IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated 08.02.2010 CORAM THE HONOURABLE MR.JUSTICE R.SUDHAKAR Writ Petition No.33640 of 2006 1. Perumal 2. Palani 3.Sivakumar 4.Ravikumar 5.Mariappan 6.Raju 7.Mariappan 8.Sivakumar 9.Madhiyan 10.Mariannan 11.Sakthivel 12.Vijayan 13.Murugan 14.Elumalai 15.Arjunan 16.Vijayakumar 17.Palaniappan 18.Ravi 19.Rajendran 20.Selvam 21.Narayanan 22.Thambi 23.Suresh 24.Palaniappan 25.Annamalai 26.Manoharan 27.G.Mani 28.Kumar 29.S.Manickam 30.Subramani 31.Ranjit 32.Mayilsamy 33.Murugan 34.K.Sivakumar (All employed at in the Nominal Muster Roll in Stanley Dam Sub Division Mettur Division of the Public Works Department) ... Petitioners -Vs.- 1.The Engineer in Chief, Chepauk, Chennai 600 005. 2.The Superintending Engineer, Public Works Department (WRO) Salem Dharmapuri Circle at Salem 7. 3.The Executive Engineer, Mettur Division, Mettur Dam, Mettur - 636 401. 4.The Assistant Executive Engineer, P.W.D., Stanley Dam Sub Division, Mettur Dam. ... Respondents Prayer: Original Application No.10315 of 1998 was filed before the Tamil Nadu Administrative Tribunal praying to direct the respondents to absorb the applicants against regular vacancies and regularise their services. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. For petitioners : Mr.V.Chandrakumar For respondents : Mr.B.Vijay Government Advocate O R D E R
Original Application No.10315 of 1998 was filed before the Tamil Nadu Administrative Tribunal, praying to direct the respondents to absorb the applicants against regular vacancies and regularise their services. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
2.All the petitioners are Nominal Muster Roll employees. They were working at different places, at the time of filing the original application in the year 1998. At this point of time, according to the counsel for the petitioner it is not clear whether the relief sought for by the petitioner has already been granted to them or not. If the petitioners are still aggrieved, they are entitled to make a fresh representation to the competent or appropriate authority, pointing out the Government Orders passed from time to time and seek the relief of absorption/ regularisation as the case may be. Such representation made shall be considered by the said authority and disposed of on merits within a reasonable period of time preferably within three months from the date of receipt of such representation.
3.The writ petition stands disposed of accordingly. No costs.
8.2.2010
Index: Yes/No.
Internet:Yes/No
vsm
To
1.The Engineer in Chief,
Chepauk,
Chennai 600 005.
2.The Superintending Engineer,
Public Works Department (WRO)
Salem Dharmapuri Circle
at Salem 7.
3.The Executive Engineer,
Mettur Division,
Mettur dam
Mettur – 636 401.
4.The Assistant Executive
Engineer, P.W.D.,
Stanley Dam Sub Division,
Mettur Dam.
R.SUDHAKAR,J.
vsm
W.P.No.33640 of 2006
8.2.2010