High Court Madras High Court

M.Ayyadurai vs Deputy Inspector-General Of … on 17 February, 2010

Madras High Court
M.Ayyadurai vs Deputy Inspector-General Of … on 17 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 17.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition Nos.38192 to 38195 of 2006


W.P.No.38192 of 2006:-

M.Ayyadurai                                                          ... Applicant 

 Vs. 

1.Deputy Inspector-General of Police,
   Vellore range,
   Vellore.

2.Superintendent of Police,
   District Police Office,
   Namakkal District.                                             ... Respondents 						

W.P.No.38193 of 2006:-

S.Jegaraj Gandhi                                                   ... Applicant 

 Vs. 

1.Deputy Inspector-General of Police,
   Vellore range,
   Vellore.

2.Superintendent of Police,
   District Police Office,
   Salem District.                                             ... Respondents 


W.P.No.38194 of 2006:-

A.Mohandas                                                          ... Applicant 

 Vs. 

1.Deputy Inspector-General of Police,
   Vellore range,
   Vellore.

2.Superintendent of Police,
   District Police Office,
   Namakkal District.                                             ... Respondents

W.P.No.38195 of 2006:-

K.Sengodan                                                          ... Applicant 

 Vs. 

1.Deputy Inspector-General of Police,
   Vellore range,
   Vellore.

2.Superintendent of Police,
   District Police Office,
   Namakkal District.                                             ... Respondents


	Original Application No.6439 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 24.2.1993 and further as Head Constable with effect 25.6.1999 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits.   Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

	Original Application No.6426 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 10.1.1993 and further as Head Constable with effect 20.2.1997 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits.   Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

	Original Application No.6563 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 27.1.1994 and further as Head Constable with effect 25.6.1999 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits.   Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

	Original Application No.6440 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 24.2.1993 and further as Head Constable with effect 14.1.1998 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits.   Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 


	For petitioner in
	all W.Ps.            : Mr.S.Ravi	

	For respondents 
	in all W.Ps.        : Mr.S.Sivashanmugam,			 		 Government Advocate

                          -----                              

COMMON ORDER
	Original Application No.6439 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 24.2.1993 and further as Head Constable with effect 25.6.1999 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits.   Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

	2.  Original Application No.6426 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 10.1.1993 and further as Head Constable with effect 20.2.1997 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits.   Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

	3.  Original Application No.6563 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 27.1.1994 and further as Head Constable with effect 25.6.1999 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits.   Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

	4.  Original Application No.6440 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 24.2.1993 and further as Head Constable with effect 14.1.1998 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits.   Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

	5.  All the four petitioners/applicants seek direction for promotion without reference to the charge memo pending against them.  It is stated that in the meanwhile, the petitioners have been granted the benefit of promotion.  In such view of the matter, no further adjudication  is required in these matters.  Therefore, all the four Writ Petitions are dismissed as infructuous.  No costs.	

                                                                             17.2.2010
Index:    No.
Internet:Yes 

ts 			

To

1.Deputy Inspector-General of Police,
   Vellore range,
   Vellore.

2.Superintendent of Police,
   District Police Office,
   Namakkal District.        

3.Superintendent of Police,
   District Police Office,
   Salem District.       
 
                
R.SUDHAKAR,J.

ts

Common Order in
W.P.Nos.38192 to 38195 of 2006
17.2.2010