High Court Madras High Court

A.Sallas vs The Deputy Inspector General Of … on 15 February, 2010

Madras High Court
A.Sallas vs The Deputy Inspector General Of … on 15 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED 15.02.2010

CORAM

THE HONOURABLE MR.JUSTICE R. SUDHAKAR

Writ Petition No.38145 of 2006



A.Sallas,
S/o Anthonyswamy Mudaliar,
Head Constable 199,
Manalurpet Police Station,
Villupuram District	 					.. Petitioner 

vs


1.The Deputy Inspector General of Police,
   Villupuram

2.The Superintendent of Police,
   Villupuram District	 	  	 			.. Respondents 

Prayer: Writ petition came to be numbered by transfer of O.A.No.8796 of 1998 on the file of the Tamil Nadu Administrative Tribunal  praying to direct the respondents to consider the claim of the applicant for promotion and upgradation as Special Sub-Inspector of Police without reference to the charge memo proceedings pending in PR Nol.48/85 and promote the applicant as Special  Sub-Inspector at par with his junior and grant him all consequential service and monetary benefits.

		For Petitioner	: Mr.M.Muthappan

		For Respondents	: Mr.B.Vijay
                                           Govt.Advocate 		




O R D E R

Learned counsel for the petitioner states that the writ petitioner died in the meanwhile. Hence, this writ petition abates. No costs.

To

1.The Registrar,
Tamilnadu Co-operative Societies,
No.10, E.V.R. High Road,
Kilpauk, Chennai 10

2.The Commissioner (B.D.O.)
Office of the Panchayat Union
Devakottai

3.Joint Registrar,
of Co-Operative Societies,
Sivagangai