Madras High Court
A.Jhonson vs State Of Tamilnadu on 9 March, 2011
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 09.03.2011 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.12107 of 2006 A.Jhonson .. Petitioner. Versus 1.State of Tamilnadu represented by the Secretary to Government (Housing), Fort St. George, Chennai 600 009. 2. V.S.Nagarajan .. Respondents. Prayer: This petition has been filed seeking for a writ of Mandamus, to direct the first respondent to dispose the appeal filed by the second respondent dated 06.07.2005, providing the petitioner an opportunity of being heard. For Petitioner : Mr.S.F.Mohammed Yousuf For Respondents R1 : Mrs.D.Geetha Additional Government Pleader R2 : Mr.K.Sukumaran 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
The Secretary to Government (Housing),
Fort St. George,
Chennai 600 009