High Court Madras High Court

A.Bhaskar vs The Government Of Tamil Nadu on 28 November, 2007

Madras High Court
A.Bhaskar vs The Government Of Tamil Nadu on 28 November, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 28.11.2007

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.17209 of 1999


1. A.Bhaskar
2. R.Gunasekaran
3. S.Venkatachalam
4. B.Thamizhvanan
5. K.Ramakrishnan 	.. Petitioners


		          vs. 

1. The Government of Tamil Nadu
   rep. by its Secretary to Government
   Law Department, Fort St. George
   Chennai-9

2. The Vice-Chancellor
   Bharathidasan University
   Trichirappalli

3. The Registrar i/c & Returning Officer,
   Bharathidasan University
   Trichirappalli 			

4. Subbiah 

5. Amaladossan M.  					.... Respondents
(RR4 and 5 impleaded as per order of Court
 on 28.9.2000 in W.M.P.No.25245 of 1999)  

	This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of declaration declaring that the Election process and notification issued by the third respondent dated 15.9.1997 in respect of Election to the Senate of the Bharathidasan University by the registered graduates as null and void. 

			For petitioner  : No Appearance 
			For respondents : Mr.V.Manoharan 
						  Government Advocate for R1	     				   Mr.V.Govardhanan 
						   for R2 and R3



O R D E R

This writ petition has been filed challenging the Notification, dated 15.9.1997, issued by the Registrar i/c & Returning Officer, Bharathidasan University for the Election to the Senate by the registered graduates.

2. The learned counsels appearing for the respondents had submitted that after the filing of the writ petition, the Election had been conducted and the fourth and fifth respondents had been elected.

3. It is further submitted that according to Section 20(7)(i) of The Bharathidasan University Act, 1981, the elected members of the Senate would hold the office only for a period of three years and in such circumstances, the writ petition has become infructuous.

4. Based on the above submissions, the writ petition is dismissed as infructuous. No costs.


			28.11.2007

INDEX    : YES
INTERNET : YES


To


1. The Secretary to Government
   The Government of Tamil Nadu
   Law Department, Fort St. George
   Chennai-9

2. The Vice-Chancellor
   Bharathidasan University
   Trichirappalli

3. The Registrar i/c & Returning Officer,
   Bharathidasan University
   Trichirappalli 			











		M.JAICHANDREN  J.,

lan













  Writ Petition No.17209 of 1999























28.11.2007