High Court Madras High Court

R.Karunakaran vs The State Of Tamil Nadu Rep on 11 February, 2011

Madras High Court
R.Karunakaran vs The State Of Tamil Nadu Rep on 11 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  11.02.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.34095 of 2005


R.Karunakaran							.. Petitioner.

Versus

1.The State of Tamil Nadu Rep.
   by Secretary to Government,
   Home Department,
   Fort St.George, Chennai 9.

2.The Chairman,
   Tamil Nadu Uniformed Services
   Recruitment Board,
   Anna Salai, Chennai-2.

3.The Director General of Police,
   Chennai 4.							.. Respondents.

Prayer:This Writ Petition has been filed, seeking for a writ of Mandamus to direct the respondents to select and appoint the petitioner as Sub-Inspector of Police in pursuance of his participation in the selection of Sub-Inspector of Police under direct recruitment quota of men for the year 1997-98.

		For Petitioner	  : Mr.T.Ayngaraprabhu
		For Respondents    : Mr.S.Gopinathan
					    Additional Government Pleader
O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents.
M.JAICHANDREN,J
arr

2.At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the respondents had pointed out that a number of Writ Petitions, with similar prayers, have already been dismissed by this Court, on the ground of ‘Laches’. It has been stated that such Orders have been passed by this Court, in W.P.Nos.2711, 30774 to 30776, 11850, 13932, 14954, 14955, 16482 to 16487 of 2005 and in other similar Writ Petitions.
Hence, the Writ Petition is dismissed on the ground of ‘Laches’. No costs.

csh

To

1.The State of Tamil Nadu Rep.

by Secretary to Government,
Home Department,
Fort St.George, Chennai 9.

2.The Chairman,
Tamil Nadu Uniformed Services
Recruitment Board,
Anna Salai, Chennai-2.

3.The Director General of Police,
Chennai 4