IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 05.12.2007
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
W.P. No.19584 of 1999
R.Henry ..Petitioner.
Versus
1. The Managing Director
Tamil Nadu Water and Sewerage Board
No.31
Kamarajar Salai
Chepauk
Chennai 5.
2. The Superintending Engineer
Tamil Nadu Water and Sewerage Board
Chidambaranar Kamarajar Circle
Koilpatti 628 501. ..Respondents.
Prayer: This writ petition is filed under Article 226 of
the Constitution of India praying for the issuance of a Writ
of Certiorarified Mandamus, calling for the records of the
2nd respondent in his proceedings in Letter No.6498/EO2/Co
14814/96, dated 1.6.98 and quash the same and further direct
the respondents to permit the petitioner to give 1900 water
connections to the public as per order of the 2nd respondent
in letter No.4004/EO2/14814/96, dated 6.5.98.
For Petitioner : Mr.R.Balaramesh
For Respondents : Mr.Sudharsana Sundar (R1 & R2)
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 has 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 Managing Director
Tamil Nadu Water and Sewerage Board
No.31
Kamarajar Salai
Chepauk
Chennai 5.
2. The Superintending Engineer
Tamil Nadu Water and Sewerage Board
Chidambaranar Kamarajar Circle
Koilpatti 628 501.