Madras High Court
Unique Builders vs The Union Of India on 28 March, 2008
IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated : 28-03-2008 C O R A M The Honourable Mrs. Justice PRABHA SRIDEVAN W.P. No.31580 of 2007 & M.P.Nos.1 & 1 of 2007 and 2008 Unique Builders Rep. by Managing Partner P. Nalla Samy Plot No.1369, 7th Street Golden Colony Padi, Chennai 50 .. Petitioner Versus 1. The Union of India Owning Southern Railway Rep. by Chief Administrative Officer Construction, Southern Railway Egmore, Chennai 8 2. The Chief Engineer Construction/South Southern Railway Egmore, Chennai 8 3. The Deputy Chief Engineer Construction/GC Southern Railway Madurai .. Respondents PRAYER : Petition filed under Article 226 of the Constitution of India for writ of certiorarified mandamus calling for the records of the 2nd respondent pertaining to the impugned notice No.W.148/DG-MDU/22/CN dated 20-09-2007 and quash the same and consequently direct the respondents to return the performance guarantee and security deposit furnished by the petitioner in connection with AGT.No.90.CN/07 dated 24-05-2007. PRABHA SRIDEVAN,J. glp For Petitioner : Mr. G. Jeremiah ORDER
The learned counsel for the petitioner has made an endorsement to the effect that the writ petition may be dismissed as the same has become infructuous. Recording the same, the writ petition is dismissed as the same has become infructuous. No costs. The connected miscellaneous petitions are also dismissed.
glp
To
1. The Union of India
Owning Southern Railway
Rep. by Chief Administrative Officer
Construction, Southern Railway
Egmore, Chennai 8
2. The Chief Engineer
Construction/South
Southern Railway
Egmore, Chennai 8
3. The Deputy Chief Engineer
Construction/GC
Southern Railway
Madurai