High Court Madras High Court

J.Dhanalakshmi And 37 Others vs State Of Tamil Nadu Rep. By Its on 29 August, 2006

Madras High Court
J.Dhanalakshmi And 37 Others vs State Of Tamil Nadu Rep. By Its on 29 August, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated : 29.08.2006

Coram:-

The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice S.MANIKUMAR

W.A. No.1266 of 2002


J.Dhanalakshmi and 37 others	                         ... Appellants

		     -vs-

1.State of Tamil Nadu rep. by its
  Secretary to Government,
  Health and Family Welfare Department,
  Fort St.George, Chennai-9.

2.The Director of Medical Education,
   Chennai 600 010.

3.The Secretary,
   Selection Committee for Medical Education,
   Kilpauk, Chennai 600 010.                              ... Respondents



	Writ Appeal filed under Clause 15 of Letters Patent against the order dated 15.04.2002 made in W.P.M.P.No.16853 of 2002 in W.P.No.12517 of 2002.

		    For Appellants   :  Mr.M.Thamaraiselvan(No appearance)
                    For R-1 and R-2  :  Mrs.R.Shanthi Rakkappan,G.A.
                    For R-3          :  Mr.M.Sekar, Spl.G.P.(Edn.)


J U D G M E N T

(Judgment of the Court was delivered by P.SATHASIVAM, J.)

When this writ appeal which is of the year 2002 came up for hearing on 25.08.2006, none appeared for the appellants. In order to give one more opportunity, the appeal was directed to be listed on 28.08.2006 and again today i.e. 29.08.2006. Even today no one appears for the appellants.

2. We are satisfied that the appellants are not interested in pursuing the appeal. Accordingly, this writ appeal is dismissed for default. No costs.

gms

To

1.The Secretary to Government,
State of Tamil Nadu
Health and Family Welfare Department,
Fort St.George, Chennai-9.

2.The Director of Medical Education,
Chennai 600 010.

3.The Secretary,
Selection Committee for Medical Education,
Kilpauk, Chennai 600 010.

[VSANT 7692]