Madras High Court
N.Kabirdoss vs The District Collector on 25 June, 2008
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 25-06-2008 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.28413 of 2006 O.A.No.2844 of 1996 N.Kabirdoss .. Petitioner. Versus 1.The District Collector, NQM District. 2.The Revenue Divisional Officer, Kodaivasal Taluk, NQM District. .. Respondents. Prayer: This petition has been filed seeking for a writ of Mandamus, to direct the respondent to appoint the applicant herein as Village Administrative Officer in Nagai Qie-e-Millet District. For Petitioner : Mr.K.Raja For Respondents : Mr.T.Sreenivasan Government Advocate M.JAICHANDREN,J. O R D E R
Heard the learned counsel appearing on behalf of the petitioner and the learned Government Advocate appearing on behalf of the respondents.
2. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner has submitted that the petitioner would have attained the age of superannuation at this point of time and hence, no further orders are necessary in the petition.
3. In such circumstances, as no further orders are required to be passed, the writ petition stands closed. No costs.
csh
To
1.The District Collector,
NQM District.
2.The Revenue Divisional Officer,
Kodaivasal Taluk,
NQM District