High Court Madras High Court

P.Rajaram vs The Superintending Engineer on 11 December, 2009

Madras High Court
P.Rajaram vs The Superintending Engineer on 11 December, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
		
DATED: 11.12.2009 

Coram:
			
THE HONOURABLE MR. JUSTICE R.SUDHAKAR

   W.P.No.15915 of 2008
and
M.P.Nos.1 and 2 of 2008


P.Rajaram				...  Petitioner                                                                                                                                                                                        

                                                .. Vs ..

1.	The Superintending Engineer,
	Tamil Nadu Electricity Board,
	Olimmohammedpet,
	Kancheepuram.

2.	The Junior Engineer,
	Tamil Nadu Electricity Board,
	Vishnu Kanchi,
	Kancheepuram.		... Respondents
 
Prayer : Writ Petition is filed under Article 226 of the Constitution of India, praying for issuance of a Writ of Certiorari, calling for the records of the second respondent in Lr.No.J.E./O & M/VishnuKanchi/KOT/LR.NO.100/2008, dated 23.06.2008 and to quash the same.

  	
            	   For Petitioner         :   Mr.C.S.Krishnamoorthy
                                            	      (No Appearance)                                                              
	     	  For Respondents     :   Mr.S.N.Kirubanandan
					      (No Appearance)
- - - - -              
                                                   
					
ORDER

On 25.11.2009, this case was listed for non-payment of batta with the following directions:-
“(1) It is brought to the attention of the advocate that this matter was listed before the Deputy Registrar (A.S.) for default in payment of batta so as to effect service on the respondents.

(2) Since the batta has not been paid till today inspite of sufficient opportunity given, the matter is listed today before this Court as a last chance.

(3) Advocate is directed to pay batta on or before 9.12.2009 and proof of compliance to be filed immediately. If batta is filed as directed issue notice immediately. Failing payment of batta as directed, the petition shall stand dismissed automatically as against the concerned respondent without reference to the Court.”

2. Till date, batta is not paid. This matter is listed today for recording dismissal. Accordingly, the writ petition is dismissed for non-payment of batta. No costs. Consequently, the connected Miscellaneous Petitions are closed.

Jrl

To

1. The Superintending Engineer,
Tamil Nadu Electricity Board,
Olimmohammedpet, Kancheepuram.

2. The Junior Engineer,
Tamil Nadu Electricity Board,
Vishnu Kanchi,
Kancheepuram