Madras High Court
R.Meenakshi vs The Authorised Officer on 14 November, 2007
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 14/11/2007
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.9642 of 1999
R.Meenakshi ..Petitioner.
Versus
1. The Authorised Officer
(Land Reforms)
Thiruchirappalli.
2. State of Tamil Nadu
Represented by the District Collector
Thiruchirappalli.
3. The Assistant Commissioner
Land Reforms
Thiruchirappalli. ..Respondents.
Prayer: This writ petition is filed under Article 226 of
the Constitution of India praying for the issuance of a Writ
of declaration, declaring that the amendment brought about
to Section 22 of the Main Act (by Section 4 of the Amended
Act 11/1996) inserting Sub section (2) to Section 22 of the
Act is wholly unconstitutional and ultravires of the
provisions of the Constitution and consequently invalid
liable to struck down in so far as the petitioner is
concerned.
For petitioner : No Appearance
For respondents : Mr.V.Manoharan, Government Advocate (R1 to R3)
O R D E R
This petition has been listed under the caption “For
Dismissal”, since there was no representation on behalf of
the petitioner, on an earlier occasion, i.e., on 13.11.2007.
Even today, there is no representation on behalf of the
petitioner. Hence, this petition is dismissed for non-
prosecution. No costs.
csh
To
1. The Authorised Officer
(Land Reforms)
Thiruchirappalli.
2. The District Collector
Thiruchirappalli.
3. The Assistant Commissioner
Land Reforms
Thiruchirappalli.