Madras High Court
A. Balamurugan vs The District Employment Officer on 27 November, 2006
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 27.11.2006 CORAM: THE HONOURABLE MR. JUSTICE P. SATHASIVAM AND THE HONOURABLE MR. JUSTICE S. TAMILVANAN WRIT PETITION NO.3995 OF 2001 = = = = = A. Balamurugan .. Petitioner vs. 1. The District Employment Officer District Employment Exchange Salem. 2. Salem District Central Co.operative Bank, rep. By its Managing Director Cherry Road, Salem 1. .. Respondents = = = = = Writ petition filed under Article 226 of the Constitution of India praying for issuance of a Writ of Mandamus as stated therein. - - - - - For petitioner : Mr. K. Selvaraj For respondents : Mrs.Bhavani Subbarayan Government Advocate for R.1 Mr. M.R. Raghavan for R.2 - - - - - ORDER
(Order of the Court was made by P. Sathasivam,J.)
The learned counsel appearing for the petitioner reports that the above writ petition has become infructuous and he made an endorsement to that effect in the Court
bundle. Accordingly, the writ petition is dismissed as infructuous. No costs. Consequently, connected WMP., is also dismissed.
kh
To
1. The District Employment Officer
District Employment Exchange
Salem.
2. The Managing Director
Salem District Central Co.operative Bank
Cherry Road,
Salem 1.
[PRV/8732]