High Court Madras High Court

P. Ravi, K.S. Sridhar, C. Anandha … vs The State Of Tamilnadu … on 1 October, 2002

Madras High Court
P. Ravi, K.S. Sridhar, C. Anandha … vs The State Of Tamilnadu … on 1 October, 2002
Author: P Dinakaran
Bench: P Dinakaran


ORDER

P.D. Dinakaran, J.

1. Writ Petition Nos.25567, 25568, 25569, 25570 and 25571 of 2001 have been filed by the respective petitioner for a writ of Mandamus, directing the first respondent to approve and ratify the appointments as per G.O.Ms.No.436 dated 14.8.1997 in so far as it relates to the petitioners herein.

2. Pending the above writ petitions, since the petitioners were terminated from service on 30.1.2002, they filed Writ Petition Nos.6308, 7292, 7293, 7294 and 7295 of 2002, seeking a writ of Certiorarified Mandamus to call for the records relating to the order of the second respondent in Ref.No.PUR.B6.1621.2001 dated 30.1.2002, quash the same and direct the respondents to regularise the services of the petitioners.

3. These petitioners were working as Office Assistant, Typist, Record Clerk, Personal Assistant to the special Officer and Office Assistant respectively in the second respondent-University from 1997. However, without holding any disciplinary action against them with regard to any alleged misconduct or irregularity and even without giving any notice, the petitioners were terminated from their respective service by the second respondent in his proceedings dated 30.1.2002.

4. The only reason offered by Mr. V.R. Rajasekaran, learned Special Government Pleader, appearing on behalf of the respondents, is that the petitioners were only appointed in the temporary posts as supporting staff. Since their services are no more required, they were terminated from their respective post.

5. The learned Special Government Pleader is not in a position to make any allegation against the petitioners with regard to any misconduct or irregularity in the services rendered by them.

6. If that be so, suffice it to direct the respondents, as and when they want to fill up those temporary posts as supporting staff, the same shall not be filled up without considering the case of the petitioners. If the respondents have already appointed persons in the posts held by the petitioners, the petitioners are permitted to give a representation for reinstatement in their respective post within a period of thirty days from the date of receipt of a copy of this order. On receipt of such representation, the respondents shall give notice to the persons, who are already appointed in the place of the petitioners and pass P.D.DINAKARAN, J. ATR appropriate orders in the matter, reinstating the petitioners in their respective place and consequently, appoint the persons, who are already appointed in the place of the petitioners, in other posts creating supernumerary posts. With the above direction, these writ petitions are disposed of. No costs. Consequently, W.M.P. Nos. 37876 to 37880 of 2001, 8701 and 8702 of 2002 are closed.