IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 08.02.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
Writ Petition No.34181 of 2006
R.Batkthavatchalam ... Applicant
-Vs.-
1. The Secretary to Government,
Home (Police III) Department,
Fort St. George,
Chennai 9.
2. The Director General of Police,
Chennai 5.
3. The Deputy Inspector General of Police,
Trichy Range.
4. The Superintendent of Police,
Trichy and The Chairman,
Range Promotion Board,
Trichy. ... Respondents
Prayer: Original Application No.10089 of 1998 was filed before the Tamil Nadu Administrative Tribunal praying to call for the records of the 2nd respondent in connection with the memorandum issued in Rc.No.154645/NGB IV/3/98 dated 29.09.1998 and quash the same and further direct the respondents to promote the applicant as Sub-Inspector of Police based on his feeder category seniority and grant to them all consequential service and monetary benefits. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
For petitioner : Mr.M.Muthappan
For respondents : Mr.S.Sivashanmugam
Government Advocate
-----
O R D E R
Learned counsel for the petitioner made an endorsement praying to permit him to withdraw the writ petition as infructuous. Permission is granted. This Writ Petition is dismissed as withdrawn.
08.02.2010
Index: No.
Internet:Yes
ts
To
1. The Secretary to Government,
Home (Police III) Department,
Fort St. George,
Chennai 9.
2. The Director General of Police,
Chennai 5.
3. The Deputy Inspector General of Police,
Trichy Range.
4. The Superintendent of Police,
Trichy and The Chairman,
Range Promotion Board, Trichy.
R.SUDHAKAR,J.
Order in
W.P.No.34181 of 2006
08.02.2010