High Court Madras High Court

Mr.I.Sagaya Arokiaraj vs The Commissioner Of Police on 7 January, 2010

Madras High Court
Mr.I.Sagaya Arokiaraj vs The Commissioner Of Police on 7 January, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  07-01-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.664 of 2006


Mr.I.Sagaya Arokiaraj						.. Petitioner. 

Versus


1.The Commissioner of Police,
Office of the Commissioner of Police,
Egmore, Chennai-600 008.

2.Inspector of Police,
K-9, Thiru.Vi.Ka.Nagar P.S.,
Chennai-82.							.. Respondents


Prayer: Petition filed seeking for a Writ of Declaration, declaring that the children's game namely "Play Station (P.S-2) & X-Box" are skill games falling within the scope of Section 49 of the Madras City Police Act, 1888.

		For Petitioner	  : No Appearance

		For Respondents    : Mr.R.Murali
					    Government Advocate 

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 06.01.2010. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.

csh

To

1.The Commissioner of Police,
Office of the Commissioner of Police,
Egmore, Chennai-600 008.

2.Inspector of Police,
K-9, Thiru.Vi.Ka.Nagar P.S.,
Chennai 82