Madras High Court
M.Vijayan vs The Executive Officer on 24 June, 2008
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 24-06-2008 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.27306 of 2006 O.A.No.7240 of 1995 M.Vijayan .. Petitioner. Versus 1.The Executive Officer, Gudalur Town Panchayat, Gudalur, Madurai District. 2. Collector, Madurai District. .. Respondents. Prayer: This petition has been filed seeking for a writ of Certiorari, to quash the termination Order, dated 11.10.95, in Na.Ka.No.930/95/A2, passed by the 1st respondent, the Executive Officer, Gudalur Town Panchayat, Madurai District. For Petitioner : No Appearance For Respondents : Mr.T.Sreenivasan Government Advocate M.JAICHANDREN,J. O R D E R
This petition has been listed under the caption “For Dismissal”, since there was no representation on behalf of the petitioner, on an earlier occasion, i.e., on 23.06.2008. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.
Index:Yes/No 24-06-2008
Internet:Yes/No
csh
To
1.The Executive Officer,
Gudalur Town Panchayat,
Gudalur, Madurai District.
2. Collector, Madurai District.
Writ Petition No.27306 of 2006