IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated 08.02.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
Writ Petition No.33640 of 2006
1. Perumal
2. Palani
3.Sivakumar
4.Ravikumar
5.Mariappan
6.Raju
7.Mariappan
8.Sivakumar
9.Madhiyan
10.Mariannan
11.Sakthivel
12.Vijayan
13.Murugan
14.Elumalai
15.Arjunan
16.Vijayakumar
17.Palaniappan
18.Ravi
19.Rajendran
20.Selvam
21.Narayanan
22.Thambi
23.Suresh
24.Palaniappan
25.Annamalai
26.Manoharan
27.G.Mani
28.Kumar
29.S.Manickam
30.Subramani
31.Ranjit
32.Mayilsamy
33.Murugan
34.K.Sivakumar
(All employed at in the Nominal
Muster Roll in Stanley Dam Sub Division
Mettur Division of the
Public Works Department) ... Petitioners
-Vs.-
1.The Engineer in Chief,
Chepauk,
Chennai 600 005.
2.The Superintending Engineer,
Public Works Department (WRO)
Salem Dharmapuri Circle
at Salem 7.
3.The Executive Engineer,
Mettur Division,
Mettur Dam,
Mettur - 636 401.
4.The Assistant Executive
Engineer, P.W.D.,
Stanley Dam Sub Division,
Mettur Dam. ... Respondents
Prayer: Original Application No.10315 of 1998 was filed before the Tamil Nadu Administrative Tribunal praying to direct the respondents to absorb the applicants against regular vacancies and regularise their services. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
For petitioners : Mr.V.Chandrakumar
For respondents : Mr.B.Vijay Government Advocate
O R D E R
Original Application No.10315 of 1998 was filed before the Tamil Nadu Administrative Tribunal, praying to direct the respondents to absorb the applicants against regular vacancies and regularise their services. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
2.All the petitioners are Nominal Muster Roll employees. They were working at different places, at the time of filing the original application in the year 1998. At this point of time, according to the counsel for the petitioner it is not clear whether the relief sought for by the petitioner has already been granted to them or not. If the petitioners are still aggrieved, they are entitled to make a fresh representation to the competent or appropriate authority, pointing out the Government Orders passed from time to time and seek the relief of absorption/ regularisation as the case may be. Such representation made shall be considered by the said authority and disposed of on merits within a reasonable period of time preferably within three months from the date of receipt of such representation.
3.The writ petition stands disposed of accordingly. No costs.
8.2.2010
Index: Yes/No.
Internet:Yes/No
vsm
To
1.The Engineer in Chief,
Chepauk,
Chennai 600 005.
2.The Superintending Engineer,
Public Works Department (WRO)
Salem Dharmapuri Circle
at Salem 7.
3.The Executive Engineer,
Mettur Division,
Mettur dam
Mettur – 636 401.
4.The Assistant Executive
Engineer, P.W.D.,
Stanley Dam Sub Division,
Mettur Dam.
R.SUDHAKAR,J.
vsm
W.P.No.33640 of 2006
8.2.2010