High Court Madras High Court

T.Sivagnanasambandam vs The Registrar on 3 April, 2009

Madras High Court
T.Sivagnanasambandam vs The Registrar on 3 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  03-04-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.169 of 2004

T.Sivagnanasambandam						.. Petitioner.

Versus

1.The Registrar,
University of Madras,
Chepauk, Chennai-600 005.

2.The Controller of Examinations,
University of Madras,
Chepauk, Chennai-600 005.						.. Respondents.

Prayer: Petition filed seeking for a writ of Certiorarified Mandamus, to call for the entire records of the second respondent in his proceedings/official communication No.E6/P.G.DIP./2003/5247, dated 9.12.2003, and quash the same and direct the second respondent to re-assess the Paper III Internal Examinations conducted by University of Madras during June 2003 in Intellectual property rights Limitations Violations of IPRS and Remedies 


		For Petitioner	  : No Appearance

		For Respondents   : Mr.S.D.S.Philip 
	


M.JAICHANDREN,J.

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 02.04.2009. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.

csh