Madras High Court
S.Vetrivel vs Chief Educational Officer 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.29559 of 2006(T) (O.A.No.2212 of 1996) S.Vetrivel .. Petitioner vs. 1.Chief Educational Officer, Tiruvannamalai, Tiruvannamalai Sambuvarayar District. 2.Headmistress, Municipal Girls Higher Secondary School, Tiruvannamalai .. Respondents This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus to set aside the order of the second respondent in his Proceedings Na.Ka.No.21/95-96 dated 31.1.1996 insofar as the petitioner is concerned and direct the respondents to re-instate the petitioner in service as a Vocational Teacher in Physics and to pay salary on time scale basis as per the orders of the Government. For petitioner : No Appearance For Respondent : Mr.T.Sreenivasan,Govt.Advocate M.JAICHANDREN, J. 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.
nvsri
To
1.Chief Educational Officer,
Tiruvannamalai,
Tiruvannamalai Sambuvarayar District.
2.Headmistress,
Municipal Girls Higher Secondary School,
Tiruvannamalai