High Court Madras High Court

D.Rajappa vs The State Of Tamil Nadu on 21 January, 2010

Madras High Court
D.Rajappa vs The State Of Tamil Nadu on 21 January, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 21-01-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition Nos.11961 of 2006, 8620 of 2006, 8951 of 2006, 35449 of 2006, 12645 of 2006, 24989 of 2006, 38276 of 2006 and 6396 of 2007 of 2010
and
W.P.MP.Nos.13581 of 2006, 9586 of 2006, 9908 of 2006 and 14231 of 2006
and
M.P.Nos.1 of 2006 and 2 of 2006


W.P.No.11961 of 2006

1.D.Rajappa
2.M.Sambandam
3.M.Balamurugan
4.S.K.Kumarasamy
5.P.Royar
6.V.Rajendran
7.S.Azhahan
8.M.R.Sethurathinam
9.J.Sugavanam
10.K.Daniel
11.J.Sundersingh							.. Petitioners

Vs.

The State of Tamil Nadu
Rep. By the Secretary to Government,
Finance (D.P.E.) Department,
Fort St. George, Chennai  9.				.. Respondent 

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondent to extend the benefit of payment of Dearness Allowance on full pension at the rate prescribed by the Government of Tamil Nadu from time to time respectively with effect from 04.05.1991/ date of retirement on Voluntary Retirement Scheme/date of superannuation to the pensioners along with the arrears and the interest of the belated payments at the rate of 12% per annum as per the pension rules.

