High Court Madras High Court

S.Ramasamy vs The Chief Engineer on 10 March, 2011

Madras High Court
S.Ramasamy vs The Chief Engineer on 10 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  10.03.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.7626 of 2006


S.Ramasamy							.. Petitioner.


Versus


The Chief Engineer,
Agricultural Engineering,
Nandanam,
Chennai  600 035.						.. Respondent


Prayer: Petition filed under Article 226 of the Constitution of India, for a writ of Mandamus, directing the respondent to regularize the period of ousting of the petitioner from 31.03.1990 to 02.02.1997 as per F.R.54 for the purposes of pension benefits.

			For Petitioner	  : No Appearance

			For Respondent     : Mr.P.Muthukumar
					    	    Government Advocate

* * * * *



M.JAICHANDREN,J.
cse
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 09.03.2011. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.

cse

To

The Chief Engineer,
Agricultural Engineering,
Nandanam,
Chennai 600 035