High Court Madras High Court

Salate George vs The Chief Educational Officer on 25 February, 2010

Madras High Court
Salate George vs The Chief Educational Officer on 25 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED 25.02.2010
CORAM
THE HON'BLE MR.JUSTICE R. SUDHAKAR
W.P. No.39826 of 2006

Salate George                       			.. Petitioner                

Vs

1. The Chief Educational Officer,
    Madurai District

2. The Assistant Director,
    District Employment Exchange,
    Madurai					      		.. Respondents 

Prayer: Original Application No.8098 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench to direct the respondents 1 and to select the petitioner for the post of drawing Teacher and appoint him in any existing vacancy by relaxing the qualification of age.
		
		For Petitioner		..	Mr. A. Arul Mozhi

		For Respondents		..	Mr. S. Sivashanmugam
			   				Government Advocate


ORDER

Original Application No.8098 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench to direct the respondents 1 and to select the petitioner for the post of drawing Teacher and appoint him in any existing vacancy by relaxing the qualification of age, since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was transferred and numbered as Writ petition.

2. The petitioner seeks appointment to the post of Drawing Teacher stating that he has passed the Technical Examination Higher Grade conducted by the Government and he has registered with the Employment Exchange. The petitioner has not been appointed in spite of attending the interview.

3. The learned counsel for the petitioner fairly states that there was no instructions as to whether the petitioner is in need of employment so as to pursue the relief sought for.

4. Heard Mr. S. Sivashanmugam, learned Government Advocate.

5. At this point of time, if the grievance of the petitioner still subsists, the petitioner is entitled to make fresh representation to the competent authority for redressing his grievance. As and when such representation is made, the competent authority shall consider and dispose of the same on merits within a reasonable time. This Writ Petition is disposed of accordingly. No costs.

25.02.2010

vga
Index : Yes / No
Internet: Yes / No

To

1. The Chief Educational Officer,
Madurai District

2. The Assistant Director,
District Employment Exchange,
Madurai

R. SUDHAKAR,J

vga

W.P. No.39826 of 2006

25.02.2010