High Court Madras High Court

Tamil Nadu Panchayat Overhead … vs The Govt. Of Tamil Nadu on 12 December, 2008

Madras High Court
Tamil Nadu Panchayat Overhead … vs The Govt. Of Tamil Nadu on 12 December, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 12.12.2008

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.4119 of 2003


Tamil Nadu Panchayat Overhead Tank
Operators and Sweepers State Union,
Vellore District, (Regd.No.441/98 DRP)
Rep. by its General Secretary,
Varahur Village, Via Kavanur,
Arcot 632 507, Vellore District.			.. Petitioner
							
Versus

1. The Govt. of Tamil Nadu,
   rep. by its Secretary to Govt.
   Finance Department,
   Fort St.George, Chennai 600 009.

2. The Secretary to Govt.,
   Rural Development Department,
   Govt. of Tamil Nadu,
   Fort St.George, Chennai 600 009.

3. The Director,
   Rural Development Department,
   Panagal Building,
   Anna Salai, Saidapet,
   Chennai 600 015.				     .. Respondents

Prayer:	This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified mandamus calling for the records relating to the impugned letter bearing Lr.No.72072/Alls./2002-1, dated 01.11.2002 issued by the first respondent and quash the same and to direct the respondents herein to extend the benefit of the orders issued in G.O.Ms.No.19, Finance (Allowances) Department dated 10.01.2002 and G.O.No.347, Finance (Allowances) Department dated 21.10.2002 to the Overhead Tank Operators and Sweepers who are working in Village Panchayats, who are members of the petitioner Union.

	 For petitioner  	:  Ms.K.Bharathi
	 For Respondents 	:  Ms.D.Geetha,AGP
O R D E R

At this stage of the hearing of the writ petition, the learned Additional Government Pleader appearing on behalf of the respondents, had placed before this Court, a letter issued by the Joint Secretary to Government, Finance (Allowances) Department, Chennai, which reads as follows:
“I am to invite attention to the reference cited and to enclose a copy of Letter No.19023/E5/2008-2, RD&PR Department, dated 14.08.2008. As per the above, the OHT Operators and Sweepers are eligible to draw adhoc increase of Rs.20/-. The copy of the same may be presented to the Hon’ble Judge at the time of hearing and he may be appraised that necessary instructions have already been given to all Collectors to verify whether the adhoc increase have been paid or not to the OHT Operators and wherever the arrears are found to be genuine, steps may be taken to settle the issue. This is for your information and necessary action.”

2. In view of the said letter, the learned additional Government Pleader appearing on behalf of the respondents had submitted, that no further orders are required to be passed in the writ petition, since the members of the petitioner Union who are Overhead Tank Operators and Sweepers are eligible to draw ad hoc increase of Rs.20/-, in accordance with G.O.Ms.No.19, Finance (Allowances) Department, dated 10.01.2002.

3. The learned counsel appearing on behalf of the petitioner has not refuted the statements made by the learned Additional Government Pleader appearing on behalf of the respondents. Hence, the writ petition stands closed as no further orders are required to be passed therein. No costs.

gms

To

1. The Secretary to Govt.

Govt. of Tamil Nadu,
Finance Department,
Fort St.George, Chennai 600 009.

2. The Secretary to Govt.,
Rural Development Department,
Govt. of Tamil Nadu,
Fort St.George, Chennai 600 009.

3. The Director,
Rural Development Department,
Panagal Building,
Anna Salai, Saidapet,
Chennai 600 015