High Court Madras High Court

W.P.No.326 Of 1998 vs The District Collector on 20 December, 2007

Madras High Court
W.P.No.326 Of 1998 vs The District Collector on 20 December, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 20-12-2007

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

W.P.No.326 of 1998
Theerthagiri							.. Petitioner.

Versus

1.The District Collector,
Dharmapuri District,
Dharmapuri.

2.The Special Tahsildar,
Adi Dravida Welfare,
Dharmapuri.							.. 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 records of the 1st respondent in his proceedings in No.5052, dated 3.10.1997, of Dharmapuri District Gazette and quash the same in so far it relates to the acquisition of the petitioner's land in S.No.100/2, Keelkuppam Village of Uthankarai Taluk, Dharmapuri District. 

	 For Petitioner  		:  No Appearance

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
M.JAICHANDREN,J.

earlier occasion, i.e., on 19.12.2007. Even today, there is no representation on behalf of the petitioner. Hence, this petition is dismissed for non-prosecution. No costs.

Index:Yes/No 20-12-2007
Internet:Yes/no
csh

To

1.The District Collector,
Dharmapuri District,
Dharmapuri.

2.The Special Tahsildar,
Adi Dravida Welfare,
Dharmapuri.

W.P.No.326 of 1998