High Court Madras High Court

R.Rajeshwari vs The District Collector on 16 June, 2009

Madras High Court
R.Rajeshwari vs The District Collector on 16 June, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  16-06-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.4377 of 2007
(O.A.No.470 of 2001)

R.Rajeshwari								.. Petitioner.

Versus

1.The District Collector,
Thiruvaroor District
at Thiruvaroor.

2.The District Employment Officer,
Thiruvaroor District at
Thiruvaroor.

3.The Chief Educational Officer,
Thiruvaroor District at Thiruvaroor.					.. Respondents.


Prayer: Original Application No.470 of 2001 filed before the Tamil Nadu Administrative Tribunal, on abolition, transferred to the file of this Court and renumbered as Writ Petition No.4377 of 2007, seeking for a writ of Certiorarified Mandamus to call for the records in connection with pertaining to the proceedings of the first respondent in Na.Ka.No.5625/11/2000, dated 22.12.2000 and quash the same and consequently direct the third respondent to appoint the applicant to the Post of the Secondary Grade Teacher on the basis of the seniority in the employment exchange Registration pursuant to counselling held on 6.12.2000 with seniority from 6.12.2000. 

		For Petitioner	  : No Appearance

		For Respondents    : Mr.V.Arun
					     Additional Government Pleader

O R D E R

This petition has been listed under the caption “For Dismissal”, since there was no representation on behalf of the petitioner, on an earlier occasion, i.e., on 12.06.2009. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.

csh

To

1.The District Collector,
Thiruvaroor District
at Thiruvaroor.

2.The District Employment Officer,
Thiruvaroor District at
Thiruvaroor.

3.The Chief Educational Officer,
Thiruvaroor District at
Thiruvaroor