IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 11-06-2009 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.1357 of 2009 Manickam Teacher Training Institute Run by Chitra Educational Trust, Rep. by its Correspondent, Mr.MA.Murugappan, M.R.M.Nagar, Sivapuram, Namana Samuthiam (P.O) Pudukottai-622 404. .. Petitioner. Versus 1.The Government of Tamil Nadu represented by its Secretary School Education Department, Fort St. George, Chennai-600 009. 2.The Director of Teacher Education, Research and Training, College Road, Chennai-600 006. .. Respondents. Prayer: Petition filed under Article 226 of the Constitution of India, seeking for a writ of Mandamus, directing the respondents to approve the list of 10 students admitted under Government Quota under lapsed seat category and permitting the 11 students so admitted by the petitioner institution to sit for the examination for the year 2008-2009. M.JAICHANDREN,J. For Petitioner : Mr.R.Muthukrishnan For Respondents : Mr.V.Arun Additional Government Pleader 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 the writ petition had become infructuous. He has also made an endorsement to that effect.
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 M.P is closed.
csh
To
1. The Secretary
Government of Tamil Nadu
School Education Department,
Fort St. George, Chennai-600 009.
2.The Director of Teacher Education,
Research and Training, College Road,
Chennai 600 006