IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated 2.2.2010
CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR
Writ Petition No.33742 of 2006
S.Paramasivam ... Applicant
-Vs.-
1.The State of Tamil Nadu,
Represented by the Secretary to Government,
Home Department,
Fort St. George,
Chennai 600 009.
2.The Director General of Police,
Chennai.
3.Deputy Inspector General of Police,
Madurai Range,
Madurai.
4.The Superintendent of Police,
Madurai District,
Madurai 1. ... Respondents
Original Application No.8904 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying for issue of Writ of Mandamus directing the respondents to grant selection grade status as S.I. with the effect from 08.12.1983 and consequently refix the applicant's pay correctly and to grant all consequential and attendant benefits. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
For petitioner : Mr.S.J.Jayadev
For respondents : Mr.S.Shivashanmugam,
Government Advocate
-----
O R D E R
Original Application No.8904 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying for issue of Writ of Mandamus directing the respondents to grant selection grade status as S.I. with the effect from 08.12.1983 and consequently refix the applicant’s pay correctly and to grant all consequential and attendant benefits. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition.
2. Petitioner having completed 10 years of service as selection grade police constable seeks certain benefits stating that he should be given selection grade status. In this regard, he made a representation to the first respondent Secretary to Government, Home Department on 9.12.1996 and to the Director General of Police on 22.4.1998.
3. The Original Application is of the year 1998 and the petitioner was 67 years at the time of filing the Original Application. Considering the long period of time that has been lapsed, the petitioner is given liberty to make further representation along with a copy of this order to the Director General of Police within a period of one month from the date of receipt of a copy of this order or any other competent authority to consider his claim for service benefits if the representation has not been already disposed off. The Director General of Police or any other competent authority is directed to dispose off the representation within three months thereafter on its own merits. This Writ Petition is disposed of accordingly. No costs.
vsm/ts
To
1.The Secretary
Government of Tamil Nadu,
Home Department,
Fort St. George,
Chennai 600 009.
2.The Director General of Police,
Chennai.
3.Deputy Inspector General of Police,
Madurai Range,
Madurai.
4.The Superintendent of Police,
Madurai District,
Madurai 1