High Court Madras High Court

M.Rajagopal vs The State Of Tamil Nadu on 24 June, 2008

Madras High Court
M.Rajagopal vs The State Of Tamil Nadu on 24 June, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 24-06-2008

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.18884 of 2006
O.A.No.7906 of 1995

M.Rajagopal								.. Petitioner.

Versus

1.The State of Tamil Nadu 
rep. by Secretary P & AR Department,
Fort St. George, Madras-600 009.

2. The Director of Survey and Settlement'
Chepauk, Madras-5.

3.The Deputy Commissioner,
Commericial Taxes, Tirunelveli Division,
Tirunelveli.

4.The Assistant Director,
Survey and Land Records, Collectorate,
Vellore, N.A.A.District.							.. Respondents.


Prayer: This petition has been filed seeking for a writ of Certiorari, to call for the records of the 3rd respondent in R.O.C.17164/95(A8), dated 21.11.95 and the records fo the 4th respondent in Na.Ka.No.Aa16/18217/95, dated 28.11.1995, and quash the same in so far as the applicant is concerned with costs and damages. 


		For Petitioner	  : Mr.J.Saravanavel

		For Respondents   : Mr.T.Sreenivasan
					    Government Advocate 
	


M.JAICHANDREN,J.



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 24-06-2008
Internet:Yes/No
csh

To

1. The Secretary P & AR Department,
State of Tamil Nadu
Fort St. George, Madras-600 009.

2. The Director of Survey and Settlement’
Chepauk, Madras-5.

3.The Deputy Commissioner,
Commericial Taxes, Tirunelveli Division,
Tirunelveli.

4.The Assistant Director,
Survey and Land Records, Collectorate,
Vellore, N.A.A.District.

Writ Petition No.18884 of 2006