High Court Madras High Court

N.Thirumaran vs Madras Metropolitan Transport on 15 October, 2008

Madras High Court
N.Thirumaran vs Madras Metropolitan Transport on 15 October, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  15-10-2008

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.946 of 2003


N.Thirumaran								.. Petitioner.

Versus

1.Madras Metropolitan Transport
Corporation (Chennai) Ltd.,
Pallavan Salai, Chennai 600 002.
rep. by its Managing Director.

2.The General Manager
Madras Metropolitan Transport
Corporation (Chennai) Ltd.,
Pallavan Salai.

3.V.S.Chandrasekaran						.. Respondents. 


Prayer: This petition has been filed seeking for a writ of Certiorari, calling for the records relating to the enquiry report, dated 12.09.2002, in Ref.No.3484/Sa.Pi(O.Na) 14/MTC/2001, on the file of the second respondent and quash the same. 


		For Petitioner	  : Mr.D.Saravanan

		For Respondents   :  Mr.G.Munirathinam


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 the writ petition had become infructuous. He has also made an endorsement to that effect.

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.

Index:Yes/No 15-10-2008
Internet:Yes/No
csh

To

1. The Managing Director.

Madras Metropolitan Transport
Corporation (Chennai) Ltd.,
Pallavan Salai, Chennai 600 002.

2.The General Manager
Madras Metropolitan Transport
Corporation (Chennai) Ltd.,
Pallavan Salai.

Writ Petition No.946 of 2003