High Court Madras High Court

Thyagarajan vs The State Of Tamil Nadu on 16 November, 2007

Madras High Court
Thyagarajan vs The State Of Tamil Nadu on 16 November, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 16-11-2007

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.10445 of 1999

Thyagarajan							.. Petitioner.

Versus
1.The State of Tamil Nadu,
rep. by its Secretary,
Revenue Department,
Fort St.George,
Chennai.

2.The Collector,
Collectorate,
Kanchipuram District,
Kanchipuram.

3.The District Revenue Officer,
District Revenue Officer,
Kanchipuram District,
Kanchipuram.

4.The Assistant Settlement Officer,
Thiruvannamalai.

5.The Special Tahsildar,
Natham Land Revenue Scheme,
Taluk Office, Kanchipuram.					.. Respondents.

Prayer:	This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorari, calling for the entire records in pursuance to the order of the 3rd respondent in his proceedings Na.Ka.No.60371/97/H1 dated 3.5.1999 and order of 4th respondent in his proceedings Na.Ka.No.A1/3234/97 dated 26.7.1997 and quash the same.

	 For petitioner   		:  No Appearance
	 For Respondents	: Mr.V.Manoharan 
					  Government Advocate (R1 to R3)

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 15.11.2007. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.

Index:Yes/No 16-11-2007
Internet:Yes/no
csh

To

The Secretary,
State of Tamil Nadu,
Revenue Department,
Fort St.George,
Chennai.

2.The Collector,
Collectorate,
Kanchipuram District,
Kanchipuram.

3.The District Revenue Officer,
District Revenue Officer,
Kanchipuram District,
Kanchipuram.

4.The Assistant Settlement Officer,
Thiruvannamalai.

5.The Special Tahsildar,
Natham Land Revenue Scheme,
Taluk Office, Kanchipuram.

M.JAICHANDREN,J.

csh

Writ Petition No.10445 of 1999

16-11-2007