High Court Madras High Court

A. Pitchai vs The Joint Registrar Of … on 28 January, 2002

Madras High Court
A. Pitchai vs The Joint Registrar Of … on 28 January, 2002
Author: K Sivasubramaniam
Bench: K Sivasubramaniam


ORDER

K.P. Sivasubramaniam, J.

1. The petitioner seeks for a writ of mandamus to direct
the respondent to consider the petitioner’s representation
dated 16.08.2001

2. In the above mentioned representation the
petitioner seeks to be reinstated in service with the
consequential benefits. It is represented that the petitioner
has been kept under suspension with effect from 10.08.2000 and
he has forwarded the above mentioned application for
restoration to duties.

3. I do not propose to go into the merits of the
contentions of the petitioner. Having regard to the nature of
the prayer, it is sufficient to direct the appropriate
authority to dispose of the representation of the petitioner
dated 16.08.2001 in accordance with law and on merits within a
period of four weeks from the date of receipt of a copy of
this order. The fact that this order is issued does not mean
that the petitioner is automatically entitled to
reinstatement. The claims of the petitioner have to be
examined in accordance with law. The authority has to apply
its own mind and is not to be guided by any opinion given by
the Government Pleader.

4. With the above observation, the writ petition is
disposed of. No costs.