High Court Madras High Court

K.R.Murugesan vs The District Collector on 1 February, 2010

Madras High Court
K.R.Murugesan vs The District Collector on 1 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED:    01-02-2010
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
W.P.No.1421 of 2006 and
W.P.M.P.No. 1610 of 2006
K.R.Murugesan							.. Petitioner.

Versus

The District Collector,
Erode District, Erode.						.. Respondent.

PRAYER: Petition filed under Article 226 of the Constitution of India, praying for a Writ of Certiorari, to call for the records of the respondents in Rc.No.26843/2005/A3, dated 4.1.2006 and quash the same. 

		For Petitioner 	: Mr.K.Dhananjayam
		For Respondent   : Mr.R.Murali
					   Government Advocate

O R D E R

Today, when this writ petition was taken up for hearing, the learned counsel appearing for the petitioner had submitted that since the impugned order of suspension had been revoked by the respondent, the writ petition had become infructuous. He has also made an endorsement to that effect.

M.JAICHANDREN,J.

2. Based on the submission made by the learned counsel appearing for the petitioner and in view of the endorsement made, this writ petition is dismissed as infructuous. No costs. Consequently, connected writ petition miscellaneous petition is closed.

Index:Yes/No							01-02-2010
Internet:Yes/No
csh

To

The District Collector,
Erode District, Erode.

W.P.No.1421 of 2006