High Court Madras High Court

D.Jyothi vs The Collector Of Kanchipuram on 12 January, 2010

Madras High Court
D.Jyothi vs The Collector Of Kanchipuram on 12 January, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  12-01-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.1162 of 2006

D.Jyothi								.. Petitioner.

Versus

1.The Collector of Kanchipuram,
Kanchipuram District, Kanchipuram.

2.The Executive Officer,
Pammal Municipality,
Pozhichalur Main Road,
Pammal, Chennai-600 075.

3.The Secretary to Government,
Rural and Urban Development Dept.
Government of Tamil Nadu,
Secretariate, Fort St. George,
Chennai-600 009.						.. Respondents.


Prayer: Petition filed seeking for a Writ of Mandamus, directing the second respondent to release the water supply line connection consistently to the applicants as per the seniority basis. 


		For Petitioner	  : No Appearance

		For Respondents    : Mr.R.Murali
					     Government Advocate

M.JAICHANDREN,J.

O R D E R

This petition has been listed under the caption “For Dismissal”, since there was no representation on behalf of the petitioner, on an earlier occasion, i.e., on 08.01.2010. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.

Index:Yes/No 12-01-2010
Internet:Yes/No
csh

To

1.The Collector,
Kanchipuram District, Kanchipuram.

2.The Executive Officer,
Pammal Municipality,
Pozhichalur Main Road,
Pammal, Chennai-600 075.

3.The Secretary,
Rural and Urban Development Dept.
Government of Tamil Nadu,
Secretariate, Fort St. George,
Chennai-600 009.

Writ Petition No.1162 of 2006