High Court Madras High Court

K.Anguswamy vs The Secretary To The Government on 4 February, 2010

Madras High Court
K.Anguswamy vs The Secretary To The Government on 4 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 04.02.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

W.P.NO.33798 OF 2006

1.K.Anguswamy
2.D.Chakravarthy
3.R.Alfred Wilson
4.G.Subramaniyan
5.M.Alagu
6.S.Thennarasu
7.R.Subbaraju
8.V.Gunasekaran	
9.R.Lingathirumarn
10.P.Alagusundaram
11.S.Asokmetha
12.N.B.Vijayakumar
13.M.Subbaiyan
14.M.Vetri Chelvan
15.S.P.Sinua Raja
16.R.Ravikumar
17.G.Ravanan.		    				..  Petitioners
Vs.

1.The Secretary to the Government,
   Home (Police III) Department,
   Fort St. George,
   Chennai 9.

2.The Director General of Police,
   Chennai  5.						.. Respondents

                              	
PRAYER : Original Application No.9658 of 1998 was filed before the Tamil Nadu Administrative Tribunal praying to direct the respondents to consider the claim of applicants for inclusion of their name in the 'C' list of Sub-Inspectors of Police fit for promotion to the post of Inspector of Police for the year 1998-99 and promote them as Inspector of Police and grant them all consequential service and monetary benefits and grant such other further relief.  Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

		        For Petitioners	:   Mr.M.Muthappan

		        For Respondents	:   Mr.B.Vijay						                            Government Advocate
						

O R D E R

The learned counsel for the petitioners submits that the writ petition has become infructuous. He has also made an endorsement to that effect.

2.In view of the endorsement made by the learned counsel for the petitioners this writ petition is dismissed as infructuous. No costs.

vsm

To

1.The Secretary to the Government,
Home (Police III) Department,
Fort St. George,
Chennai 9.

2.The Director General of Police,
Chennai 5