High Court Madras High Court

T. Prakasam vs The Special Officer on 21 December, 2006

Madras High Court
T. Prakasam vs The Special Officer on 21 December, 2006
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated:  21.12.2006

Coram:

The Honourable Mr.Justice P.SATHASIVAM
and
The Honourable Mr.Justice S.TAMILVANAN


Writ Petition No.29134 of 2005
and 
WPMP.No.31858 of 2005

	
T. Prakasam					..Petitioner

			..vs..


The Special Officer
Salem City Women Co.operative
Housing Society Ltd.,
SLM/HSG-96
6/258, Sarada College Main Road
South Alagapuram
Salem 636 004.					..Respondent


	Writ petition filed under Article 226 of the Constitution of India, praying for issuance of a writ of Certiorari as stated therein.

		For Petitioner  : Mr.G. Sankaran

		For Respondent  : Mr.K. Chandrasekaran

ORDER

(Order of the Court was made by P.SATHASIVAM,J.)

Aggrieved by the notice dated 10.08.2005 calling upon the petitioner to show cause why he should not be removed from service, the petitioner has filed the above writ petition and obtained an order of stay on 10.09.2005.

2. It is brought to our notice that taking note of the grievance of similarly placed persons, the State Government has taken a decision to consider their claim vide G.O.Ms.No.249 Cooperation Food and Consumer Protection (CC1) Department dated 31.10.2006. In view of the decision of the Government to ameliorate the grievance of several persons like petitioner, we permit the petitioner herein to submit his explanation if any within a period of two weeks from the date of receipt of a copy of this order, and thereafter, the respondent is directed to consider the case of the petitioner in the light of decision taken by the Government in the Government Order referred to above.

In view of the fact that the petitioner had obtained an order of stay even as early as on 10.09.2005, and admittedly, he is working in the respondent Society, he is permitted to continue to work in the respondent Society till final decision being taken based on the instruction of the Government as referred to above. The writ petition is disposed of accordingly. No costs. Consequently, connected WPMP., is closed.

kh

To

The Special Officer
Salem City Women Co.operative
Housing Society Ltd.,
SLM/HSG-96
6/258, Sarada College Main Road
South Alagapuram
Salem 636 004.