High Court Madras High Court

N.S.K.Kannan vs Secretary To Government on 16 February, 2010

Madras High Court
N.S.K.Kannan vs Secretary To Government on 16 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 16.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.44757 of 2006
 

N.S.K.Kannan                                                        ... Applicant  

-Vs.-

Secretary to Government,
Home (Transport-II) Department,
Fort St. George,
Chennai-9.                                                     ... Respondent 


	Original Application No.6142 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to quash the letter of the respondent in his letter No.40543/Tr.II/98-20 dated 30.4.1999 and consequently direct the respondent to promote the applicant as Regional Transport Officer from the date of promotion of this immediate juniors with all consequential monetary and service benefits.  Since the Tamil Nadu Administrative Tribunal was abolished, the O.A.  was received by transfer and numbered as Writ Petition. 		

	For petitioner       :  Mr.S.Ravi, 	 

	For respondent     :  Mr.Sivashanmugam
			   Government Advocate 	           

                            -----                         
O R D E R

Learned counsel for the petitioner states that the applicant/petitioner died in 2007. He also made endorsement to that effect. In view of the same, the proceedings abates. No costs.

ts

To

Secretary to Government,
Home (Transport-II) Department,
Fort St. George,
Chennai 9