High Court Madras High Court

M.Ganesan vs The Deputy Inspector General Of … on 5 February, 2010

Madras High Court
M.Ganesan vs The Deputy Inspector General Of … on 5 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
						
DATED: 05.02.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

W.P.No.33998 of 2006
(O.A.No.9841 of 1998)

M.Ganesan                                                                          ... Petitioner

Vs

1.The Deputy Inspector General of Police
   Thanjavur Range
   Thanjavur

2.The Superintendent of Police
   Office of the Superintendent of Police
   Thanjavur                                                                        ... Respondents
 Prayer:
	Writ petition came to be numbered by transfer of O.A.No.9841 of 1998 on the file of the Tamil Nadu Administrative Tribunal praying to call for the records of the 2nd Respondent pertaining to his order made in D.O.No.680/98 Na.Ka.No.N2/2447/97 dated 04.05.1998 confirming deserted order made in D.O.No.530/98, Na.Ka.No.N2/2447/97 dated 27.03.1998 and set aside the same and direct the 2nd Respondent to reinstate the Applicant in service immediately with monetary benefits of salary from the date of the impugned order dated 04.05.1998.

	For Petitioner	: Mr.N.Chandra Raj  
	For Respondents	: Mr.B.Vijay, G.A. 




ORDER

When the matter is called, there is no representation on behalf of the petitioner. Hence, this writ petition is dismissed for non prosecution. No costs.

ra

To

1.The Deputy Inspector General of Police
Thanjavur Range
Thanjavur

2.The Superintendent of Police
Office of the Superintendent of Police
Thanjavur