BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 02/12/2008
CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA
W.P.(MD)No.10998 of 2008
K.Sumathi ... Petitioner
Vs.
1.The Commissioner,
Hindu Religious Charitable and
Endowment Department,
Nungambakkam,
Chennai-34.
2.The Joint Commissioner/Executive Officer,
Arulmigu Dhandayuthapani Swami Temple,
Palani.
3.The Board of Trustees,
Arulmigu Dhandayuthapani Swami Temple,
Palani. ... Respondents
Prayer
Writ Petition filed under Article 226 of the Constitution of India
for issuance of a Writ of Mandamus, to direct the first respondent to
consider and pass orders in the recommendations of the second respondent
proceedings in Na.Ka.No.3345/07/A1 dated 09.09.2007.
!For Petitioner ... Mr.S.Kadarkarai
^For Respondents ... Mr.D.Sasikumar
Government Advocate
:ORDER
This writ petition has been filed to direct the first respondent to
consider and pass orders in the recommendations of the second respondent
proceedings in Na.Ka.No.3345/07/A1 dated 09.09.2007.
2. Heard Mr.S.Kadarkarai, learned counsel appearing for the petitioner and
also, Mr.D.Sasikumar, learned Government Advocate who took notice on behalf of
the respondents.
3. The grievance of the petitioner as stood exposited from the affidavit
accompanying the writ petition as well as from the representation made by the
learned counsel for the petitioner, is to the effect that the first respondent
viz., the Commissioner, Hindu Religious Charitable and Endowment Department,
Chennai is in receipt of the recommendations of the second respondent viz., the
Joint Commissioner/Executive Officer, Arulmigu Dhandayuthapani Swami Temple,
Palani relating to the petitioner; since there was no response from the first
respondent, this writ petition has been filed.
4. The learned counsel for the petitioner would develop his arguments to
the effect that the petitioner is at present working in Arulmigu Dhandayuthapani
Swami Temple, Palani as daily wager Technical Assistant; already the second
respondent recommended her name for being regularized; but the first respondent
has not responded to it.
5. Heard the learned Government Advocate.
6. Hence, in these circumstances, the following direction is given:
On receipt of a copy of this order, the first respondent viz., the
Commissioner, Hindu Religious Charitable and Endowment Department, Chennai shall
see to it that the recommendations of the second respondent is considered on
merits untrammeled and uninfluenced by any of the observations made by this
Court, within a period of fifteen days from the date of receipt of a copy of
this order.
7. With the above said direction, this writ petition is disposed of. No
costs.
dp/smn
To
1.The Commissioner,
Hindu Religious Charitable and
Endowment Department,
Nungambakkam,
Chennai-34.
2.The Joint Commissioner/Executive Officer,
Arulmigu Dhandayuthapani Swami Temple,
Palani.
3.The Board of Trustees,
Arulmigu Dhandayuthapani Swami Temple,
Palani.