High Court Madras High Court

N.Pandian vs State Of Tamil Nadu on 30 March, 2007

Madras High Court
N.Pandian vs State Of Tamil Nadu on 30 March, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated: 30.03.2007

Coram

The Honourable Mr. Justice P.SATHASIVAM
and
The Honourable Mr. Justice S.TAMILVANAN

Writ Appeal No.3243 of  2003
			     


N.Pandian						.. Appellant


	Vs


1.   State of Tamil Nadu,
     rep. by Chief Secretary to Government, 
     Government of Tamil Nadu, 
     Chennai 600 009.

2.   The Secretary to Government,
     Municipal Administration & Water Supply Dept.,
     Chennai 600 009.	  				.. Respondents



	Writ Appeal  filed  under Clause 15 of the Letters Patent against the order dated 22.07.2003 made in  W.P.No.20241 of 2003.


	For Appellants		:  Mr.M.Gnanasekar

	For  Respondents	:  Mr.P.Subramanian, Government Advocate
	

JUDGMENT

(Judgment of the Court was delivered by P. SATHASIVAM, J.)

The above writ appeal is directed against the order of the learned single Judge dated 22.07.2003 made in W.P.No.20241 of 2003, in and by which, the learned Judge has dismissed the writ petition.

2. Heard the learned counsel for the appellant as well as the learned Government Advocate for the respondents.

3. In the said writ petition, the petitioner sought to issue a writ of Mandamus directing the respondents to furnish certified copy of the Government Letter No.55846/M.e.4/92-18 M.A.W.S. Department dated 28.07.1994 to him. The learned single Judge, rightly pointing out that without impleading the person in whose favour the Government has passed the said order dated 28.07.1994, the petitioner is not entitled to the relief sought for, has dismissed the writ petition. We are in entire agreement with the said conclusion.

4. Apart from the same, the learned Government Advocate has brought to our notice the letter dated 22.01.2002 sent by Thiru H.Dhanaraj, I.A.S., Joint Secretary to Government, Municipal Administration and Water Supply Department, Secretariat, Chennai-9, wherein the petitioner/appellant was requested to send a certified copy of the instructions to the Government for verification. In the same letter, the Officer has requested the petitioner/appellant to indicate the subject matter of the letter in order to ascertain the same and comply with the request of him. If the petitioner is really interested, he is free to comply with the request or make a fresh application enclosing all the details to the persons/authority concerned.

5. With the above observation, the writ appeal is dismissed. No costs.

raa
To

1. The Chief Secretary to Government,
State of Tamil Nadu,
Government of Tamil Nadu,
Chennai 600 009.

2. The Secretary to Government,
Municipal Administration and Water Supply Department,
Chennai 600 009.

[PRV/10110]