Madras High Court
M.Ayyadurai vs Deputy Inspector-General Of … on 17 February, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated 17.2.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
Writ Petition Nos.38192 to 38195 of 2006
W.P.No.38192 of 2006:-
M.Ayyadurai ... Applicant
Vs.
1.Deputy Inspector-General of Police,
Vellore range,
Vellore.
2.Superintendent of Police,
District Police Office,
Namakkal District. ... Respondents
W.P.No.38193 of 2006:-
S.Jegaraj Gandhi ... Applicant
Vs.
1.Deputy Inspector-General of Police,
Vellore range,
Vellore.
2.Superintendent of Police,
District Police Office,
Salem District. ... Respondents
W.P.No.38194 of 2006:-
A.Mohandas ... Applicant
Vs.
1.Deputy Inspector-General of Police,
Vellore range,
Vellore.
2.Superintendent of Police,
District Police Office,
Namakkal District. ... Respondents
W.P.No.38195 of 2006:-
K.Sengodan ... Applicant
Vs.
1.Deputy Inspector-General of Police,
Vellore range,
Vellore.
2.Superintendent of Police,
District Police Office,
Namakkal District. ... Respondents
Original Application No.6439 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 24.2.1993 and further as Head Constable with effect 25.6.1999 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits. Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
Original Application No.6426 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 10.1.1993 and further as Head Constable with effect 20.2.1997 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits. Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
Original Application No.6563 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 27.1.1994 and further as Head Constable with effect 25.6.1999 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits. Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
Original Application No.6440 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 24.2.1993 and further as Head Constable with effect 14.1.1998 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits. Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
For petitioner in
all W.Ps. : Mr.S.Ravi
For respondents
in all W.Ps. : Mr.S.Sivashanmugam, Government Advocate
-----
COMMON ORDER
Original Application No.6439 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 24.2.1993 and further as Head Constable with effect 25.6.1999 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits. Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
2. Original Application No.6426 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 10.1.1993 and further as Head Constable with effect 20.2.1997 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits. Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
3. Original Application No.6563 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 27.1.1994 and further as Head Constable with effect 25.6.1999 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits. Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
4. Original Application No.6440 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to promote the applicant as Grade-I Police Constable with effect from 24.2.1993 and further as Head Constable with effect 14.1.1998 from the date of promotion of his immediate juniors without reference to and without taking into consideration D.E.5/91 pending against him with all consequential monetary and service benefits. Since the Tamilnadu Appellate Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
5. All the four petitioners/applicants seek direction for promotion without reference to the charge memo pending against them. It is stated that in the meanwhile, the petitioners have been granted the benefit of promotion. In such view of the matter, no further adjudication is required in these matters. Therefore, all the four Writ Petitions are dismissed as infructuous. No costs.
17.2.2010
Index: No.
Internet:Yes
ts
To
1.Deputy Inspector-General of Police,
Vellore range,
Vellore.
2.Superintendent of Police,
District Police Office,
Namakkal District.
3.Superintendent of Police,
District Police Office,
Salem District.
R.SUDHAKAR,J.
ts
Common Order in
W.P.Nos.38192 to 38195 of 2006
17.2.2010