High Court Madras High Court

S.Muthusamy vs The District Collector on 6 April, 2009

Madras High Court
S.Muthusamy vs The District Collector on 6 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  06-04-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.358 of 2004


S.Muthusamy								.. Petitioner.

Versus


The District Collector,
Coimbatore, Coimbatore District.					.. Respondent.


Prayer: Petition filed seeking for a writ of Declaration, declaring the provisions of Rule 17(1)(b) of Tamilnadu Farmers Management of Irrigation Act (Tamilnadu Act 7 of 2001) is ultra vires and unconstitution. 


		For Petitioner	  : No Appearance

		For Respondents   : Mr.V.Viswanathan (AGP)

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 02.04.2009. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.

csh