High Court Madras High Court

T.P.Kalaiarasi vs The Government Of Tamil Nadu on 5 February, 2010

Madras High Court
T.P.Kalaiarasi vs The Government Of Tamil Nadu on 5 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 5.2.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.33714 of 2006
				
 
1.T.P.Kalaiarasi,
2.A.Sobana Devi.                                                ... Petitioners   
      
                                               Vs

1.The Government of Tamil Nadu,
   represented by its Secretary to Government,
   Education, Science & Technology Department,
   Fort St. George,
   Chennai-9.		

2.The Director of School Education,
   College Road,
   Nungambakkam,
   Chennai-6.

3.The Director of Elementary Education,
   College Road,
   Nungambakkam,
   Chennai-6.

4.The Chief Educational Officer, 
   Tiruvallur,
   Tiruvallur District.

5.The District Elementary Educational Officer,
   Tiruvallur,
   Tiruvallur District.

6.The District Employment Officer,
   Tiruvallur,
   Tiruvallur District.                                          ... Respondents  
      

	Original Application No.9775 of 1998 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench praying to call for entire records relating to the first respondent in Government letter No.22376/U1/97-32 dated 18.11.1997 and set aside the same and further direct the respondents to appoint all applicants as Secondary Grade teacher in their respective Districts based on their District Employment Seniority by relaxing the condition of possessing 50% marks in each subject of the teacher training certificates issued by the Karnakata Government and 10+2 Examination as has been done in the case of similarly placed person viz., Selvi L.Nazeema in G.O.(2D) No.284 Education and Technology Department dated 15.12.1995 and further direct the respondents to evaluate the applicants Karnataka State Secondary Grade teacher Training Certificate as has been done in the case of G.O.(2D)No.284, Education, Science & Technology Department dated 15.12.95.  Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as writ petition. 


	For petitioner        :  No appearance

	For respondents    : Mr.B.Vijay
		               Government Advocate.
                      
                            -----                              



O R D E R

When the matter is called there is no representation on behalf of the petitioners/applicants. The writ petition is dismissed for non prosecution. No costs.

ts

To

1.The Government of Tamil Nadu,
represented by its Secretary to Government,
Education, Science & Technology Department,
Fort St. George, Chennai-9.

2.The Director of School Education,
College Road,
Nungambakkam,
Chennai-6.

3.The Director of Elementary Education,
College Road,
Nungambakkam,
Chennai-6.

4.The Chief Educational Officer,
Tiruvallur, Tiruvallur District.

5.The District Elementary Educational Officer,
Tiruvallur, Tiruvallur District.

6.The District Employment Officer,
Tiruvallur,
Tiruvallur District