IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED 15.02.2010
CORAM
THE HONOURABLE MR.JUSTICE R. SUDHAKAR
Writ Petition No.42733 of 2006
G.Amavasai .. Applicant
vs
1.The Principal,
Govt.Industrial Training Centre
Tiruvannamalai 606 604
2.The Director,
Employment and Training Movement,
Chennai 600 005 .. Respondents
Prayer: Writ petition filed under Article 226 of the Constitution of India praying to quash the order passed by the first respondent made in Sei-mu-order No.2740/Ni.2/96 dated 04.11.1998 and the order of confirmation made by the second respondent in Na-ka-No.Ah ba No.2/12561/98 dated 13.02.1999.
For Petitioner : Mr.M.Elango
For Respondents : Mr.B.Vijay
Govt.Advocate
O R D E R
This writ petition is filed to quash the order passed by the first respondent made in Sei-mu-order No.2740/Ni.2/96 dated 04.11.1998 and the order of confirmation made by the second respondent in Na-ka-No.Ah ba No.2/12561/98 dated 13.02.1999.
2. No representation for the petitioner. In the original petition filed challenging the impugned proceedings, it has been stated that the appeal has been filed to the second respondent on 3.5.1999.
3. Considering the same, the second respondent is directed to dispose of the appeal on merits, if not already disposed of, within three months from the date of receipt of a copy of this order. This writ petition is disposed of accordingly. No costs.
To
1.The Registrar,
Tamilnadu Co-operative Societies,
No.10, E.V.R. High Road,
Kilpauk, Chennai 10
2.The Commissioner (B.D.O.)
Office of the Panchayat Union
Devakottai
3.Joint Registrar,
of Co-Operative Societies,
Sivagangai