High Court Madras High Court

Umar Farook vs Inspector General Of … on 13 April, 2009

Madras High Court
Umar Farook vs Inspector General Of … on 13 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  13-04-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.731 of 2004

Umar Farook								.. Petitioner.

Versus

1.Inspector General of Registration,
Santhome High Road,
Chennai-600 028.

2.District Registrar, 
19-B, Shanmugapuram, Palani
Dindigul District.

3.Tahsildar, Taluk Office,
Palani.									.. Respondents


Prayer: Petition filed seeking for a writ of Certiorarified Mandamus, calling for the records of the third respondent Tahsildar, Taluk Office, Palani, in No.7033/2033/A2, dated 14.11.2003, and quash the same and forbear the respondents 2 and 3 from proceedings with the collection of deficit stamp duty and registration charges pending disposal of appeal by the 1st respondent. 


M.JAICHANDREN,J.

		For Petitioner	  : No Appearance

		For Respondents   : Mr.V.Viswanathan (AGP)

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 earlier occasions, i.e., on 06.04.2009 and 08.04.2009. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.

Index:Yes/No 13-04-2009
Internet:Yes/No
csh

To

1.Inspector General of Registration,
Santhome High Road,
Chennai-600 028.

2.District Registrar,
19-B, Shanmugapuram, Palani
Dindigul District.

3.Tahsildar, Taluk Office,
Palani.

Writ Petition No.731 of 2004