W.P.No.8620 of 2006

1.K.R.Subramanian

2.B.Sundaresan

3.P.Shanmugam

4.R.Venkatasubramanian

5.R.Sridhar Rao

6.A.Subramanian

7.D.Yamunadoss

8.R.Seshadri

9.R.S.Kailasam

10.P.Padmanabhan Adiyodi

11.L.John Joseph

12.S.Suriyanarayanan

13.P.Sathyanathan

14.N.Ramamurthy

15.G.Venkatasubramanian

16.R.Pichamoorthy

17.V.Rajasekaran

18.D.Krishnaswamy

19.A.Krishnan

20.R.Varadharajulu

21.R.Charukasadesikan

22.R.Ganapathi Venkataraman

23.R.Bakthavathsalu

24.R.Ramakrishnan

25.C.Subbiah

26.C.S.Sankaranarayanan

27.E.S.Ganapathi Subramaniam

28.A.M.Chakkochen

29.S.Ranganathan

30.N.Muthusubramanian

31.V.Vasanthakumari

32.G.Gopalakrishna Kurup

33.S.Manickam

34.R.Purushothaman

35.K.Parthasarathy

36.A.Ganesan

37.T.P.Arumugam

38.T.D.Gopalakrishnan

39.J.Senthilkumar

40.K.Damodaradu

41.V.Vinayakam

42.V.Rangarao

43.N.Thillainayagam

44.S.Manickam

45.K.Kabali

46.R.Pichai

47.V.L.Narayanamurthy

48.N.R.Natarajan

49.B.V.Subramaniam

50.S.Subbulakshmi

51.K.Subramaniam

52.S.Rajmoney

53.M.V.Ranganathan

54.G.Anandaraj

55.M.Vilvanathan

56.K.Mangali

57.D.Dharman

58.Abdul Wahid Shakir

59.K.Gururajan

60.M.Manickam

61.M.Lingesan

62.D.G.Arokiadoss

63.S.Gowri

64.K.Bakthavatsalam

65.T.Kannabiran

66.M.S.Ramakoty

67.V.Govindarajan

68.B.Venkatesan

69.M.Diraviam

70.N.Narasimhan

71.G.Sundaramurthy

72.R.Rathinappa

73.K.Sundalaimuthu

74.K.H.Jayalakshmi

75.A.Sundaram

76.E.Ganesan

77.M.Dharmarajan

78.K.Venkatasubramanian

79.R.Varadarajan

80.K.Rajagopalan

81.S.Venkataramani

82.V.Ramachandran

83.S.Selvaganapathy

84.K.V.Venugopal

85.V.Swaminathan

86.A.Krishnan

87.N.Kuppaih

88.C.V.Narasimhan

89.S.P.Shanmuga Sundaram

90.I.Irulappan

91.K.Somalinga Athamarao

92.P.K.Janakiraman

93.M.Rajakesavan

94.O.V.Desikachari

95.T.K.Ramalingam

96.V.Raghavendran

97.B.Kalyanaraman

98.M.Naganathan

99.M.Vallinayam

100.P.K.Muthuswami

101.D.Venkataswamy

102.N.Devarajan

103.K.Govindan

104.G.Angamuthu

105.R.Muthukrishnan

106.P.Narayanan

107.M.Govindan

108.M.Muthukrishnan

109.B.G.Arthanari

110.N.R.Subramanian

111.M.Ameer John

112.P.Palanisamy

113.R.Madhavan

114.P.G.Devarajulu

115.M.Selvarajan

116.P.Muthian

117.T.Jeganathan

118.A.G.Basheer Ahamed

119.R.Lakshminarayan

120.N.Srinivasan

121.C.Arumugam

122.I.A.Salahudeen

123.S.Nethirasigamani

124.P.Nagappan

125.G.Thirugnanasambandam

126.C.S.Sundaram

127.C.Palaniswami

128.A.S.Adam

129.K.Ramanathan

130.T.R.Ramabadran

131.K.Muniyandi

132.M.K.Srinivasan

133.B.Jagannathan

134.K.Sarangan

135.M.Jayaraman

136.S.K.Raju

137.C.Appavoo .. Petitioners

Vs.

The State of Tamil Nadu
Rep. By the Secretary to Government,
Finance (D.P.E.) Department,
Fort St. George, Chennai 9. .. Respondent

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondent to extend the benefit of payment of Dearness Allowance on full pension at the rate prescribed by the Government of Tamil Nadu from time to time respectively with effect from 04.05.1991/ date of retirement on Voluntary Retirement Scheme/date of superannuation to the pensioners along with the arrears and the interest of the belated payments at the rate of 12% per annum as per the pension rules.

W.P.No.8951 of 2006

1.P.Jayaraman

2.P.S.Sundara Murthy

3.P.Seetharaman

4.M.Ranganathan

5.P.Thiyagarajan

6.G.Loganathan

7.A.Krishnan

8.R.Nirmala

9.S.Jayam

10.V.Rukmani Vijayaraghavan

11.C.N.Rukmani

12.K.Raman

13.K.Balasubramaniam

14.S.Rajamani

15.C.S.Sundaram

16.C.Palaniswami

17.M.Ananthanarayan

18.P.Dhandapani

19.A.Rajamanickam .. Petitioners

Vs.

1.The State of Tamil Nadu
Rep. By the Secretary to Government,
Finance (D.P.E.) Department,
Fort St. George, Chennai 9.

2.The Secretary to Government,
Industries Department,
Fort St. George, Chennai 9. .. Respondents

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondents to extend the benefit of payment of Dearness Allowance on full pension at the rate prescribed by the Government of Tamil Nadu from time to time respectively with effect from 04.05.1991/ date of retirement on Voluntary Retirement Scheme/date of superannuation to the pensioners along with the arrears and the interest of the belated payments at the rate of 12% per annum as per the pension rules.

W.P.No.35449 of 2006

K.T.Perumal .. Petitioner

Vs.

The State of Tamil Nadu
Rep. By the Secretary to Government,
Finance (D.P.E.) Department,
Fort St. George, Chennai 9. .. Respondent

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondent to extend the benefit of payment of Dearness Allowance on full pension at the rate prescribed by the Government of Tamil Nadu from time to time respectively with effect from 04.05.1991/ date of retirement on Voluntary Retirement Scheme/date of superannuation to the pensioners along with the arrears and the interest of the belated payments at the rate of 12% per annum as per the pension rules.

W.P.No.12645 of 2006

1.M.Ramarathinam

2.K.Sambandam

3.M.Balamurugan

4.P.Royar

5.S.K.Kumarasamy

6.S.Mahalingam

7.K.Swaminathan

8.S.Subramanian

9.P.Ayyanar

10.M.Durairaj

11.R.Divakaran

12.S.Shanmugam

13.A.Vaiyapuri

14.M.Selvarajan

15.P.Ramaraj

16.P.Loganathan

17.R.Rukmani .. Petitioners

Vs.

1.The State of Tamil Nadu
Rep. By the Secretary to Government,
Finance (D.P.E.) Department,
Fort St. George, Chennai 9.

2.The Secretary to Government,
Industries Department,
Fort St. George, Chennai 9. .. Respondents

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondents to extend the benefit of payment of Dearness Allowance on full pension at the rate prescribed by the Government of Tamil Nadu from time to time respectively with effect from 04.05.1991/ date of retirement on Voluntary Retirement Scheme/date of superannuation to the pensioners along with the arrears and the interest of the belated payments at the rate of 12% per annum as per the pension rules.

