ petition filed under Article 226 of Constitution of India, seeking for a writ of Certioraried Mandamus after calling for the records relating to the Order No.Nil dt.01.08.2008 issued by the 2nd respondent read with the order HO:CMD Sect:2:2009-10 dt. 06.04.2009 issued by the 1st respondent and quash the same as being illegal, arbitrary and unconstitutional and consequently direct the respondents to settle the retiral benefits and all other attendant benefits due to the petitioner.

		For Petitioner	  : No Appearance

M.JAICHANDREN,J.
												arr		

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 10.07.2009. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs. Consequently connected M.P.’s are also closed.

Index:Yes/No 14-07-2009
Internet:Yes/No
arr

To

The United India Insurance Company Limited
Rep by its Chairman cum Managing Director,
United India Insurance Company Limited,
Whites Road, Royapettah, Chennai 14.

The General Manager,
Personnel Department,
United India Insurance Co.Ltd.,
No.24, Whites Road, Chennai-14.

Writ Petition No.8021 of 2009

14-07-2009