Madras High Court
R.Muthukumaran vs State Of Tamil Nadu on 20 June, 2008
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 20.6.2008 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN W.P.No.27676 of 2006(T) (O.A.No.2157 of 1996) R.Muthukumaran .. Petitioner vs. 1.State of Tamil Nadu rep. By its Secretary to Government Education, Science & Technology Department, Madras-9. 2.Director of School Education, Madras-6. 3.Director of Elementary Education, Madras-6. .. Respondents Writ petitions are filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus to set-aside the para 6 of G.O.Ms.No.510, Education Department dated 10.5.1989 and direct the respondents to sanction Incentive increment and Advance increment to the petitioner as per G.O.Ms.No.539, Education Department dated 21.4.1986 on par with that of al the other Secondary Grade Teachers. For petitioners : No Appearance For Respondents : Mr.T.Sreenivasan,Govt.Advocate M.JAICHANDREN, J. nvsri O R D E R
The Writ Petition has been listed today under the caption “for dismissal”, since there was no representation on behalf of the petitioner, on 19.6.2008. Even today, when the matter is listed, there is no representation on behalf of the petitioner. Hence, the Writ Petition stands dismissed for non prosecution. No costs.
20.6.2008 INDEX : YES/NO INTERNET : YES/NO To 1.State of Tamil Nadu
rep. By its Secretary to Government
Education, Science & Technology
Department, Madras-9.
2.Director of School Education,
Madras-6.
3.Director of Elementary Education,
Madras-6.
W.P.No.27676/2006