High Court Madras High Court

T.Jesudos vs 3 The Superintendent Of Prison on 4 February, 2010

Madras High Court
T.Jesudos vs 3 The Superintendent Of Prison on 4 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 4.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.37418 of 2006

T.JESUDOS                                       	     .. PETITIONER


         Vs

1  THE INSPECTOR GENERAL   		
    OF PRISON,  CHENNAI.

2  THE D.I.G. OF PRISON,
    MADURAI RANGE,  MADURAI.
				
3  THE SUPERINTENDENT OF PRISON,
    PALAYAMKOTTAI.                                            .. RESPONDENTS

   
Prayer:   Original Application No.9458 of 1998 was filed before the Tamil Nadu Administrative Tribunal praying to call for the records pertaining to the impugned order passed by the 1st respondent proceedings in No.18153/E2(4) 98 dated 8/10/98, order of the 2nd respondent in Proceedings No.4651/MU/97 dated 10/8/94 and the order of the third respondent P1/3815/94 dated 30/6/97 and to quash the same and consequentially direct the respondent to reinstate the petitioner with arrears of salary, monetary and all attendant benefits with cost.  Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.

	For petitioner	: No appearance

	For respondents	: Mr. B. Vijay,
			  Government Advocate.
			   
                            -----                              
O R D E R

When the matter is called there is no representation on behalf of the petitioner/applicant. The writ petition is dismissed for non prosecution. No costs.


                                                                             4.2.2010
Index:    No.
Internet:Yes 

ts 			

To

1 THE INSPECTOR GENERAL
OF PRISON, CHENNAI.

2 THE D.I.G. OF PRISON,
MADURAI RANGE, MADURAI.

3 THE SUPERINTENDENT OF PRISON,
PALAYAMKOTTAI.

R.SUDHAKAR,J.

Order in
W.P.No.37418 of 2006
4.2.2010