Madras High Court
K.R.Murugesan vs The District Collector on 1 February, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 01-02-2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN W.P.No.1421 of 2006 and W.P.M.P.No. 1610 of 2006 K.R.Murugesan .. Petitioner. Versus The District Collector, Erode District, Erode. .. Respondent. PRAYER: Petition filed under Article 226 of the Constitution of India, praying for a Writ of Certiorari, to call for the records of the respondents in Rc.No.26843/2005/A3, dated 4.1.2006 and quash the same. For Petitioner : Mr.K.Dhananjayam For Respondent : Mr.R.Murali Government Advocate 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hearing, the learned counsel appearing for the petitioner had submitted that since the impugned order of suspension had been revoked by the respondent, the writ petition had become infructuous. He has also made an endorsement to that effect.
M.JAICHANDREN,J.
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. Consequently, connected writ petition miscellaneous petition is closed.
Index:Yes/No 01-02-2010 Internet:Yes/No csh To The District Collector, Erode District, Erode. W.P.No.1421 of 2006