Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Madras High Court

M.Saravanan vs The Under Secretary To Government on 28 March, 2019

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

                                                     1

                            IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             DATED : 28.03.2019

                                                  CORAM:

                           THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM

                                        W.P.No.27732 of 2018
                                        W.M.P.No.32249 of 2018

                 M.Saravanan                                                  ..   Petitioner
                                                    Vs.

                 1. The Under Secretary to Government
                    Higher and Technical Education,
                    Government of Pondicherry,
                    Pondicherry.

                 2. The Chairman-Cum-Director,
                    Department Higher and Technical Education,
                    LAWSPET, PIPMAT, Pondicherry.

                 3. The Principal,
                    Arignar Anna Government Arts and Science,
                    Karaikal.                    .. Respondents


                 PRAYER:    This Writ Petition is filed under Article 226 of the Constitution
                 of India, praying for the issue of a Writ of Mandamus to direct the
                 respondents to regularize the service of the petitioner by not recruiting
                 the aspirant as per the walk-in-interview conducted on 04.10.2018 and
                 05.10.2018 by the respondents.


                            For Petitioner         : Mr.R.Karunagaran

                            For Respondents        : Mr.V.Kathirvelu
                                                     Special Government Pleader




http://www.judis.nic.in
                                                        2

                                                   ORDER

The learned counsel for the writ petitioner seeks permission of this Court to withdraw the writ petition and this Court has granted permission to withdraw the writ petition. The learned counsel for the writ petitioner has also made an endorsement to that effect.

2.Recording the same, the writ petition stands dismissed as withdrawn. However, there shall be no order as to costs. Consequently, connected miscellaneous petition is closed.

28.03.2019 Index : Yes/No Internet : Yes/No Speaking Order/Non-Speaking Order ssb To

1. The Under Secretary to Government Higher and Technical Education, Government of Pondicherry, Pondicherry.

2. The Chairman-Cum-Director, Department Higher and Technical Education, LAWSPET, PIPMAT, Pondicherry.

3. The Principal, Arignar Anna Government Arts and Science, Karaikal.

http://www.judis.nic.in 3 S.M.SUBRAMANIAM, J.

ssb W.P.No.27732 of 2018 W.M.P.No.32249 of 2018 28.03.2019 http://www.judis.nic.in