High Court Madras High Court

K. Vijayan vs State Of Tamil Nadu on 3 February, 2010

Madras High Court
K. Vijayan vs State Of Tamil Nadu on 3 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 3.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.34194 of 2006
 
 

K. VIJAYAN                                                         ... PETITIONER 

                                                 Vs

1.  STATE OF TAMIL NADU,
     REP. BY SECRETARY TO GOVT.,
     PERSONNEL AND ADMINISTRATIVE
     REFORMS DEPT.,
     FORT ST. GEROGE,
     CHENNAI - 09.

2.  TAMIL NADU PUBLIC SERVICE COMMISSION,
     REP. BY ITS SECRETARY,
     CHENNAI - 2.                                             ... RESPONDENTS 

    

	Original Application No.9374 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to set aside the declaration of the results published by the 2nd respondent in the preliminary examination and to direct the respondents to hold fresh examination held on 07.06.1998 giving equal opportunity to all the candidates who applied in different optional subject and conclude the selection (or) in the alternative to consider the claim of the petitioner for main Written Examination of Group I Service and based on the same to consider the petitioner for appointment to any one of the posts in Group I Services.  Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 

	For petitioner        : Mr.S.Mani

	For respondents    : Mr.S.Sivashanmugam
		               Government Advocate.

                            -----                              
O R D E R

Original Application No.9374 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to set aside the declaration of the results published by the 2nd respondent in the preliminary examination and to direct the respondents to hold fresh examination held on 07.06.1998 giving equal opportunity to all the candidates who applied in different optional subject and conclude the selection (or) in the alternative to consider the claim of the petitioner for main Written Examination of Group I Service and based on the same to consider the petitioner for appointment to any one of the posts in Group I Services. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.

2. The applicant/petitioner was 33 years old at the time of filing the O.A., in the year 1998. The relief sought as above for cannot be granted after a lapse of more than a decade and two years as the issue has become stale and the adjudication will not serve any purpose at this point of time. Accordingly, the Writ Petition is dismissed. No costs.

ts

To

1. STATE OF TAMIL NADU,
REP. BY SECRETARY TO GOVT.,
PERSONNEL AND ADMINISTRATIVE
REFORMS DEPT.,
FORT ST. GEROGE,
CHENNAI – 09.

2. TAMIL NADU PUBLIC SERVICE COMMISSION,
REP. BY ITS SECRETARY,
CHENNAI 2