High Court Madras High Court

Unique Builders vs The Union Of India on 28 March, 2008

Madras High Court
Unique Builders vs The Union Of India on 28 March, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated : 28-03-2008
C O R A M
The Honourable Mrs. Justice PRABHA SRIDEVAN

W.P. No.31580 of 2007
&
M.P.Nos.1 & 1  of 2007 and 2008

Unique Builders 
Rep. by Managing Partner 
P. Nalla Samy 
Plot No.1369, 7th Street
Golden Colony
Padi, Chennai  50						 ..  Petitioner
	
Versus

1.	The Union of India
	Owning Southern Railway
	Rep. by Chief Administrative Officer
	Construction, Southern Railway
	Egmore, Chennai  8

2.	The Chief Engineer
	Construction/South
	Southern Railway
	Egmore, Chennai  8

3.	The Deputy Chief Engineer
	Construction/GC
	Southern Railway
	Madurai				      		..  Respondents

PRAYER : Petition filed under Article 226 of the Constitution of India for writ of certiorarified mandamus calling for the records of the 2nd respondent pertaining to the impugned notice No.W.148/DG-MDU/22/CN dated 20-09-2007 and quash the same and consequently direct the respondents to return the performance guarantee and security deposit furnished by the petitioner in connection with AGT.No.90.CN/07 dated 24-05-2007.
PRABHA SRIDEVAN,J.
glp

 
		For Petitioner    :  Mr. G. Jeremiah

 				  ORDER 

The learned counsel for the petitioner has made an endorsement to the effect that the writ petition may be dismissed as the same has become infructuous. Recording the same, the writ petition is dismissed as the same has become infructuous. No costs. The connected miscellaneous petitions are also dismissed.

glp

To

1. The Union of India
Owning Southern Railway
Rep. by Chief Administrative Officer
Construction, Southern Railway
Egmore, Chennai 8

2. The Chief Engineer
Construction/South
Southern Railway
Egmore, Chennai 8

3. The Deputy Chief Engineer
Construction/GC
Southern Railway
Madurai