High Court Madras High Court

Selvi Sakunthala vs The Principal Accountant General on 23 February, 2010

Madras High Court
Selvi Sakunthala vs The Principal Accountant General 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.40582 of 2006

Selvi Sakunthala							.. Petitioner

vs

1. The Principal Accountant General,
    (Accounts & Establishment),
    Tamil Nadu, 261, Anna Salai, 
    Chennai  600 018

2. The District Adi Dravidar Welfare Officer,
    Vellore District, Vellore					.. Respondents

PRAYER: Writ Petition came to be numbered by transfer of O.A. No.7574 of 1999 on the file of the Tamil Nadu Administrative Tribunal to call for the records pertaining to his order which is made in No.AG (A & E) Pension/9/I/S121-736/98-99/1277 dated 07.09.1998 and to direct the first respondent to refix the pensionary benefits including DCRG of the petitioner taking into account of the last pay drawn by the petitioner as on the date of retirement, i.e. 30.06.1998 and to pay the difference of pensionary arrears amount and also the DCRG arrears to the petitioner.  
                        
		For Petitioner   	  :  Mr. R. Malaichamy

		For Respondents	  :  Mr. S. Sivashanmugam
					     Government Advocate 

                                    					  	       
O R D E R

This writ petition is filed to direct the first respondent to refix the pensionary benefits including DCRG of the petitioner taking into account of the last pay drawn by the petitioner as on the date of retirement, i.e. 30.06.1998 and to pay the difference of pensionary arrears amount and also the DCRG arrears to the petitioner.

2. Learned counsel for the petitioner fairly states that in respect of the relief sought for by the petitioner has made a representation dated 21.10.1998 and the said representation has not been disposed of so far.

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

4. At this point, the petitioner is at liberty to file further representation to the respondents for redressal of her grievance if any. The respondents shall consider and dispose of the same on merits within a period of three months from the date of receipt of such representation. This Writ Petition is disposed of accordingly. No costs.

vga
To

1. The Principal Accountant General,
(Accounts & Establishment),
Tamil Nadu, 261, Anna Salai,
Chennai 600 018

2. The District Adi Dravidar Welfare Officer,
Vellore District,
Vellore