Madras High Court
V.Andichamy vs Secretary on 18 February, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated 18.2.2010 CORAM THE HONOURABLE MR.JUSTICE R.SUDHAKAR Writ Petition No.38191 of 2006 V.Andichamy ... Applicant -Vs.- 1.Secretary, Government of Tamil Nadu, Revenue Department, Fort St. George, Chennai-600 009. 2.The Collector, Chennai District, Chennai-600 001. 3.Principal Commissioner and Commissioner of Revenue Administration, Chennai-600 005. ... Respondents Original Application No.6405 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to call for records relating to the order of the first respondent made in No.30540/E.3(1)/99-1 dated 14.7.99 and quash the same and direct the respondent to include his name in the panel for the post of Deputy Tahsildar in the year 1997 and pay the consequential monetary benefits with eligible interest. 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.S.Sivashanmugam Government Advocate. ----- O R D E R
When the matter was called on 17.2.2010, there was no representation on behalf of the petitioner. Hence, the matter was directed to be listed under the caption “for dismissal” on 18.2.2010. Even today also there is no representation on behalf of the petitioner. The writ petition is dismissed for non prosecution. No costs.
ts
To
1.Secretary,
Government of Tamil Nadu,
Revenue Department,
Fort St. George,
Chennai-600 009.
2.The Collector,
Chennai District,
Chennai-600 001.
3.Principal Commissioner and
Commissioner of Revenue Administration,
Chennai 600 005