IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated: 09/08/2006 Coram The Honble Mr. Justice P.SATHASIVAM and The Honble Mr. Justice S.MANIKUMAR Writ Appeal No.1305 of 2000 and Writ Appeal No.1306 of 2000 and WPMP No.11603 of 2000 to WPMP No.11605 of 2000 Dr.C.Ashok Kumar ... Appellant in WA.1305 of 2000 Dr.P.V.Krishnan ... Appellant in WA.1306 of 2000 -Vs- 1.The Director of Medical Education Kilpauk Chennai 10. 2.The Secretary, Selection Committee, Kilpauk, Chennai 10. ... Respondents in
both appeals
Writ appeals filed under Clause 15 of the Letters Patent against the order dated 24.07.2000 made in WP.Nos.8434 and 8435 of 2000 respectively.
For Appellants : Messrs La Law in both appeals For Respondents : Mr.M.Sekar in both appeals Special Government Pleader COMMON JUDGMENT
(Judgment of the Court was delivered by P.SATHASIVAM, J.)
Learned counsel appearing for the appellants submits that as on date nothing survives for adjudication in these matters.
2. Recording the above submission, these writ appeals are dismissed as infructuous. No costs. Consequently, WPMP Nos.11603 to 11605 of 2000 are also dismissed.
raa
To
1.The Director of Medical Education,
Kilpauk, Chennai-10.
2.The Secretary,
Selection Committee,
Kilpauk, Chennai-10.