IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 17.02.2010
CORAM
THE HON'BLE MR.JUSTICE R. SUDHAKAR
W.P.No. 42214 of 2006
1 T.SENTHIL VELU,
DEPUTY TAHSILDAR,
KADALADI. .. PETITIONER
Vs
1 THE SPECIAL COMMISIONER &
COMMISSIONER FOR REVENUE
ADMINISTRATON,
EZHILAGAM, CHEPAUK, CHENANI -5.
2 THE DISTRICT COLLECTOR,
RAMANATHAPURM. .. RESPONDENTS
Prayer
Original Application No. 8737 of 2000 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench to issue a direction to call for the records on the file of the respondents 2 and 1 in connection with the orders issued by them in their proc. Na.Ka.A5/139034/96 dt 5.7.99 and Na.Ka.No. Pani. 3(4)/70741/99 dated 10.3.2000 respectively and quash the same. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was transferred and numbered as Writ petition.
For Petitioner .. Mr. R. Singaravelan
For Respondents .. Mr.S.Sivashanmugam, Government Advocate
ORDER
Original Application No. 8737 of 2000 was filed before the Tamil Nadu Administrative Tribunal, Madras Bench to issue a direction to call for the records on the file of the respondents 2 and 1 in connection with the orders issued by them in their proc. Na.Ka.A5/139034/96 dt 5.7.99 and Na.Ka.No. Pani. 3(4)/70741/99 dated 10.3.2000 respectively and quash the same. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was transferred and numbered as Writ petition.
2. The petitioner, in this case suffered punishment of stoppage of increment for 1 year without cumulative effect by proceedings Na.Ka.A5/139034/96, dated 05.07.1999. Against the order of punishment, he preferred an appeal to the first respondent and the appeal has been rejected on 10.03.2000. Hence, original application has been filed as writ petition. It is stated that the petitioner, in the meanwhile, expired on 20.02.2004. Hence the proceedings abates.
sms
To
1 THE SPECIAL COMMISIONER &
COMMISSIONER FOR REVENUE
ADMINISTRATON,
EZHILAGAM, CHEPAUK, CHENANI -5.
2 THE DISTRICT COLLECTOR,
RAMANATHAPURM