High Court Madras High Court

Gunasekaran vs The Superintendent Of Police on 3 February, 2010

Madras High Court
Gunasekaran vs The Superintendent Of Police 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.35793 of 2006
				
 
 
GUNASEKARAN                                                    ... PETITIONER  

                                                  Vs

1.  THE SUPERINTENDENT OF POLICE,                
     COIMBATORE RURAL DISTRICT,
     COIMBATORE.

2.  THE DEPUTY SUPERINTENDENT OF
     POLICE,   
     POLLACHI.                                                   ... RESPONDENTS   
    

	Original Application No.8791 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to call for the records relating to the memorandum of the 1st respondent dated 8.10.1998 in C.No.A1/39617/98 and set aside the portion of the memorandum namely para 4 in so far as taking into consideration PR.136/93 on the basis of not promoting the petitioner to the post of Sub Inspector of Police.  Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

	For petitioner        :  No appearance

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

When the matter was called on 2.2.2010, Mr.S.Elamurugan, learned counsel, who appeared earlier for the petitioner/applicant made an endorsement that the applicant obtained change of vakalat. Hence, the matter was directed to be posted today printing the name of the petitioner in the cause list. Today there is no representation on behalf of the petitioner/applicant. The writ petition is dismissed for non prosecution. No costs.

ts

To

1. THE SUPERINTENDENT OF POLICE,
COIMBATORE RURAL DISTRICT,
COIMBATORE.

2. THE DEPUTY SUPERINTENDENT OF
POLICE,
POLLACHI