High Court Madras High Court

M.M.Ponnusamy vs Secretary To Government on 15 February, 2010

Madras High Court
M.M.Ponnusamy vs Secretary To Government on 15 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED 15.02.2010

CORAM

THE HONOURABLE MR.JUSTICE R. SUDHAKAR

Writ Petition No.33738 of 2006

M.M.Ponnusamy
Deputy Superintendent of Police,
Chennai	 						.. Petitioner

vs

1.Secretary to Government,
   Home (Police II) Department,
   Fort St.George, Chennai-9

2.Director-General of Police,
   Chennai-4		 				.. Respondents 

Prayer: Writ petition came to be numbered by transfer of O.A.No.8939 of 1998 on the file of the Tamil Nadu Administrative Tribunal praying to quash the government letter issued by the first respondent herein in his Lr.No.27857/Pol.II/98-4 dated 31.08.1998 and consequentially direct the respondents to include the applicant's name in the regular panel of Inspectors of Police fit for promotion as Deputy Superintendent of Police (Cat-1) for the year 1992-93 in the appropriate place with due seniority and all other consequential benefits and direct the respondents to promote him as Deputy Superintendent of Police with effect from the date of promotion of his immediate junior.
 
		For Petitioner	: Mr.S.Ravi

		For Respondents	: Mr.B.Vijay
                                           Govt.Advocate 		




O R D E R

This writ petition is filed to quash the government letter issued by the first respondent herein in his Lr.No.27857/Pol.II/98-4 dated 31.08.1998 and consequentially direct the respondents to include the applicant’s name in the regular panel of Inspectors of Police fit for promotion as Deputy Superintendent of Police (Cat-1) for the year 1992-93 in the appropriate place with due seniority and all other consequential benefits and direct the respondents to promote him as Deputy Superintendent of Police with effect from the date of promotion of his immediate junior.

2. The petitioner was 53 years old at the time of filing the original application and has already super-annuated. At this point of time, the relief sought for cannot be granted. Hence, this writ petition is dismissed infructuous. No costs.

Index		:/No						15.02.2010
Internet	:Yes

ra





To

1.The Registrar,
   Tamilnadu Co-operative Societies,
   No.10, E.V.R. High Road,
   Kilpauk, Chennai  10    			

2.The Commissioner (B.D.O.)
   Office of the Panchayat Union
   Devakottai

3.Joint Registrar,
    of Co-Operative Societies,
   Sivagangai			 	




								R. SUDHAKAR,J.,











						 W.P.No.33738 of 2006










Date 15.2.2010