High Court Madras High Court

D.Abraham vs The Commandant on 3 February, 2010

Madras High Court
D.Abraham vs The Commandant on 3 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 3.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.34607 of 2006

 
D.ABRAHAM                                                           ... PETITIONER

                                                   Vs

THE COMMANDANT                               
TAMIL  NADU STATE POLICE,
SAF, VI BATTALLION,  
MADURAI  625 014.                                              ... RESPONDENT

     

Original Application No.8835 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to call for the records relating to the respondent C.No.A.2/2683/20726/97 dated 9/9/1998 fixing the seniority of Grade II constables recruited on 16/4/1997 based upon the marks obtained in the tests held in the Training and the consequential reversion order in Rc.No.A1/20200/98 dated 25/9/1998 and quash the same in so far as the petitioner is concerned.  Since the Tamil Nadu Administrative Tribunal was abolished, the O.A., was received by transfer and numbered as Writ Petition. 

	For petitioner      : Mr.Anand	

	For respondent   : Mr.B.Vijay,
			Government Advocate 
        -----       
O R D E R

Counsel for the petitioner represents that he is not pressing the writ petition and the writ petition may be dismissed as not pressed. He also made an endorsement to that effect. In such view of the matter, this writ petition is dismissed as not pressed. No costs.

ts

To

THE COMMANDANT
TAMIL NADU STATE POLICE,
SAF, VI BATTALLION,
MADURAI 625 014