High Court Madras High Court

K.V.Natesan vs Secretary To Government on 5 February, 2010

Madras High Court
K.V.Natesan vs Secretary To Government on 5 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
						
DATED: 05.02.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

W.P.No.33981 of 2006
(O.A.No.9860 of 1998)

K.V.Natesan                                                                        ... Petitioner

Vs

1.Secretary to Government,
   Home Department,
   Fort St.George, Chennai-9.

2.Director General of Police,
   Chennai-4.

3.Commissioner of Police,
   Chennai-8.                                                                       ... Respondents
 
Prayer:
	Writ petition came to be numbered by transfer of O.A.No.9860 of 1998 on the file of the Tamil Nadu Administrative Tribunal praying to issue a Writ of Mandamus or any other appropriate Writ, order or direction in the nature of a Writ, directing the respondents to confer selection grade to the applicant and consequence scale of pay with effect from 19.4.1980 (his date of promotion as Sub Inspector of Police Armed Reserve).

	For Petitioner	: Mr.G.Elanchezhiyan  
	For Respondents	: Mr.B.Vijay, G.A. 


ORDER

This writ petition is filed by the petitioner to direct the respondents to confer selection grade to the applicant and consequence scale of pay with effect from 19.4.1980 (his date of promotion as Sub Inspector of Police Armed Reserve).

2. The petitioner seeks the relief of selection grade and consequential scale of pay. It is admitted in the original application that a representation has been made on 13.1.1998 to the Director General of Police/ second respondent herein and that has not been disposed of .

3. The learned counsel for the petitioner pleads that the petitioner may be allowed to make a fresh representation and the second respondent may be directed to consider and dispose of the same together with the earlier representation.

4. Considering the limited relief sought for by the learned counsel for the petitioner, if the petitioner has any grievance as on today, he is entitled to make further representation in this regard and the second respondent shall consider the earlier representation together with the present representation as and when made and dispose of the same on merits and in accordance with law expeditiously, preferably within a period of three months from the date of receipt of such representation. This writ petition stands disposed of accordingly. No costs.

ra

To

1.Secretary to Government,
Home Department,
Fort St.George, Chennai-9.

2.Director General of Police,
Chennai-4.

3.Commissioner of Police,
Chennai 8