High Court Madras High Court

B.Mani vs The Collector on 18 February, 2010

Madras High Court
B.Mani vs The Collector on 18 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated: 18.02.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.38416 of 2006 

B.Mani					                ... Petitioner

			      -Vs.-

The Collector,
Thiruvannamalai,
Thiruvannamalai District.			             .. Respondent

Prayer:   Original Application No.6737 of 1999 was filed before the Tamil Nadu Administrative Tribunal praying to 

	(i) to call for the records in connection with the proceedings of the respondent herein issued in Na.Ka.Pa.E.1/14511/99 dated 23.08.1999.

	(ii) to set aside the same and direct the respondent to reappoint the applicant as Cholera Mazdoor.  Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

		For petitioner        : Mr.S.Ilamvaludhi
				
		For Respondent	 : Mr.S.Shivashanmugam
				     Government Advocate

						
                                                     
O R D E R

Original Application No.6737 of 1999 was filed before the Tamil Nadu Administrative Tribunal praying to call for the records in connection with the proceedings of the respondent herein issued in Na.Ka.Pa.E.1/14511/99 dated 23.08.1999 and set aside the same and direct the respondent to reappoint the petitoner as Cholera Mazdoor. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.

2.The petitioner was working as a Cholera Mazdoor. He was ousted by the respondent, while in service, for want of vacancy. No interim order has been passed at the time of filing the original application in the year 1999. At the time of final hearing, the learned counsel for the petitioner pleads that if the petitioner still not employed and if there is sufficient vacancy, his claim may be considered on merits.

3.Heard Mr.S.Shivashamugam, learned Government Advocate appearing for the respondent.

4.The petitioner is at liberty to make a representation to the respondent to consider his claim for re-appointment, if not already appointed. Such representation shall be considered and disposed of on its own merits within three months from the date receipt of such representation. This writ petition stands disposed of accordingly. No costs.

18.02.2010
Index: Yes/No.

Internet:Yes/No

vsm

To

The Collector,
Thiruvannamalai,
Thiruvannamalai District.

R.SUDHAKAR,J.

vsm

W.P.No.38416 of 2006

18.02.2010