IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE:27.01.2011 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.10898 of 2006 S.Sekar .... Petitioner -Vs- 1.The Junior Engineer, Construction-I, Tamil Nadu Electricity Board Gingee- 604 202 2.The Superintending Engineer, Office of the Superintending Engineer, Tamil Nadu Electricity Board, East Pondy Road, Villupuram 3.The Chairman Tamil Nadu Electricity Board Mount Road, Chennai .... Respondents Prayer: Petition filed seeking for a writ of Mandamus, directing the respondent herein to dispose of the representation dated 15.03.2006 and further direct the respondents to regularise the services of the petitioner commencing from 01.03.1982 within a reasonable time. For Petitioner : Mr.T.Dhanyakumar For Respondent : Mr.M.Vaidyanathan O R D E R
At this stage of the hearing of the Writ Petition, the learned counsel appearing on behalf of the respondents had submitted that the petitioner had been regularised in service, as a Mazdoor, Grade-II.
2.The learned counsel appearing on behalf of the petitioner had not refuted the submission made by the learned counsel appearing on behalf of the respondents.
3.In view of the above submission, since, no further orders are necessary, this Writ Petition stands closed. No costs.
arr
To
1.The Junior Engineer,
Construction-I,
Tamil Nadu Electricity Board
Gingee- 604 202
2.The Superintending Engineer,
Office of the Superintending Engineer,
Tamil Nadu Electricity Board,
East Pondy Road,
Villupuram
3.The Chairman
Tamil Nadu Electricity Board
Mount Road,
Chennai