High Court Madras High Court

A.Jhonson vs State Of Tamilnadu on 9 March, 2011

Madras High Court
A.Jhonson vs State Of Tamilnadu on 9 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 09.03.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.12107 of 2006


A.Jhonson								.. Petitioner.

Versus


1.State of Tamilnadu
   represented by the Secretary
	to Government (Housing),
   Fort St. George, 
   Chennai  600 009.

2. V.S.Nagarajan							.. Respondents. 


Prayer: This petition has been filed seeking for a writ of Mandamus, to direct the first respondent to dispose the appeal filed by the second respondent dated 06.07.2005, providing the petitioner an opportunity of being heard.

		For Petitioner		: Mr.S.F.Mohammed Yousuf

		For Respondents
			R1		   	: Mrs.D.Geetha
						  Additional Government Pleader

			R2		   	: Mr.K.Sukumaran 	



		
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 has 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.

csh

To

The Secretary to Government (Housing),
Fort St. George,
Chennai 600 009