Madras High Court
D.Anjalam Christudas vs The Government Of Tamilnadu on 4 December, 2008
In the High Court of Judicature at Madras Dated: 04-12-2008 Coram: The Honourable Mr.Justice M.JAICHANDREN W.P.No.4391 of 2003 D.Anjalam Christudas .. Petitioner. Versus 1.The Government of Tamilnadu Rep. By its Secretary Commercial Taxes (G) Dept., Secretariat, Chennai-600 009. 2.The Deputy Registrar of Chits Kanyakumari at Nagercoil. 3.Palliyadi Retna Chit Fund (P) Ltd., Rep. By its Managing Director, S.Kanakaraj Palliyadi P.O.Kanyakumari District. .. Respondents. Prayer: Petition filed seeking for a writ of Certiorarified Mandamus,to call for the records connected with the impugned order in O.P.No.71/2001, dated 30.3.2001, by the learned Assistant Registrar of Chits, Kanyakumari at Nagercoil and the Appeal made thereon in Appeal G.O.(D) No.184, dated 8.7.2002, by the Secretary, Commercial Taxes (G) Department and quash the same and to direct the 2nd respondent herein to afford an opportunity to the petitioner and dispose of the O.P.No.71 of 2001, dated 30.3.2001. M.JAICHANDREN J., For Petitioner : Mrs.Dhakshayani Venkatesh For Respondent : Mr.J.Ganesan Government Advocate (T) (R1) Mr.P.Muthukumar Government Advocate (R2) O R D E R
Today, when this writ petition is taken up for hearing, the learned counsel appearing for the petitioner has submitted that nothing survives in this writ petition. She has also made an endorsement to that effect.
2. Based on the submission made by the learned counsel appearing for the petitioner and the endorsement made, this writ petition is dismissed as infructuous. No costs.
Internet:Yes/No 04-12-2008
Index:Yes/No
csh
To
The Secretary
Government of Tamilnadu
Commercial Taxes (G) Dept., Secretariat,
Chennai-600 009.
W.P.No.4391 of 2003