High Court Madras High Court

Bharath Institute Of Hotel … vs Development Commissioner on 3 March, 2010

Madras High Court
Bharath Institute Of Hotel … vs Development Commissioner on 3 March, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 03.03.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.2499 of 2006


Bharath Institute of Hotel Management 
and Catering Technology				
Rep. By its Managing Trustee
Catering Technology
102/1/Durgalaya Road
Tiruvarur 610 002.				Petitioner
					   					      Vs.

1. Development Commissioner
Small Industries Services Unit
Govt. Of India
Ministry of Small Scale Industries
Ohala Industrial Estate
New Delhi 110 020.

2.The Director
Small Industries Services Unit
Govt. Of India
Ministry of Small Scale Industries
65/1/GST Road, Guindy
Chennai  32
3.The Assistant Director (Administration)
Small Industries Services Unit
Govt. Of India
Ministry of Small Scale Industries
65/1/GST Road, Guindy
Chennai  32
                                                   ... Respondents
Prayer   This writ petition is filed under Article 226 of the Constitution of India to issue a Writ of Certiorarified Mandamus to call for the records of the third respondent in file No.G17012/2/2003/D3 dated 05.12.2005 and quash the same and consequently direct the respondents 1 and 2 to comply with the order indicating the extending the period for the petitioner to conduct the courses under the banner of SISI at Thiruvarur, Karikal and Pattukottai till December 8 2008 as per the letter of the Respondent dated 05.01.2005 and 18.10.2005 in letter NO.555/CATHM/04-05/LF AND 557/CATHM/03-04/LF respectively.
	For petitioner        : No appearance
				
	For respondents    : Mr..R.Murali
			Govt. Advocate
			  
			                          
O R D E R

When the matter came up for hearing on 03.3.2010, none appeared for the petitioner and to give one more chance, the matter was listed today. Even today, there is no representation on behalf of the petitioner. Hence this petition is dismissed for ‘non prosecution’. Consequently, WP.M.P.No. 2642 of 2006 is also dismissed. No costs.

03.03.2006
Index: /No
Internet: Yes/
ra

To

1) Development Commissioner
Small Industries Services Unit
Govt. Of India
Ministry of Small Scale Industries
Ohala Industrial Estate
New Delhi 110 020.

2)The Director
Small Industries Services Unit
Govt. Of India
Ministry of Small Scale Industries
65/1/GST Road, Guindy
Chennai 32.

3)The Assistant Director (Administration)
Small Industries Services Unit
Govt. Of India
Ministry of Small Scale Industries
65/1/GST Road, Guindy
Chennai 32

R.SUDHAKAR,J.

ra

W.P.No.2499 of 2006

03.03.2010