High Court Madras High Court

S.Jeyalakshmi vs Government Of Tamil Nadu on 15 February, 2010

Madras High Court
S.Jeyalakshmi vs Government Of Tamil Nadu on 15 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 15.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.39913 of 2006

 

S.Jeyalakshmi.                                                       ... Applicant  

-Vs.-

1.Government of Tamil Nadu,
   represented by its Secretary,
   School Education Department,
   Fort St. George,
   Chennai-9.    

2.The Director of Elementary Education,
   College Road,
   Chennai-600 006.

3.The Chief Educational officer,
   Sivaganga.                                                        ... Respondents 


	Original Application No.5875 of 1999 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to issue a direction directing the respondents to appoint the applicant as Secondary Grade Teacher in Sivanganga District based on her employment Seniority. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A.  was received by transfer and numbered as Writ Petition. 
		

	For petitioner       : Mr.A.S.Kaizer, 	 
	For respondent     :  Mr.B.Vijay
			   Government Advocate 	           

                            -----                         
O R D E R

Counsel for the petitioner states that the petition may be dismissed as infructuous. He also made endorsement to that effect. In such view of the matter, the writ petition is dismissed as infructuous. No costs.

ts

To

1.Government of Tamil Nadu,
represented by its Secretary,
School Education Department,
Fort St. George,
Chennai-9.

2.The Director of Elementary Education,
College Road,
Chennai-600 006.

3.The Chief Educational officer,
Sivaganga