High Court Madras High Court

Thiru.G.Chandrasekaran vs The Secretary To Government on 10 February, 2010

Madras High Court
Thiru.G.Chandrasekaran vs The Secretary To Government on 10 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 10.02.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

W.P.NO.35164 OF 2006

1.Thiru.G.Chandrasekaran
2.Tmt.S.Radha
3.Tmt.S.Geetha
4.Tmt.A.Jayalakshmi		    			..  Petitioners
Vs.

1.The Secretary to Government,
   Health and Family Welfare Department,
   Fort St. George,   
   Chennai  9.

2.The Director of Medical Education,
   Chepauk,   
   Chennai  600 005.

3.The Dean,
   Chennai Medical College,
   Chennai  600 003.

4.The Director,
   King Institute of Preventive Medicine,
   Guindy, Chennai  600 032.

5.Tmt.P.Ramanibai
6.Thiru.C.Malakondiah
7.Thiru.S.Purushothaman
8.Thiru.K.Ganesan
9.Thiru.M.Abdul Tabbas
10.Thiru.R.Nagarajan
11.Thiru.V.Kaliamoorthy
12.Thiru.R.A.C.Mathew
13.Thiru.R.Karuppiah
14.Thiru.V.Susanleela
15.Thiru.G.Anandan
16.Thiru.R.Selvaraj
17.Tmt.S.Nagarathinam
18.Tmt.T.S.Lakshmi 						.. Respondents

PRAYER :  Original Application No.7897of 1998 was filed before the Tamil Nadu Administrative Tribunal, praying to issue of the following reliefs:
		i)to call for the records relating to the proceedings of the Dean, Chennai Medical College, Chennai  600 003 in No.7943/E2(3)/98 dated 13.08.1998.
		ii)to call for the records relating to the proceedings of the Dean, Chennai Medical College, Chennai  600 003 in No.7943/E2(3)/98 dated 15.09.1998 

and quash the same direct the respondents herein (1) to (4) to include the name of the applicants (1) to (4) in the seniority list above the respondents (5) to (18) fit for promotion to the Post of Lab Technician Grade I and consequently promote the applicants herein as Lab Technician Grade I with all consequential benefits, concomitant benefits and refix the scales of applicant in the cadre of Lab Technician Grade I within the date of joining that may be fixed. Since the Tamil Nadu Administrative Tribunal was abolished, the O.A. was received by transfer and numbered as Writ Petition. 
		     For Petitioners   :   No Appearance

		     For Respondents:   Mr.B.Vijay						            		       Government Advocate for R1 to R3
					       No Appearance for R4 to R18
						

O R D E R

When the matter is called, there is no representation on behalf of the petitioner. Hence, this writ petition is dismissed for non prosecution. No costs.

11.02.2010
Index : Yes/No
Internet : Yes/No
vsm

To

1.The Secretary,
Government of Tamil Nadu,
Health and Family Welfare Department,
Fort St. George,
Chennai 9.

2.The Director of Medical Education,
Chepauk,
Chennai 600 005.

3.The Dean,
Chennai Medical College,
Chennai 600 003.

R.SUDHAKAR,J.

vsm

W.P. NO.35164 of 2006

11.02.2010