High Court Madras High Court

A. Malar Vizhi vs District Employment Officer, … on 19 July, 2002

Madras High Court
A. Malar Vizhi vs District Employment Officer, … on 19 July, 2002
Author: P Misra
Bench: P Misra


ORDER

P.K. Misra, J.

1. Heard the learned counsel appearing for the petitioner and the Additional Government Pleader for the respondents.

2. Though the matter is listed for considering the question of stay, considering the prayer in the WPMP and the main writ petition, the main writ petition itself is taken up for disposal on the consent of the learned counsel appearing for the parties.

3. The petitioner has completed the Secondary Grade Teachers Training Diploma Course. She was the resident of Kanyakumari District. Subsequently, she got married in the year 1994 to a person who is a permanent resident of Dindigul. Accordingly the petitioner transferred her employment exchange registration to Dindigul. It is stated that in the year 1999, she had applied for a job and was called for an interview and she was selected. But could not be appointed due want of vacancy. It is further stated that subsequently in the year 2000, she was again called for an interview and the petitioner understands ha she has been selected but because she originally belonged to Kanyakumari District she has not been given employment.

4. Since the petitioner has been married to a person in Dindigul District, it is expected that she should live with her husband in that District. Therefore, the change or transfer of name from Kanyakumari District to Dindigul District is for a valid legal purpose and cannot be neglected by the authorities.

5. In such view of the matter, it is directed that if the petitioner has been selected and there is any vacancy, she should be appointed.

6. Subject to the above observation, the writ petition as well as the WPMP are disposed of.