High Court Madras High Court

N.Ravindran vs The Registrar on 11 June, 2009

Madras High Court
N.Ravindran vs The Registrar on 11 June, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  11-06-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.1292 of 2009 and
M.P.No.1 of 2009

N.Ravindran								.. Petitioner.

Versus

1.The Registrar,
Tamil Nadu Open University,
Guindy, Chennai.

2.The Controller of Examinations,
Tamil Nadu Open University,
Guindy, Chennai.								.. Respondents.


Prayer: Petition filed seeking for a writ of Mandamus, directing the respondents to receive the examination fee from the petitioner and to allow him to appear for the M.B.A. Examinations commencing from 24.1.2009 onwards with reference to the admission No.8226100227 of the petitioner.

		For Petitioner	  : Mr.S.Govindraman

		For Respondents    : Mr.N.Rajan (R1 & R2)


M.JAICHANDREN,J.


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 Registrar,
Tamil Nadu Open University,
Guindy, Chennai.

2.The Controller of Examinations,
Tamil Nadu Open University,
Guindy,
Chennai