High Court Madras High Court

Tamilnadu P.W.D. & Highways vs The State Of Tamil Nadu Rep. By on 11 June, 2008

Madras High Court
Tamilnadu P.W.D. & Highways vs The State Of Tamil Nadu Rep. By on 11 June, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 11-06-2008

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.17488 of 2006
(O.A.No.6957 of 1995)

Tamilnadu P.W.D. & Highways 
Employees Union, Regd. No.378 CPT/77
rep. by its General Secretary
C.Ramakrishnan
Dr.Radhakrishnan Road,
Poondi, Trivellore (Tk.)							.. Petitioner.


Versus

1. The State of Tamil Nadu rep. by
Secretary, Public Works Department,
Fort St. George, Madras.

2.The Executive Engineer,
Public Works Department,
Erode.

3.The Assistant Engineer, P.W.D.
K.Channel Section,
Unjalur, Kasipalayam
Periyar District.								.. Respondents.


Prayer: This petition has been filed seeking for a writ of Mandamus, to direct the respondents to regularise the services of the members of the applicant whose names are given in the Annexure from the date when they completed 480 days of continuous service with all attendant benefits arrears of salary and continuity of service, award cost. 

		For Petitioner  	  : Mr.J.Saravanavel

		For Respondents   : Mr.B.K.Girish Neelakantan
					    Government Advocate 

O R D E R

This petition has been filed by the Tamil Nadu P.W.D and Highways Employees Union, on behalf of its members, whose names are annexed to the typed set of papers.

2. It has been stated that the members of the petitioner Union have been employed, as Nominal Muster Roll workers under the Public Works Department of the Government of Tamil Nadu. The above petition has been filed for regularisation of their services since they have been working as Nominal Muster Roll workers for a numbers of years ranging from four years to twenty years. It has been further stated that in spite of repeated requests the services of the members of the petitioner Union have not been regularised.

3. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner Union had submitted that the individual members of the petitioner Union, who are aggrieved, may be permitted to submit individual representations to the second respondent, who may forward the same to the first respondent, for being considered for regularisation in view of the Government orders passed in this regard.

4. The learned counsel appearing on behalf of the respondents had submitted that as and when the representations are submitted they would be considered by the authorities concerned in view of the prevailing Government orders relating to such services.

5. In view of the submissions made by the learned counsels appearing on behalf of the petitioner as well as the respondents, the writ petition is disposed of permitting the aggrieved members of the petitioner Union to submit individual representations, regarding the regularisation of their services, to the second respondent, who may forward the same to the first respondent for passing necessary orders.

The writ petition is disposed of with the above directions. No costs.

csh

To

1. The Secretary, Public Works Department,
Fort St. George, Madras.

2.The Executive Engineer,
Public Works Department,
Erode.

3.The Assistant Engineer, P.W.D.

K.Channel Section,
Unjalur, Kasipalayam
Periyar District