Madras High Court
M.Raja vs The State Of Tamil Nadu on 25 June, 2019
Author: S.M.Subramaniam
Bench: S.M.Subramaniam
1
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 25.06.2019
CORAM
THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
W.P[MD]No.3166 of 2015
and
M.P.[MD]Nos.2 to 4 of 2015
1.M.Raja
2.B.Suresh Kumar
3.S.A.Farvin
4.M.Ramesh Babu ... Petitioners
Vs.
1.The State of Tamil Nadu,
Rep. by its Secretary,
Department of School Education,
Fort St. George, Chennai – 600 009.
2.The Teachers Recruitment Board,
Rep. by its Member Secretary,
EVK Sampath Maligai,
DPI Compound, College Road,
Chennai – 600 006.
3.The Director of Employment and Training,
Chennai – 32. ... Respondents
http://www.judis.nic.in
2
PRAYER: Writ Petition filed under Article 226 of the Constitution
of India for issuance of a Writ of Certiorarified Mandamus, to call
for the records relating to the impugned Notification issued in
Advertisement No.7/2014 dated 13.10.2014 and the consequential
website publication dated 23.02.2015 on the file of the second
respondent and quash the same as illegal and consequently to
direct the respondents to consider the petitioners for appointment
to the post of Computer Instructors with the seniority from the date
of acquisition of the basic qualification i.e., B.Ed., degree within the
time period stipulated by this Court.
For Petitioners : Mr.T.Lajapathi Roy
For Respondents 1 & 3 : Mr.D.Muruganantham
Additional Government Pleader
For Respondent No.2 : Mr.V.R.Shanmuganathan
Special Government Pleader
ORDER
The recruitment notification No.7 of 2014 dated 13.10.2014 and the consequential website publication dated 23.02.2015 are sought to be quashed in the present writ petition. Further direction is sought for to appoint the writ petitioners to the post of Computer Instructor along with their seniority. http://www.judis.nic.in 3
2.The recruitment notification issued on 13.10.2014 was proceeded with by the Competent authorities and the process of selection was concluded and consequentially the selected candidates were appointed to the post of Computer Instructor. Thus, quashing of the recruitment notification at this length of time cannot be done by this Court. However, if any illegal appointments are identified by the writ petitioners, they are at liberty to challenge such appointments made in violation of the service Rules or the recruitment conditions notified. In view of the fact that the recruitment process was completed and the selected candidates were appointed, the writ petitioners are at liberty to redress the grievance, if any, exist as of now.
3.With these observations, the Writ Petition is disposed of. No costs. Consequently, connected miscellaneous petitions are closed.
25.06.2019
Index : Yes/No
Internet : Yes/No
MR
http://www.judis.nic.in
4
To
1.The Secretary,
State of Tamil Nadu,
Department of School Education, Fort St. George, Chennai – 600 009.
2.The Member Secretary, Teachers Recruitment Board, EVK Sampath Maligai, DPI Compound, College Road, Chennai – 600 006.
3.The Director of Employment and Training, Chennai – 32.
http://www.judis.nic.in 5 S.M.SUBRAMANIAM,J.
MR W.P[MD]No.3166 of 2015 25.06.2019 http://www.judis.nic.in