Madras High Court
K.Vijaya vs The Collector on 20 November, 2007
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 20.11.2007
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.11828 of 1999
K.Vijaya .. Petitioner
vs.
1. The Collector
Salem District
Salem
2. The Indian Overseas Bank,
rep. by its Chief Officer,
Personnel and Administration Department,
762, Anna Salai, Madras -2 .. Respondents
This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Prohibition prohibiting the first respondent from embarking upon verification proceedings regarding the petitioner's community.
For petitioner : No Appearance
For respondents : Mr.N.Manoharan
Government Advocate for R1
Mr.S.Kannaiyan for R2
M.JAICHANDREN J.,
O R D E R
The writ petition has been listed today under the caption “for dismissal”, since there was no representation on behalf of the petitioner, on 19.11.2007. Even today, when the matter is listed, there is no representation on behalf of the petitioner. Hence, the writ petition is dismissed for non prosecution. Consequently, connected W.M.P.No.16780 of 1999 is dismissed. No costs.
20.11.2007 INDEX : YES INTERNET : YES To 1. The Collector Salem District Salem 2. The Indian Overseas Bank, rep. by its Chief Officer,
Personnel and Administration Department,
762, Anna Salai, Madras -2
Writ Petition No.11828 of 1999