Madras High Court
A. Chandran vs Dean on 22 February, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED 22.02.2010 CORAM THE HONOURABLE MR. JUSTICE R. SUDHAKAR W.P. No.39169 of 2006 A. Chandran .. Petitioner vs Dean, Rajaji Government Hospital, Madurai 20 .. Respondent PRAYER: Writ Petition came to be numbered by transfer of O.A. No.7337 of 1999 on the file of the Tamil Nadu Administrative Tribunal to call for the records relating to the impugned order of the respondent in Proceedings No.Nee.Aar.Aar.Pe.2/87 dated 03.08.1987 and order dated 06.01.1999 passed by O.Mu.No.99/N4/3/98 dated 06.01.1999 and quash the same and reinstate the petitioner in service. For Petitioner : No appearance For Respondents : Mr. S. Sivashanmugam Government Advocate O R D E R
When the matter is called, there is no representation on behalf of the petitioner. Hence, this writ petition is dismissed for non prosecution. No costs.
vga
To
Dean,
Rajaji Government Hospital,
Madurai 20