Madras High Court
R.Balakrishnan vs The Revenue Divisional Officer on 17 February, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated 17.2.2010 CORAM THE HONOURABLE MR.JUSTICE R.SUDHAKAR Writ Petition No.25877 of 2006 R.Balakrishnan ... Applicant -Vs.- The Revenue Divisional officer, Salem. ... Respondent Original Application No.4847 of 1995 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to call for records of the respondent in Na.Ka.No.16208/90/A1 and quash the order dated 18.7.95 passed therein. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. For petitioner : No appearance For respondent : Mr.S.Sivashanmugam Government Advocate. ----- O R D E R
When the matter was called on 16.2.2009, there was no representation on behalf of the petitioner. Hence, the matter was directed to be listed under the caption “for dismissal” on 17.2.2010. Even today also there is no representation on behalf of the petitioner. The writ petition is dismissed for non prosecution. No costs.
17.2.2010
Index: No.
Internet:Yes
ts
To
The Revenue Divisional officer,
Salem.
R.SUDHAKAR,J.
ts
Order in
W.P.No.25877 of 2006
17.2.2010