Madras High Court
V.Manickam vs The District Collector on 29 November, 2007
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 29/11/2007
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.14673 of 1999
1. V.Manickam
2. Palpandi (Deceased)
3. Poomani
4. Juliet Leela
5. Soundarapandi
6. Ravi
7. Premkumar
8. Jebamani
9. Leela
10. Anburaj ..Petitioners.
Versus
1. The District Collector
Tirunelveli District
Tirunelveli.
2. The Project Engineer
North Pachaiyar Dam
Tirunelveli. ..Respondents.
Prayer: Petition filed under Article 226 of the Constitution
of India praying for the issuance of a Writ of Mandamus,
forbearing the respondents from in any way interfering with
the peaceful possession and enjoyment of the petitioners of
their lands in S.No.1052, 1035/1, 1044 and 1065 of Pathai
Part II Village, Nanguneri Taluk.
For petitioner : Ms.Suganya Duraichamy for Mr.M.Sriram
For respondents : Mr.V.Manoharan, Government Advocate
O R D E R
Today, when this writ petition was taken up for
hearing, the learned counsel appearing on behalf of the
petitioners had submitted that the writ petition had become
infructuous.
2. Based on the submission made by the learned counsel
appearing for the petitioner, this writ petition is
dismissed as infructuous. No costs.
csh
To
The District Collector
Tirunelveli District
Tirunelveli.