High Court Madras High Court

Shanmugasundaram vs The State Of Tamil Nadu on 4 February, 2011

Madras High Court
Shanmugasundaram vs The State Of Tamil Nadu on 4 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 04.02.2011

CORAM:

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.No.25868 of 2005


Shanmugasundaram							... Petitioner

Versus

1.The State of Tamil Nadu 
represented by Secretary to Government,
Home Department,
Fort St. George,
Chennai-9.

2.The Chairman,
Tamil Nadu Uniformed Services
  Recruitment Board,
Anna Salai,
Chennai-2.

3.The Director General of Police,
Chennai-4.								... Respondents

Prayer: Petition filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus directing the respondents to select and appoint the petitioner as Sub-Inspector of Police in pursuance of their participation in the selection of Sub-Inspector of Police under direct recruitment quota of men for the year 1997-1998.
		For Petitioner     		:   Mr.K.Lavan
						   
		For Respondents		:   Mr.S.Gopinathan,
						    Additional Government Pleader	

					O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents.

2.At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the respondents had pointed out that a number of Writ Petitions, with similar prayers, have already been dismissed by this Court, on the ground of ‘Laches’. It has been stated that such Orders have been passed by this Court, in W.P.Nos.2711, 30774 to 30776, 11850, 13932, 14954, 14955, 16482 to 16487 of 2005 and in other similar Writ Petitions.

Hence, the Writ Petition is dismissed on the ground of ‘Laches’. No costs.

mps

To

1.The Secretary to Government,
State of Tamil Nadu,
Home Department,
Fort St. George,
Chennai-9.

2.The Chairman,
Tamil Nadu Uniformed Services Recruitment Board,
Anna Salai,
Chennai-2.

3.The Director General of Police,
Chennai 4