IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 24.02.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
W.P.No.42626 of 2006
S.Muthusamy .. Petitioner
Vs.
1.The District Collector
(Panchayat Development)
Collector's Office, Karur.
2.Thiru K.Subramanian
Dy.Block Development Officer
Panchayat Union, Thanthoni
Karur District.
3.Thiru K.Kaliappan
Superintendent (in the Cadre of Dy B.D.O.)
Office of the Project Officer of
the women Development Programme,
Karur.
4.Tmt.S.S.Yamuna
Extension Officer Panchayat
Panchayat Union, Thanthoni
Karur District
5.Thiru V.Chidambaram
Extension Officer Panchayat
Panchayat Union, K.Paramathi
Karur District
6.Thiru M.Jaffer Ali
Extension Officer (Social Education
& Public Relation)
Panchayat Union, Aravakurichi
Karur District
7.Thiru M.Selvaraj
Extension Officer, Panchayat
Panchayat Union, Kulithalai
Karur District. .. Respondents
PRAYER: Original Application No.7902 of 1999 was filed before the Tamil Nadu Administrative Tribunal, praying to call for the records in Proceedings NAKA:PAVA:1/2882/99 dt. 02.06.1999 and Consequential Order passed in Proceedings NAKA : PAVA: 1/2882/99 dt. 04.07.1999, on the file of the 1st Respondent and to quash the same and directing the 1st Respondent to review the Promotion list for the post of Deputy Block Development Officer for the Year 1999 including the petitioner's name in the Panel with all benefits from 07.07.1999 onwards. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
For Petitioner : Mr.D.Krishna Kumar
For Respondents : No appearance (for R3,R4,R5&R7)
: Mr.S.Sivashanmugam( For R1)
Government Advocate
O R D E R
Original Application No.7902 of 1999 was filed before the Tamil Nadu Administrative Tribunal, praying to call for the records in Proceedings NAKA:PAVA:1/2882/99 dt. 02.06.1999 and Consequential Order passed in Proceedings NAKA : PAVA: 1/2882/99 dt. 04.07.1999, on the file of the 1st Respondent and to quash the same and directing the 1st Respondent to review the Promotion list for the post of Deputy Block Development Officer for the Year 1999 including the petitioner’s name in the Panel with all benefits from 07.07.1999 onwards. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
2. The petitioner seeks Notional benefits after retirement stating that the petitioner is entitled to promotion and monetary benefits. A representation has been given on 11.06.1999 and 02.08.1999 to the first respondent. The petitioner states that the grievance of the petitioner will be met if such representation, is disposed of on merits.
R.SUDHAKAR,J.
sms
3. Considering the facts and circumstances of the case, the petitioner is at liberty to make a fresh representation enclosing the earlier representation to the appropriate authority and the same shall be considered and disposed of on merits within a period of three months from the date of receipt of a copy of this order. The writ petition stands ordered accordingly.
Index : Yes/No 24.02.2010 Internet : Yes/No sms To The District Collector (Panchayat Development) Collector's Office, Karur. W.P.No.42626 of 2006