High Court Madras High Court

O. Thisagaran vs The District Collector on 25 February, 2010

Madras High Court
O. Thisagaran vs The District Collector on 25 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED 25.02.2010

CORAM

The Hon'ble Mr. Justice R. SUDHAKAR

Writ Petition No.44662 of 2006

       
O. Thisagaran		  			               .. Petitioner

        						  Vs


1. The District Collector,
    Madurai District,
    Madurai.

2. The Director of Town Panchayats,
    Kuralagam,
    Chendnai.108. 						.. Respondents   

Prayer: Original Application No.7619 of 1999 on the file of Tamil Nadu Administrative Tribunal, on abolition, transferred to the file of this Court and renumbered as W.P.No.44662 of 2006, praying  to set aside the order of punishment issued by the first respondent in Na.Ka.56124/95/Pe.2, dated 28.10.99 . 

		For Petitioner		:  Ms. Indra						    				 for
						   Mr. V. Viswanathan

		For Respondents		:  Mr. S. Shivashanmugam
						   Government Advocate





ORDER

It is stated by the learned counsel for the petitioner that the petitioner has in the meanwhile expired. Hence, the writ petition abates. No costs.

25.2.2010
ra
Index:/No
Internet: Yes/
To

1. The District Collector,
Madurai District,
Madurai.

2. The Director of Town Panchayats,
Kuralagam,
Chendnai.108.

R. SUDHAKAR,J.,

WP No. 44662/2006

Date: 25.2.2010