IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED 25.02.2010
CORAM
The Hon'ble Mr. Justice R. SUDHAKAR
Writ Petition No.38517 of 2006
1. Maniyamuthu
2. R. Chitra
3. N. Geetha Ramani
4. K. Backiyamarry
5. S. Balasundari
6. V. Manimegalai
7. G. Muthumari
8. D. Hemalatha
9. S. Jayalakshmi
10.S. Annalakshmi
11. Malarveli .. Petitioners
Vs
1. The Joint Director (Training)
Department of Public Health and
Preventive Medicine,
259 Anna Salai,
Teynampet, Chennai.6.
2. The Superintendent,
Ramanathapuram Govt.
Head Quarters Hospital,
Ramnad.
3. The Principal,
Multi Purpose Health Worker
(Female) Training School,
Govt. Hospital Premises,
Ramnad. .. Respondents
Prayer: Original Application No.6558 of 1999 on the file of Tamil Nadu Administrative Tribunal, on abolition, transferred to the file of this Court and renumbered as W.P.No.38517 of 2006, praying to call for the records relating to the impugned order dated 6.9.99 passed by the 2nd respondent in his proceedings Na.Ka.No.8229/Pa.No.Su.Pa/99 and quash the same as illegal and to direct the respondents to continue the Training for the petitioners, who are selected for the Multipurpose Health Worker (Female) Training.
For Petitioner : Mr. Venkatesan
for
Mr. Ajmal Khan
For Respondents : Mr. S. Shivashanmugam
Government Advocate
ORDER
This writ petition is filed to call for the records relating to the impugned order dated 6.9.99 passed by the 2nd respondent in his proceedings Na.Ka.No.8229/Pa.No.Su.Pa/99 and quash the same as illegal and to direct the respondents to continue the Training for the petitioners, who are selected for the Multipurpose Health Worker (Female) Training.
2. At this point of time, the petitioners are aggrieved stating that by the impugned order, the training given to the petitioners were discontinued and therefore, they are put to prejudice. The original application has been filed in the year 1999. At this point of time, the learned counsel for the petitioners is not able to state as to whether the petitioners have undergone training subsequently and posting has been given or not.
3. In such view of the matter, if the petitioners are still aggrieved, they are entitled to make a fresh representation to the competent authority within one month from the date of receipt of a copy of this order and the same shall be considered and disposed of on merits expeditiously. This writ petition is disposed of accordingly. No costs.
25.2.2010
ra
Index: Yes/
Internet: Yes/
To
1. The Joint Director (Training)
Department of Public Health and
Preventive Medicine,
259 Anna Salai,
Teynampet, Chennai.6.
2. The Superintendent,
Ramanathapuram Govt.
Head Quarters Hospital,
Ramnad.
3. The Principal,
Multi Purpose Health Worker
(Female) Training School,
Govt. Hospital Premises,
Ramnad.
R. SUDHAKAR,J.,
ra
WP No.38517/2006
Date: 25.2.2010