High Court Madras High Court

M.Rajeswari vs The Commissioner on 19 March, 2009

Madras High Court
M.Rajeswari vs The Commissioner on 19 March, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 19-03-2009

CORAM

THE HONOURABLE MR.JUSTICE P.K.MISRA
AND 
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.No.21675 of 2005 and
W.P.M.P.No.23631 of 2005

M.Rajeswari							.. Petitioner.

				Versus

1.The Commissioner,
Kendriya Vidyalaya Sangathan
Headquarters, New Delhi-110 016.

2.The Chairman,
Kendriya Vidyalaya Sangathan,
(Hon'ble Minister of Human Resource
Development),
North Block, New Delhi.

3.The Joint Commissioner,
Kendriya Vidhalaya Sangathan,
Headquarters, New Delhi-110 016.

4.The Registrar,
Central Administrative Tribunal,
Madras Bench, Madras.					.. Respondents. 


	For Petitioner	: No Appearance

	For Respondents	: M.Vaidyanathan (R1 to R3)
				   


PRAYER: Petition filed seeking for a Writ of Certiorarified Mandamus, calling for the records relating to the order in O.A.No.1077 of 2004, dated 18.4.2005, passed by the fourth respondent and quash the same and allow the said O.A with all consequential benefits. 

O R D E R

(Order of the Court was made by P.K.MISRA,J.)

There is no appearance on behalf of the petitioner. The memo has been filed on behalf of the respondents stating that the petitioner has been regularised in the post of Principal and therefore, the writ petition has become infructuous.
Recording the submission, the writ petition is dismissed as infructuous. Consequently, connected W.P.M.P.No.23631 of 2005 is closed.

csh
To

1.The Commissioner,
Kendriya Vidyalaya Sangathan
Headquarters, New Delhi-110 016.

2.The Chairman,
Kendriya Vidyalaya Sangathan,
(Hon’ble Minister of Human Resource
Development),
North Block, New Delhi.

3.The Joint Commissioner,
Kendriya Vidhalaya Sangathan,
Headquarters,
New Delhi 110 016