IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 17.02.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
Writ Petition No.38589 of 2006
S.Dasayyan .. Petitioner
-Vs.-
1.The Director of School Education,
College Road,
Chennai 6.
2.The Joint Director of School,
Education (Personnel),
College Road,
Chennai 6.
3.The District Educational Officer,
Kuzhithurai and Post,
Kanyakumari District. .. Respondents
Prayer: Original Application No.6262 of 1999 was filed before the Tamil Nadu Administrative Tribunal to direct the respondents his men and agents not to withhold the declaration of probation, regularisation and awarding Selection Grade and Promotion to the applicant which are lawfully due to the applicant, due to the pendency of O.A.No.3015 of 1990. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
For petitioner : L.Chandrakumar
For Respondents : Mr.S.Shiva Shanmugam
Government Advocate
O R D E R
Original Application No.6262 of 1999 was filed before the Tamil Nadu Administrative Tribunal to direct the respondents his men and agents not to withhold the declaration of probation, regularisation and awarding Selection Grade and Promotion to the petitioner which are lawfully due to the petitioner, due to the pendency of O.A.No.3015 of 1990. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
2.The petitioner, who joined the service of Education Department as B.T. Assistant was reverted for not passing the Departmental test. He challenged the said proceedings in O.A.No.3015 of 1990. By virtue of interim order passed by the tribunal on 9.10.1990, the petitioner is continuing in the said post. Consequently, he has filed the present original application in the year 1999, seeking declaration of probation, regularisation of his services and consequential benefits.
3.The learned counsel for the petitioner stated that the respondents may be directed to consider the petitioner’s claim for regularisation, based on the period of services rendered, keeping in mind the order already passed by the tribunal in O.A.No.3015 of 1990 and his representation.
4.The petitioner is permitted to make further representation as above and such representation shall be considered and disposed of on merits in the light of the above said Tribunal sorder within a period of two months from the date of receipt of such representation. This writ petition stands disposed of accordingly. No costs.
17.02.2010
Index: Yes/No.
Internet:Yes/No
vsm
R.SUDHAKAR,J.
vsm
To
1.The Director of School Education,
College Road,
Chennai 6.
2.The Joint Director of School,
Education (Personnel),
College Road,
Chennai 6.
3.The District Educational Officer,
Kuzhithurai and Post,
Kanyakumari District. W.P.No.38589 of 2006
17.02.2010