W.P.No.24989 of 2006

1.S.Kannan

2.R.Rajasekaran

3.N.T.Vedavalli

4.S.Nagamani

5.R.Narayanan

6.T.N.Radhakrishnamoorthy

7.M.Rajamanickam

8.V.K.Sornam

9.K.Ramalingam

10.T.S.Gopalakrishnan

11.V.T.Shantharam

12.S.Radhakrishnan

13.A.Lurthsamy .. Petitioners

Vs.

The State of Tamil Nadu
Rep. By the Secretary to Government,
Finance (D.P.E.) Department,
Fort St. George, Chennai 9. .. Respondent

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondent to extend the benefit of payment of Dearness Allowance on full pension at the rate prescribed by the Government of Tamil Nadu from time to time respectively with effect from 04.05.1991/ date of retirement on Voluntary Retirement Scheme/date of superannuation to the pensioners along with the arrears and the interest of the belated payments at the rate of 12% per annum as per the pension rules.

W.P.No.38276 of 2006

1.P.Viswanathan

2.C.D.Devasenan

3.M.T.Ramamurthy

4.P.Sundaresan

5.A.Manickaraj

6.G.Sundaram

7.R.Venkatachalam

8.N.Kannayaram

9.C.K.Annamalai

10.M.Palanivelu

11.Arifuddin

12.S.Surulivelu

13.Velgian Fernando

14.P.Joseph Antony

15.P.N.Anandan .. Petitioners

Vs.

The State of Tamil Nadu
Rep. By the Secretary to Government,
Finance (D.P.E.) Department,
Fort St. George, Chennai 9. .. Respondent

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondent to extend the benefit of payment of Dearness Allowance on full pension at the rate prescribed by the Government of Tamil Nadu from time to time respectively with effect from 04.05.1991/ date of retirement on Voluntary Retirement Scheme/date of superannuation to the pensioners along with the arrears and the interest of the belated payments at the rate of 12% per annum as per the pension rules.

W.P.No.6396 of 2007

1.T.Subramanya

2.P.Ramraj

3.B.Paramasivam

4.R.Kannan

5.P.S.Somasundaram

6.K.S.Pavithran

7.N.Parthasarathy

8.Syed Yaseen

9.P.N.Balasundaram

10.A.Jayaseelan

11.K.Sundaresan .. Petitioners

Vs.

The State of Tamil Nadu
Rep. By the Secretary to Government,
Finance (D.P.E.) Department,
Fort St. George, Chennai 9. .. Respondent

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the respondent to extend the benefit of payment of Dearness Allowance on full pension at the rate prescribed by the Government of Tamil Nadu from time to time respectively with effect from 04.05.1991/ date of retirement on Voluntary Retirement Scheme/date of superannuation to the pensioners along with the arrears and the interest of the belated payments at the rate of 12% per annum as per the pension rules.

For Petitioners
in all W.Ps : Mr.M.Subramaniam

For Respondents
in all W.Ps : Mr.S.Gopinathan
Additional Government Pleader

COMMON ORDER

Heard the learned counsels appearing for the petitioners, as well as the learned Additional Government Pleader appearing for the respondents.

2. At this stage of the hearing of the writ petitions, the learned counsel appearing on behalf of the petitioners had submitted that it would suffice, if this Court is pleased to permit the petitioners to make representations to the respondents, with regard to the reliefs sought for in the writ petitions, within a specified period and on such representation being made, the respondents are directed to dispose of the same, on merits and in accordance with law, within a specified period.

3. The learned Additional Government Pleader appearing on behalf of the respondents, has no objection for such an order being passed by this Court.

4. In view of the limited relief sought for by the learned counsel appearing for the petitioners without going into the merits of the case, the petitioners are permitted to make representations to the respondents, with regard to the reliefs sought for in the present writ petitions, within a period of 15 days from the date of receipt of a copy of this order and on receipt of such representations, the respondents are directed to dispose of the same, on merits and in accordance with law, within a period of four months thereafter. The petitioners are directed to furnish copies of the representations to the respondents, along with a copy of this order.

5. Accordingly, the writ petitions are disposed of, with the above directions. No costs. Consequently, connected miscellaneous petitions are also closed.

cse

To

1.The State of Tamil Nadu
Rep. By the Secretary to Government,
Finance (D.P.E.) Department,
Fort St. George, Chennai 9.

2.The Secretary to Government,
Industries Department,
Fort St. George,
Chennai 9