Madras High Court
P.S.Vallinayagam vs The District Collector on 17 February, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated 17.2.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
Writ Petition No.42749 of 2006
P.S.Vallinayagam ... Petitioner
vs
1.The District Collector,
Virudhunagar District,
Virudhunagar.
2.The Treasury Officer,
Virudhunagar.
3.The Tahsildar,
Sathur.
4.The Additional Sub Treasury Officer,
Sathur. ... Respondents
Original Application No.5804 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to call for the records of the fourth respondent in connection with the order passed by him in his proc.in Na.Ka.No.1966/98 T1 dated 30.10.98, Na.Ka.No.1966/98 T1, dated 27.11.98 and quash the same and direct the respondents to pay the monthly pension sanctioned by the Government to the erstwhile village officials with effect from 1.10.1998 withholding the same and continuously pay the same till the date of death of the applicant. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
For petitioner : No appearance
For respondents : Mr.S.Sivashanmugam,
Government Advocate.
-----
O R D E R
When the matter was called on 16.2.2010, there was no representation on behalf of the petitioner. Hence, the matter was directed to be listed under the caption “for dismissal” on 17.2.2010. Even today also there is no representation on behalf of the petitioner. The writ petition is dismissed for non prosecution. No costs.
ts
To
1.The District Collector,
Virudhunagar District,
Virudhunagar.
2.The Treasury Officer,
Virudhunagar.
3.The Tahsildar,
Sathur.
4.The Additional Sub Treasury Officer,
Sathur