High Court Madras High Court

G.Sridhar vs The Division Engineer (Highways) on 9 February, 2011

Madras High Court
G.Sridhar vs The Division Engineer (Highways) on 9 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 09-02-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.No.3054 of 2011
and
M.P.No.1 of 2011

G.Sridhar							.. Petitioner.

Versus

1.The Division Engineer (Highways),
Rural Roads,
Vellore.

2.The Assistant Engineer (H),
Rural Roads Section-I,
Gudiyatham,
Vellore District.						.. Respondents

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the first respondent to consider the claim of the petitioner for regular absorption in the post of Road Inspector Grade II or in any other suitable post by giving weightage to the past serviced rendered by the petitioner.

		For Petitioner	: 	Mr.P.I.Thirumoorthy
		For Respondents	:  	Mr.A.C.Mani Bharathi,
						Government Advocate





O R D E R

Heard the learned counsel appearing for the petitioner and the learned Government Advocate appearing for the respondents.

2. At this stage of the hearing, the learned counsel appearing for the petitioner had submitted that it would suffice if the petitioner is permitted to make a representation to the first respondent, with regard to the reliefs sought for in the present writ petition, and if the first respondent is directed to dispose of the same, on merits, within a specified time, as fixed by this Court.

3. The learned Government Advocate appearing for the respondents has no objection for this Court passing such an order.

4. In view of the submissions made by the learned counsels appearing for the parties concerned, the petitioner is permitted to make a representation to the first respondent, as prayed for, within a period of fifteen days from today, and on such representation being submitted, the first respondent is directed to pass appropriate orders thereon, on merits and in accordance with law, within a period of eight weeks thereafter. However, it is made clear that this Court, by this order, has not expressed any opinion on the merits of the matter.

5. With the above directions, the writ petition stands disposed of. No costs.

arr

To

1.The Division Engineer (Highways),
Rural Roads,
Vellore.

2.The Assistant Engineer (H),
Rural Roads Section-I,
Gudiyatham,
Vellore District