IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 16.02.2010
CORAM
THE HON'BLE MR.JUSTICE R. SUDHAKAR
W.P.No. 33811 of 2006
1 A. ALEXANDER DALT .. PETITIONER
Vs
1 STATE OF TAMILNADU
REP. BY SECRETARY TO GOVERNMENT,
HOME DEPARTMENT, CHENNAI 600 009.
2 DIRECTOR GENERAL OF POLICE
CHENNAI 600 004
3 ADDITIONAL DIRECTOR GENERAL
OF POICE & COMMISSIONER OF POLICE,
MADRAS CITY, CHENNAI - 600 08.
4 JOINT COMMISSIONER OF POLICE
(LAW AND ORDER),
MADRAS CITY POLICE,
CHENNAI - 600 008. .. RESPONDENTS
Prayer
Original Application No. 9649 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench to issue a direction to call for the records (1) C.R.No. 19 /95/PR 2(2) /DPI Dist dt. 22.8.1995 of the 4th respondent (2) Pro Appeal No. 9/PR II (2)/ 96 dt. 20.5.1996 of the 3rd respondent and (3) Pro. RC No 19554 /AP.2 (2) /98 dt. 26.6.1998 of the 2nd respondent, quash the said orders dt. 22.8.1995, 20.5.1996 and 26.06.1998 of Respondents 4, 3 and 2 respectively. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was transferred and numbered as Writ petition.
For Petitioner .. Mr. M. Ravi
For Respondents .. Mr. S. Sivashanmugam,
Government Advocate
ORDER
The petitioner challenges the proceedings imposing punishment of stoppage of increment for 2 years with cumulative effect in this writ petition.
2. The learned counsel for the petitioner fairly submits that the appeal and the review filed by the petitioner before the Government were dismissed. There after the petitioner had preferred a mercy petition before the Government and that the same is pending with the Government. He would submit that a direction may be issued to the Government to dispose of the mercy petition.
3. Heard. Mr.S. Sivashanmugam, counsel for the respondent. In view of the limited prayer sought for, the respondent Government is directed to dispose of the petition dated 21.10.1998 on merits. The petitioner is entitled to make further representation along with the copy of the earlier petition made to the first respondent and same
shall be considered and disposed of within a period of 3 months from the date of receipt of a copy of this order. The writ petition stands disposed of. No cost.
sms
To
1 STATE OF TAMILNADU
REP. BY SECRETARY TO GOVERNMENT,
HOME DEPARTMENT, CHENNAI 600 009.
2 DIRECTOR GENERAL OF POLICE
CHENNAI 600 004
3 ADDITIONAL DIRECTOR GENERAL
OF POICE & COMMISSIONER OF POLICE,
MADRAS CITY, CHENNAI - 600 08.
4 JOINT COMMISSIONER OF POLICE
(LAW AND ORDER),
MADRAS CITY POLICE,
CHENNAI 600 008