High Court Madras High Court

Manickam Teacher Training … vs The Government Of Tamil Nadu on 11 June, 2009

Madras High Court
Manickam Teacher Training … vs The Government Of Tamil Nadu on 11 June, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  11-06-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.1357 of 2009


Manickam Teacher Training Institute
Run by Chitra Educational Trust,
Rep. by its Correspondent,
Mr.MA.Murugappan,
M.R.M.Nagar, Sivapuram,
Namana Samuthiam (P.O)
Pudukottai-622 404.							.. Petitioner.

Versus

1.The Government of Tamil Nadu
represented by its Secretary
School Education Department,
Fort St. George, Chennai-600 009.

2.The Director of Teacher Education,
Research and Training, College Road,
Chennai-600 006.						.. Respondents.


Prayer: Petition filed under Article 226 of the Constitution of India, seeking for a writ of Mandamus, directing the respondents to approve the list of 10 students admitted under Government Quota under lapsed seat category and permitting the 11 students so admitted by the petitioner institution to sit for the examination for the year 2008-2009. 


M.JAICHANDREN,J.


		For Petitioner	  : Mr.R.Muthukrishnan

		For Respondents    : Mr.V.Arun 
					     Additional Government Pleader

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. Consequently, connected M.P is closed.

csh

To

1. The Secretary
Government of Tamil Nadu
School Education Department,
Fort St. George, Chennai-600 009.

2.The Director of Teacher Education,
Research and Training, College Road,
Chennai 600 006