High Court Madras High Court

R. Thiyagu vs State Of Tamil Nadu on 3 February, 2010

Madras High Court
R. Thiyagu vs State Of Tamil Nadu on 3 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 3.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.34192 of 2006

R. THIYAGU                                                        ... PETITIONER  

                                                     Vs

1.  STATE OF TAMIL NADU,
     REP. BY ITS SECRETARY TO GOVT.,
     SCHOOL EDUCATION  DEPT.,
     FORT ST. GEORGE,
     CHENNAI - 09.

2.  THE CHIEF EDUCATIONAL OFFICER, 
     DHARMAPURI DISTRICT.

3.  DISTRICT EMPLOYMENT OFFICER, 
     KRISHNAGIRI,
     DHARMAPURI DISTRICT.                              ... RESPONDENTS


      

	Original Application No.9278 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to call for the records pertaining to the order passed by the 1st respondent in his proceedings Lr.No.20732/M1/97-1  dated 11.06.1997 and set aside  the same and direct the respondents to appoint the petitioner as Secondary Grade Assistant by relaxing age.    Since the Tamil Nadu Administrative Tribunal was abolished, the O.A., was received by transfer and numbered as Writ Petition. 


	For petitioner      : Mr.S.Ganesan	

	For respondents  : Mr.S.Sivashanmugam,
			 Government Advocate 

                            -----                              

O R D E R

Original Application No.9278 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to call for the records pertaining to the order passed by the 1st respondent in his proceedings Lr.No.20732/M1/97-1 dated 11.06.1997 and set aside the same and direct the respondents to appoint the petitioner as Secondary Grade Assistant by relaxing age. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A., was received by transfer and numbered as Writ Petition.

2. Petitioner has made a representation/review petition on 10.8.1997 to the Secretary to Government, School Education Department, the first respondent to consider his case for relaxation of age for appointment as Secondary Grade Teacher. It is stated by the learned counsel for the petitioner that such representation has not been disposed off on merits and suitable direction may be issued.

3. The Original Application has been filed in the year 1998 for the above stated relief. If the representation has not been disposed off so far, the petitioner is permitted to make further representation to the first respondent within a month from the date of receipt of a copy of this order and the first respondent shall dispose off the same on merits and in accordance with law within two months thereafter. The Writ Petition is disposed off accordingly. No costs.

ts

To

1. STATE OF TAMIL NADU,
REP. BY ITS SECRETARY TO GOVT.,
SCHOOL EDUCATION DEPT.,
FORT ST. GEORGE,
CHENNAI – 09.

2. THE CHIEF EDUCATIONAL OFFICER,
DHARMAPURI DISTRICT.

3. DISTRICT EMPLOYMENT OFFICER,
KRISHNAGIRI,
DHARMAPURI DISTRICT