IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 25.02.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
W.P.NO.35569 of 2006
A.Dhanraj .. Petitioner
Vs.
1.Government of Tamil Nadu,
Rep. by its Secretary,
Municipal Administration and
Water Supply Department,
Fort St. George,
Chennai 600 009.
2.The Commissioner of Municipal
Administration, Ezhilagam,
Chepauk, Chennai 600 005.
3.The Director of Local Fund Accounts,
4th Floor, Kuralagam,
Chennai 600 108.
4.The Commissioner,
Tiruvottiyur Municipality,
Tiruvottiyur, Chennai 19. .. Respondents
PRAYER: Original Application No.7681 of 1999 was filed before the Tamil Nadu Administrative Tribunal, praying to direct the 4th respondent to pay the pensionary benefits to the applicant as per the order of the third respondent dated 20.11.1998 made in Ne.Mu.No.65179/98/Ka 2/6, and pension arrears with interest at 18% p.a. Within the reasonable time. 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 Respondents : Mr.S.Shivashnamugam,
Government Advocate
O R D E R
When the matter was listed on 24.02.2010, there was no representation for the petitioner. Hence, this writ petition was ordered to be listed today (i.e. on 25.02.2010) for dismissal. Even today, there is no representation for the petitioner. Hence, this writ petition is dismissed for non prosecution. No costs.
Index : Yes/No 25.02.2010
Internet : Yes/No
vsm
To
1.The Secretary,
Government of Tamil Nadu,
Municipal Administration and
Water Supply Department,
Fort St. George,
Chennai 600 009.
2.The Commissioner of Municipal
Administration, Ezhilagam,
Chepauk, Chennai 600 005.
3.The Director of Local Fund Accounts,
4th Floor, Kuralagam,
Chennai 600 108.
4.The Commissioner,
Tiruvottiyur Municipality,
Tiruvottiyur, Chennai 19.
R.SUDHAKAR,J.
vsm
W.P.No.35569 of 2006
25.02.2010