High Court Madras High Court

S.Raja Mohammed vs The Government Of Tamil Nadu on 15 June, 2011

Madras High Court
S.Raja Mohammed vs The Government Of Tamil Nadu on 15 June, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  15.06.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.12656 of 2006


S.Raja Mohammed						.. Petitioner.

Versus
1.The Government of Tamil Nadu,
   rep. By its Secretary to Government,
   Municipal Administration and Water
	Supply Department,
   Fort St. George, Chennai  9.

2.The Commissioner of Municipal
		Administration,
   Chepauk, Chennai  5.

3.The Commissioner,
   Tiruchirappalli City Municipal
	Corporation,
   Tiruchirappalli.							.. Respondents.

Prayer: Petition filed under Article 226 of Constitution of India seeking for a writ of mandamus, directing the first respondent to consider the petitioner to the post of City Engineer in the Tiruchirappalli City Municipal Corporation in accordance with the Service Rules.

		For Petitioner	  : R.Parthiban

		For Respondents    : Mr.N.Sakthivel
				             Government Advocate (For R1 & R2)
					  : Mr.P.Srinivas (For R3)

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 has become infructuous.

2. Based on the submission made by the learned counsel appearing for the petitioner, this writ petition is dismissed as infructuous. No costs.

cse

To

1.The Secretary to Government,
Municipal Administration and Water Supply Department,
Fort St. George, Chennai 9.

2.The Commissioner of Municipal Administration,
Chepauk, Chennai 5.

3.The Commissioner,
Tiruchirappalli City Municipal Corporation,
Tiruchirappalli