High Court Madras High Court

L. Valarmadhi vs The State Of Tamil Nadu on 25 February, 2010

Madras High Court
L. Valarmadhi vs The State Of Tamil Nadu on 25 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED 25.02.2010

CORAM

THE HON'BLE MR.JUSTICE R. SUDHAKAR

W.P. No.42624 of 2006

1. L. Valarmadhi
2. S. Vijayalakshmi
3. T. Muthulakshmi
4. C.R. Rajeswari                  			.. Petitioners                

Vs

1. The State of Tamil Nadu
    rep. by its Secretary,
    School Education (S. 1) Department,
    Fort. St. George, Chennai-9

2. The Director of Elementary Education,
    College Road, Nungambakkam,
    Chennai-600 006

3. The Chief Educational Officer,
    Coimbatore District, Coimbatore

4. The District Employment Officer,
    Coimbatore District, Coimbatore	      		.. Respondents 
Prayer: Original Application No.7847 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench to direct the respondents to consider their representation dated 20.09.1999 relating to the appointment of Secondary Grade Teacher Post. 	
		
		For Petitioners		..	No appearance

		For Respondents		..	Mr. S. Sivashanmugam
			   				Government Advocate
ORDER

Original Application No.7847 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench to direct the respondents to consider their representation dated 20.09.1999 relating to the appointment of Secondary Grade Teacher Post, since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was transferred and numbered as Writ petition.

2. No appearance for the petitioners.

3. Heard Mr. S. Sivashanmugam, learned Government Advocate.

4. It appears that the above relief has not been considered so far. At this point of time, if the grievance of the petitioners still subsists, the petitioners are entitled to make fresh representation in continuation of the representation dated 20.09.1999 to the respondents for redressing his grievance. As and when such representation is made, the respondents shall consider and dispose of the same on merits

within a reasonable period of time from the date of such representation. This Writ Petition is disposed of accordingly. No costs.

vga
To

1. The State of Tamil Nadu
rep. by its Secretary,
School Education (S. 1) Department,
Fort. St. George, Chennai-9

2. The Director of Elementary Education,
College Road, Nungambakkam,
Chennai-600 006

3. The Chief Educational Officer,
Coimbatore District, Coimbatore

4. The District Employment Officer,
Coimbatore District,
Coimbatore