High Court Madras High Court

U.Kandasamy vs The State Of Tamilnadu on 16 February, 2010

Madras High Court
U.Kandasamy vs The State Of Tamilnadu on 16 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED :16.02.2010

CORAM :

The Honourable Mr. Justice  R.SUDhAKAR

W. P. No.42912, 42914 and 42915  of 2006 


U.Kandasamy
		   ... Petitioner
(in WP No. 42912/2006)

A. Perumal								   ... Petitioner
(in WP No. 42914/2006)

S. Jeyaraj								  ... Petitioner
(in WP No. 42915/2006)

vs.


1.The State of Tamilnadu
rep.by the Secretary to Govt.
Finance (Pension) Department
Secretariat
Chennai  9.

2. The Accountant General
Teynampet
Chennai  18.		           ...Respondents

(In all the W.Ps.)

Prayer: This Writ Petitions came to be numbered under Article 226 of the Constitution of India by way of transfer of O.A.Nos.976, 974 and 975 of 1999 from the file of the Tamil Administrative Tribunal with a prayer to issue a Writ of Mandamus directing the respondents to pay the last drawn dearness allowance while they were in service to them from the date of their retirement till date immediately with 18% interest per annum.

		                 For Petitioner    	    : Mr.P.Singaravelan
                                 For Respondents     : Mr.B.Vijay
						             Govt. Advocate
COMON ORDER
  	

These writ petitions have been filed to direct the respondents to pay the last drawn dearness allowance while they were in service to them from the date of their retirement till date immediately with 18% interest per annum.

2. Retired employees of the Education Department seek the above said relief. They seek the benefit of G.O.Ms.No.271, Finance (Pension) Department, dt. 15.6.1998, G.O.MS.No.272 Finance (Pension) Department, dt. 15.6.1887 and G.O.Ms.No.250 Finance Department, dated 30.6.98 stating that they will be entitled to the relief as sought for viz., dearness allowances.

3. Considering the nature of the relief sought for and since the claim has not been disposed of on merits, the petitioners are entitled to make a fresh representations to the appropriate authority if the grievance of the petitioners has not still been redressed and the concerned authority shall consider and dispose of the same in the light of the above said Government Orders within three months thereafter. These writ petitions are disposed of accordingly. No costs.

ra

To

1)The State of Tamilnadu
rep.by the Secretary to Govt.

Finance (Pension) Department
Secretariat
Chennai 9.

2) The Accountant General
Teynampet
Chennai 18