Madras High Court
D.Valliammal vs The Commissioner Of Hindu … on 6 April, 2009
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 06-04-2009 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.270 of 2004 D.Valliammal .. Petitioner. Versus 1.The Commissioner of Hindu Religious and Charitable Endowments, 119, Nungambakkam High Road, Madras-34. 2.The Executive Officer, Arulmighu karaneeswarar Temple, Saidapet, Chennai-15. .. Respondents. Prayer: Petition filed seeking for a writ of Certiorarified Mandamus, calling for the records, relating to the Telegram, dated 28.12.2005, issued by the 2nd respondent, and quash the same and direct the 2nd respondent to grant permission to the petitioner to carry out the renovation work for the premises bearing Door No.19, Karani Thottam 2nd Street, Saidapet, Chennai-15 at the costs of the petitioner forthwith. For Petitioner : No Appearance For Respondents : Mr.T.Chandrasekaran (R1) Mr.A.S.Kailasam & Associates (R2) 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 earlier occasions, i.e., on 02.04.2009 and 03.04.2009. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.
csh