IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 11.02.2011 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.34095 of 2005 R.Karunakaran .. Petitioner. Versus 1.The State of Tamil Nadu Rep. by Secretary to Government, Home Department, Fort St.George, Chennai 9. 2.The Chairman, Tamil Nadu Uniformed Services Recruitment Board, Anna Salai, Chennai-2. 3.The Director General of Police, Chennai 4. .. Respondents. Prayer:This Writ Petition has been filed, seeking for a writ of Mandamus to direct the respondents to select and appoint the petitioner as Sub-Inspector of Police in pursuance of his participation in the selection of Sub-Inspector of Police under direct recruitment quota of men for the year 1997-98. For Petitioner : Mr.T.Ayngaraprabhu For Respondents : Mr.S.Gopinathan Additional Government Pleader O R D E R
Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents.
M.JAICHANDREN,J
arr
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.
csh
To
1.The State of Tamil Nadu Rep.
by Secretary to Government,
Home Department,
Fort St.George, Chennai 9.
2.The Chairman,
Tamil Nadu Uniformed Services
Recruitment Board,
Anna Salai, Chennai-2.
3.The Director General of Police,
Chennai 4