High Court Madras High Court

S.Muthusamy vs The District Collector on 24 February, 2010

Madras High Court
S.Muthusamy vs The District Collector on 24 February, 2010
       

  

  

 
 
 		IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 24.02.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

W.P.No.42626 of 2006

S.Muthusamy		        	.. 			Petitioner
						Vs.

1.The  District Collector
   (Panchayat  Development)
   Collector's Office, Karur.

2.Thiru K.Subramanian
   Dy.Block Development Officer
   Panchayat Union, Thanthoni
   Karur District.

3.Thiru K.Kaliappan
   Superintendent (in the Cadre of Dy B.D.O.)
   Office of the Project Officer of 
   the women Development Programme,
  Karur.

4.Tmt.S.S.Yamuna
   Extension Officer Panchayat
   Panchayat Union, Thanthoni
   Karur District

5.Thiru V.Chidambaram
   Extension Officer Panchayat
   Panchayat Union, K.Paramathi
   Karur District







6.Thiru M.Jaffer Ali 
   Extension Officer (Social  Education  
	& Public Relation)
   Panchayat Union, Aravakurichi
   Karur District

7.Thiru M.Selvaraj
    Extension Officer, Panchayat 
   Panchayat Union, Kulithalai 
   Karur District.							   .. Respondents
   
PRAYER:  Original Application No.7902 of 1999 was filed before the Tamil Nadu Administrative Tribunal, praying to call for the records in Proceedings NAKA:PAVA:1/2882/99 dt. 02.06.1999 and Consequential Order passed in Proceedings NAKA : PAVA: 1/2882/99 dt. 04.07.1999, on the file of the 1st Respondent and to quash the same and directing the 1st Respondent to review the Promotion list for the post of Deputy Block Development Officer for the Year 1999 including the petitioner's name in the Panel with all benefits from 07.07.1999 onwards.  Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 
		     For Petitioner      :   Mr.D.Krishna Kumar
		    For Respondents  :   No appearance (for R3,R4,R5&R7) 	    
		     			     :   Mr.S.Sivashanmugam( For R1)
						Government Advocate 

				
				
					O R D E R

Original Application No.7902 of 1999 was filed before the Tamil Nadu Administrative Tribunal, praying to call for the records in Proceedings NAKA:PAVA:1/2882/99 dt. 02.06.1999 and Consequential Order passed in Proceedings NAKA : PAVA: 1/2882/99 dt. 04.07.1999, on the file of the 1st Respondent and to quash the same and directing the 1st Respondent to review the Promotion list for the post of Deputy Block Development Officer for the Year 1999 including the petitioner’s name in the Panel with all benefits from 07.07.1999 onwards. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.

2. The petitioner seeks Notional benefits after retirement stating that the petitioner is entitled to promotion and monetary benefits. A representation has been given on 11.06.1999 and 02.08.1999 to the first respondent. The petitioner states that the grievance of the petitioner will be met if such representation, is disposed of on merits.

R.SUDHAKAR,J.

sms

3. Considering the facts and circumstances of the case, the petitioner is at liberty to make a fresh representation enclosing the earlier representation to the appropriate authority and the same shall be considered and disposed of on merits within a period of three months from the date of receipt of a copy of this order. The writ petition stands ordered accordingly.

Index         : Yes/No 						24.02.2010
Internet	: Yes/No
sms



To

   The  District Collector
   (Panchayat  Development)
   Collector's Office, Karur.
	



W.P.No.42626 of 2006