High Court Madras High Court

R.Balasingaravelan vs The State Of Tamil Nadu on 23 March, 2011

Madras High Court
R.Balasingaravelan vs The State Of Tamil Nadu on 23 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 23.03.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.12892 of 2006
and
W.P.M.P.No.14482 of 2006

R.Balasingaravelan						.. Petitioner.

Versus

1.The State of Tamil Nadu
   rep. By Secretary to Government,
   Highways Department,
   Fort St. George, Chennai  600 009.

2.The Chief Engineer (General),
   Highways Department,
   Chepauk, Chennai  600 005.				.. Respondents.

Prayer: This petition has been filed seeking for a writ of Mandamus, forbearing the respondents from preparing the panel and effecting promotions to the post of Assistant Divisional Engineer in the Highways Department in any manner except on the basis of the seniority list of Engineers which has been prepared as on 01.01.2004 and circulated in June 2004.

		For Petitioner 	  : Mr.R.Yashodwardhan
					    Senior Advocate
					    for Mr.M.Muthupandian

		For Respondents   : Mr.R.Geetha (AGP)


O R D E R

Heard the learned senior counsel representing the learned counsel appearing on behalf of the petitioner and the learned Additional Government Pleader appearing on behalf of the respondents.

2. At this stage of the hearing, the learned counsel appearing for the petitioner had submitted that it would suffice if the petitioner is permitted to make a representation to the first respondent, with regard to seniority of the petitioner, as prayed for, in the present writ petition and if the first respondent is directed to dispose of the same, on merits and in accordance with law, within a specified period.

3. The learned counsel appearing on behalf of the respondents has no objection for this Court passing such an order.

4. In view of the submissions made by the learned counsels appearing for the parties concerned, the petitioner is permitted to make a representation to the first respondent, within a period of four weeks from the date of receipt of a copy of this order, and on such representation being submitted, the first respondent is directed to dispose of the representation, on merits and in accordance with law, within a period of twelve weeks thereafter.

5. With the above directions, the writ petition stands disposed of. No costs. Consequently, connected miscellaneous petition is also closed.

cse

To

1.The State of Tamil Nadu
rep. By Secretary to Government,
Highways Department,
Fort St. George, Chennai 600 009.

2.The Chief Engineer (General),
Highways Department,
Chepauk,
Chennai 600 005