High Court Madras High Court

R.Saravanan vs The Block Development Officer on 21 July, 2010

Madras High Court
R.Saravanan vs The Block Development Officer on 21 July, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED  :  21.07.2010


CORAM

THE HONOURABLE MR.JUSTICE D.HARIPARANTHAMAN

W.P.No. 10475 of 2010
				
R.Saravanan						... 	Petitioner

Vs

1.The Block Development Officer, 	
Morappur Panchayat Union,
Pappireddy Patti Taluk,
Dharmapuri District.  

2.The President,
Kethureddipatti Village,
Morappur Panchayat Union,
Pappireddy Patti Taluk,
Dharmapuri District.  					... 	Respondents

PRAYER: Petition filed under Article 226 of the Constitution of India for a Writ of Mandamus, directing the second respondent to consider and dispose of the petitioner's representation dated 16.04.2010 for subsistence allowance and arrears of salary.  

	For Petitioner 	: Mr.A.Ilaya Perumal

	For Respondents : Mr.N.Senthilkumar,
				  Additional Government Pleader 
			        


			ORDER	

The petitioner was placed under suspension by the second respondent by an order dated 24.09.2009 on the ground that a criminal case is pending against him and he was arrested on 24.09.2009. The criminal case is relating to demanding and accepting bribe of Rs.1,500/- from a co-workman Thiru.Gopal. The grievance of the petitioner is that though he was placed under suspension he has not been paid subsistence allowance. He made a representation dated 16.04.2010 to pay him subsistence allowance. Since no order was passed on the representation, he filed the writ petition seeking a direction to dispose of the same by the second respondent.

2.Notice of motion was ordered on 12.05.2010.

3.Heard Mr.A.Ilaya Perumal, learned counsel appearing for the petitioner and Mr.N.Senthilkumar, learned Additional Government Pleader appearing for the first and second respondents.

4.Considering the nature of the prayer, a direction is issued to the second respondent to dispose of the representation dated 16.04.2010 on merits and in accordance with law within a period of eight weeks from the date of receipt of a copy of this order.

Accordingly, this writ petition is disposed of. No costs.

mps

To

1.The Block Development Officer,
Morappur Panchayat Union,
Pappireddy Patti Taluk,
Dharmapuri District.

2.The President,
Kethureddipatti Village,
Morappur Panchayat Union,
Pappireddy Patti Taluk,
Dharmapuri District