High Court Madras High Court

M.Arunagiri vs 2 The District Elementary on 4 February, 2010

Madras High Court
M.Arunagiri vs 2 The District Elementary on 4 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 4.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.37427 of 2006
				

M.ARUNAGIRI 				.. APPLICANT

                                                Vs

1    THE ASSISTANT ELEMENTARY                     
      EDUCATION OFFICER,   
      THIRUVALLUR DISTRICT

2    THE DISTRICT ELEMENTARY
      EDUCATION OFFICER,  
      THIRUVALLUR DISTRICT		.. RESPONDENTS


Prayer:   Original Application No.9432 of 1998 was filed before the Tamil Nadu Administrative Tribunal praying to issue a direction directing the respondents to fix the pay of the applicant with effect from 10.4.91 in the scale of Rs.1200-2040 and consequently direct the respondents to refix the applicant's pay  with effect from April 1991 taking into account his entire services in the post of craft instructor. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.


	For petitioner	: Mr. R. Muthukannu

	For respondents	: Mr. B. Vijay
			  Government Advocate			   
                            -----                              
O R D E R

Original Application No.9432 of 1998 was filed before the Tamil Nadu Administrative Tribunal praying to issue a direction directing the respondents to fix the pay of the applicant with effect from 10.4.91 in the scale of Rs.1200-2040 and consequently direct the respondents to refix the applicant’s pay with effect from April 1991 taking into account his entire services in the post of craft instructor. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.

2. 56 years old Pre-vocational Instructor working in the office of the first respondent Tiruvallur Panchayat Union School has made a representation to the first respondent to consider a plea for fixation of pay with effect from 10.4.1991 in the scale of pay Rs.1200-2040. The said representation according to the learned counsel for the petitioner has not been disposed off.

3. In such view of the matter, the first respondent is directed to dispose off the same expeditiously. Petitioner is also permitted to make a further representation, if he so desires, within a month from the date of receipt of a copy of this order and the same shall be considered and disposed off within two months thereafter. The Writ Petition is disposed off accordingly. No costs.


                                                                             4.2.2010
Index:    No.
Internet:Yes 

ts 			

To

1    THE ASSISTANT ELEMENTARY                     
      EDUCATION OFFICER,   
      THIRUVALLUR DISTRICT

2    THE DISTRICT ELEMENTARY
      EDUCATION OFFICER,  
      THIRUVALLUR DISTRICT

R.SUDHAKAR,J.






		






                                                                                 Order in 
                                         W.P.No.37427 of 2006
4.2.2010