High Court Madras High Court

M.Radhakrishnan vs The Srivilliputhur Panchayat … on 16 February, 2010

Madras High Court
M.Radhakrishnan vs The Srivilliputhur Panchayat … on 16 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 16.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.42712 of 2006


M.Radhakrishnan 	                                                ... Applicant  
					   					      -Vs.-

The Srivilliputhur Panchayat Union,
represented by its Commissioner,
Srivilliputhur,
Virudhunagar, District.                                           ... Respondent 


   	Original Application No.5975  of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying  to  issue direction directing the respondents to regularise the services of the applicant in the post of Night Watchman or in any appropriate post in the respondent Union so as to enable the applicant to become a regular employee of the respondent union on a time scale of pay.    Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 
				
	For petitioner         :  No appearance
		
	For respondent       :  Mr.Sivashanmugam
			     Government Advocate.

                            -----                           

O R D E R

Original Application No.5975 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue direction directing the respondents to regularise the services of the applicant in the post of Night Watchman or in any appropriate post in the respondent Union so as to enable the applicant to become a regular employee of the respondent union on a time scale of pay. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.

2. No appearance for the petitioner. Considering the nature of relief sought for as above, it is not clear whether the petitioner has been granted the benefit as prayed for in the Original Application filed in the year 1999 seeking regularisation. If the grievance of the petitioner still subsists, the petitioner is permitted to make a representation for appropriate relief to the respondent within a month from the date of receipt of a copy of this order and the respondent shall consider and dispose off the same on merits and in accordance with law within two months thereafter. The Writ Petition is disposed of accordingly. No costs.

ts

To

The Commissioner,
Srivilliputhur Panchayat Union,
Srivilliputhur,
Virudhunagar District