High Court Madras High Court

Muthusamy vs The Revenue Divisional Officer on 23 February, 2010

Madras High Court
Muthusamy vs The Revenue Divisional Officer on 23 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED 23.02.2010

CORAM

THE HONOURABLE MR. JUSTICE R. SUDHAKAR

W.P. No.42629 of 2006

Muthusamy							.. Petitioner

vs

1. The Revenue Divisional Officer,
    Lalgudi

2. The Tahsildar,
    Lalgudi							.. Respondents

PRAYER: Writ Petition came to be numbered by transfer of O.A. No.7606 of 1999 on the file of the Tamil Nadu Administrative Tribunal directing to grant a direction directing the respondents to complete the enquiry proceedings within the time frame relating to the Charge Memo issued by the first respondent in his Proceedings Na.Ka.No.2127 of 1998 dated 21.11.1998.
                        
		For Petitioner   	  :  Mr. R. Singaravelan

		For Respondents	  :  Mr. S. Sivashanmugam
					     Government Advocate 

O R D E R

This writ petition is filed to direct the respondents to complete the enquiry proceedings within the time frame in respect of the Charge Memo issued by the first respondent in his Proceedings Na.Ka.No.2127 of 1998 dated 21.11.1998.

2. Learned counsel has no instructions in the matter as of today. At the time of filing of O.A. in the year 1999, the petitioner was serving as Village Assistant and aged about 55 years. He challenges the Charge Memo dated 21.11.1998 issued by the first respondent. There is no stay of Proceedings. In such view of the matter, the petitioner would have superannuated and the proceedings initiated would have concluded, one way or other. If the grievance subsists petitioner can make a representation.

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

4. No direction as prayed for can be granted without details. Hence, the writ petition is closed.

vga

To

1. The Revenue Divisional Officer,
Lalgudi

2. The Tahsildar,
Lalgudi