IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 17.02.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
W.P.NOs.38540 OF 2006
C.Selvi Joice .. Petitioner
Vs.
1.Director of Medical Service,
Teynampet, Chennai-6.
2.Director of Public Health and
Preventive Medicines,
259, Annasalai,
Chennai-600 006. .. Respondents
PRAYER: Original Application No.6534 of 1999 was filed before the Tamil Nadu Administrative Tribunal, praying to direct the respondents to appoint the applicant in any one of the Government Hospital as per the seniority list sent by the Nursing Council of Tamil Nau. 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 Respondents : Mr.S.Shivashnamugam,
Government Advocate
O R D E R
Original Application No.6534 of 1999 was filed before the Tamil Nadu Administrative Tribunal, praying to direct the respondents to appoint the petitioner in any one of the Government Hospital as per the seniority list sent by the Nursing Council of Tamil Nadu. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
2.At the time of final hearing, there is no representation on behalf of the petitioner. It is not clear as to whether the petitioner has gainfully employed either in the first respondent Department or elsewhere. If the grievance of the petitioner still subsists, the petitioner is entitled to make further representation to the first respondent or any other appropriate authority as the case may be, to consider her claim for appointment, if not already employed. Such representation shall be considered and disposed of on merits within a reasonable period of time, preferably within a period of three months from the date of receipt of such representation. This writ petition is ordered as above. No costs.
vsm
To
1.Director of Medical Service,
Teynampet, Chennai-6.
2.Director of Public Health and
Preventive Medicines,
259, Annasalai,
Chennai 600 006