High Court Madras High Court

K.Murugan vs The General Manager on 14 March, 2006

Madras High Court
K.Murugan vs The General Manager on 14 March, 2006
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


DATED : 14/03/2006


CORAM:
THE HONOURABLE MR.JUSTICE P.JYOTHIMANI


W.P.(MD).No. 2397 of 2006
W.P.(MD).No. 2398 to 2401 of 2006


K.Murugan	         .. 	Petitioner in WP.2397 of 2006
C.K.Karuppaiah 	         .. 	Petitioner in WP.2398 of 2006
T.Mahalingam 	         .. 	Petitioner in WP.2399 of 2006
M.Marimuthu	         .. 	Petitioner in WP.2400 of 2006
M.Subramanian	         .. 	Petitioner in WP.2401 of 2006


Versus


The General Manager,
Tamil Nadu State Transport corporation
(Madurai) Limited,
Bye-Pass Road,
Madurai-625 010.  	.. 	Respondents in all WPs.	



	Writ Petitions filed under Article 226 of the Constitution of India for
the issuance of  Writ of  Mandamus  to direct the respondent to fix a definite
deferred date to join, with all the qualifications about age and community
reservation roaster, as in the date of appointment order dated 27.2.2006.


!For Petitioners	...	Mr.F.X.Eugene	


^For  Respondents    	...	Mr.K. V.Vijayakumar,
				Special Govt. Pleader.


:ORDER

Heard Mr.F.X.Eugene, the learned counsel appearing for the petitioners and
Mr. K.V. Vijayakumar the learned Special Government Pleader for respondents.

2. By consent of counsel on either side these writ petitions are taken up
for final hearing.

3. In the order, impugned notice dated 27.2.2006, under which the
petitioners were temporarily appointed as drivers, the respondent has directed
the petitioners to appear and join duty before the General Manager, Tamil Nadu
Transport Corporation, Madurai Limited, Tirunelveli on 10.3.2006. However when
they approached for joining duty as per the appointment order they were not
allowed to join duty stating that the election is under process and as per the
Chief Electoral Officer instruction, these appointments cannot be made.

4. In view of the facts and circumstances of the case, the petitioners
appointment order shall be given effect after election process is over.

5.With this observation, these writ petitions are disposed of. There is no
order as to cost. Consequently the connected W.P.M.P.Nos.2642 to 2646 of 2006
are closed.

mvk

To

The General Manager,
Tamil Nadu State Transport corporation
(Madurai) Limited,
Bye-Pass Road,
Madurai-625 010.