High Court Madras High Court

S. Kuppuraj vs The District Elementary on 23 February, 2010

Madras High Court
S. Kuppuraj vs The District Elementary 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.42638 of 2006

1. S. Kuppuraj
2. G. Shanmugam						.. Petitioners

vs

1. The District Elementary 
      Educational Officer,
    Vellore District, Vellore

2. The Assistant Elementary
      Educational Officer,
    Office at Konavattam (Rural),
    Vellore Panchayat Union Unit,
    Vellore Taluk and District

3. M. Avudaiyammal
4. T.R. Shanmugam
5. R. Harikrishnan
6. C. Neelakandan
7. S. Rosemary
8. M. shanmugasundaram
9. V.S. Yasodha
10. N.K. Sundari
11. S. Lakshmi
12. M. Palani
13. T. Velu
14. P. Deekaraman
15. K. Krishnaveni						.. Respondents

PRAYER: Writ Petition came to be numbered by transfer of O.A. No.7581 of 1999 on the file of the Tamil Nadu Administrative Tribunal to call for the entire records pertaining to the impugned seniority list of Secondary Grade teachers in Vellore Panchayat Union Unit for the year 1999 prepared as on 01.01.1999 by the Assistant Elementary Education Officer, Vellore Panchayat Union (Office at Konavattam) in his Proceeding No.Na.Ka.No.102/Aa.1/99 dated 17.02.1999 and set aside the same and further direct the respondents 1 and 2 to include the petitioners 1 and 2 names in Sl.No.8 and 9 respectively in the Secondary Grade Seniority list for Secondary Grade teachers for the year 1999 by treating the petitioners as Secondary Grade Teachers from 01.01.1971 onwards in the light of G.O. Ms. No.347 School Education Department, dated 15.09.1998 and award all the consequential benefits including the consequential promotion as Elementary School Headmaster.
                        
		For Petitioners   	  :  Mr. K. Thennan

		For Respondents	  :  Mr. S. Sivashanmugam
					     Government Advocate 
                                    					  	       
O R D E R

This writ petition is filed to direct the respondents 1 and 2 to include the petitioners 1 and 2 names in the Secondary Grade Seniority list for Secondary Grade teachers for the year 1999 by treating the petitioners as Secondary Grade Teachers from 01.01.1971 onwards in the light of G.O. Ms. No.347 School Education Department, dated 15.09.1998 and award all the consequential benefits including the consequential promotion as Elementary School Headmaster.

2. Learned counsel for the petitioners fairly states that a joint representation has been made by the petitioners on 06.04.1999 and the same has not been considered by the respondents so far. He further submits that the petitioners are entitled to the benefits including promotion as Elementary School Headmaster in the light of G.O. Ms. No.347 School Education Department, dated 15.09.1998. He prayed for a direction to dispose of the above said representation at an early date.

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

4. At this point, if the relief sought for has not been granted the petitioner is at liberty to make further representation in continuation of the earlier representation to the respondents for redressal of thier grievance, if any. The first respondent shall consider the representation and dispose of the the same on merits within a period of three months from the date of receipt of such representation when made along with a copy of this order. This Writ Petition is disposed of accordingly. No costs.
23.02.2010

vga

To

1. The District Elementary
Educational Officer,
Vellore District, Vellore

2. The Assistant Elementary
Educational Officer,
Office at Konavattam (Rural),
Vellore Panchayat Union Unit,
Vellore Taluk and District