Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Jothi vs The Joint Commissioner [St][Fac
2021 Latest Caselaw 10492 Mad

Citation : 2021 Latest Caselaw 10492 Mad
Judgement Date : 23 April, 2021

Madras High Court
V.Jothi vs The Joint Commissioner [St][Fac on 23 April, 2021
                                       WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021



                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        DATED 23.04.2021

                                                               CORAM

                             THE HONOURABLE MR.JUSTICE M.SATHYANARAYANAN

                                                                  AND

                                   THE HONOURABLE MR. JUSTICE P.RAJAMANICKAM

                     WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, &
                                                  787/2021 &
                     CMP.Nos.4129,4182,4189,4114,4091,4094,4122,4125,4092,4095,4101,410
                                              2,2111&4112/2021

                     V.Jothi                                                                   ..      Appellant in
                                                                                                    WA.No.765/2021

                     A.Krishnaveni                                                             ..      Appellant in
                                                                                                    WA.No.767/2021

                     M.Govindasamy                                                             ..      Appellant in
                                                                                                    WA.No.768/2021

                     V.Dhanalakshmi                                                            ..      Appellant in
                                                                                                    WA.No.769/2021

                     D.Padma                                                                   ..      Appellant in
                                                                                                    WA.No.772/2021

                     A.Devika                                                                  ..      Appellant in
                                                                                                    WA.No.773/2021


                                                                     1


https://www.mhc.tn.gov.in/judis/
                                     WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021



                     L.Gangadevi                                                             ..    Appellant in
                                                                                                WA.No.776/2021
                     V.Sivakumar                                                             ..    Appellant in
                                                                                                WA.No.777/2021

                     S.Thilshat Begam                                                        ..      Appellant in
                                                                                                  WA.No.778/2021

                     J.Valarmathi                                                            ..      Appellant in
                                                                                                  WA.No.779/2021

                     R.Jeeva                                                                 ..      Appellant in
                                                                                                  WA.No.781/2021

                     L.Vijayalakshmi                                                         ..      Appellant in
                                                                                                  WA.No.783/2021

                     M.P.Vijaya                                                              ..      Appellant in
                                                                                                  WA.No.786/2021

                     C.Amuthavalli                                                           ..      Appellant in
                                                                                                  WA.No.787/2021

                                                               Versus

                     The Joint Commissioner [ST][FAC]
                     Vellore State Tax Division,
                     Vellore.                                                                ..      Respondent

in all Writ Appeals

Common Prayer:- Writ Appeals filed under Clause 15 of the Letters Patent against the common order dated 27.07.2020 made in WMP.Nos.11796, 11799, 11790, 11779, 11800, 11776, 11781, 11803, 11809, 11804, 11792, 11812, 11810 & 11772/2020 in WP.Nos.9677, 9678, 9672, 9661, 9679, 9655, 9662, 9680, 9685, 9683, 9675, 9690, 9687 and 9649/2020.

https://www.mhc.tn.gov.in/judis/ WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021

For Appellants in all Writ Appeals : Mr.J.Pooventhera Rajan

For Respondent in all Writ Appeals : Mrs.A.Srijayanthi Special Government Pleader

COMMON JUDGMENT

[Judgment of the Court was delivered by M.SATHYANARAYANAN, J., through Video Conferencing]

1. By consent, all the writ appeals are taken up for final disposal and is

disposed of by this common judgment.

2. Mrs.A.Srijayanthi, learned Special Government Pleader accepts

notice on behalf of the respondent.

3. The present writ appeals are preferred against the common interim

order passed pending disposal of the writ petitions filed by the

appellants/writ petitioners.

4. It appears from the materials placed that the writ

petitioners/appellants were in the services of the Tamil Nadu Khadi

Board and since the said Board started incurring losses, an exercise

https://www.mhc.tn.gov.in/judis/ WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021

was done which resulted in a finding that there were 378 staffs in

excess. Therefore, a decision has been taken to absorb them in other

Government / Public Sectors / Corporation / Autonomous Bodies and

the Government of Tamil Nadu has issued an order in

G.O.Ms.No.154, Handloom, Handicrafts, Textiles and Khadi [F2]

Department dated 21.11.2009, framing very many guidelines for

absorption of the excess staffs in Khadi Board into other Departments

and it is also made very clear that the excess staffs of the Khadi Board

who were absorbed and accommodated in the other Departments, will

be treated as a fresh/new appointees and they will be provided with

pay protection and while calculating pensionary benefits, it shall also

be taken into consideration.

5. The grievance expressed by the appellants/writ petitioners is that,

alleging that the benefit of Special Grade Pay has been conferred

wrongly, show cause notices were issued for recovery of excess

amount for which, they have submitted their response and vide

impugned orders dated 23.03.2020 and 30.05.2020 respectively, their

representations came to be rejected and consequently, refixation of

https://www.mhc.tn.gov.in/judis/ WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021

pay with a consequential order for recovery, has been made.

6. The primordial submission made by the learned counsel for the

appellants/writ petitioners is that for no fault of the appellants/writ

petitioners, the alleged excess amount in the form of Special Grade

Pay had been paid and by applying White Washer's case reported in

2015 [4] SCC 334 [State of Punjab and Others V Rafiq Masih and

Others], the alleged excess amount ought not to have recovered from

them and however, the learned Single Judge in the impugned interim

order WP.Nos.9588, 9589 & 9603/2020 and WMP.Nos.11709, 11710

& 11735/2020 dated 23.07.2020, has ordered the recovery and it shall

be kept in a separate account and further made it clear that in case, the

writ petitioners succeed in the writ petitions, the amount shall be

returned to the writ petitioners together @ 12% per annum. It is also

the submission of the learned counsel for the appellants that since the

appellants/writ petitioners are earning meagre salary, recovery and

refixation would definitely cause irreparable loss and hardship to

them and hence, prays for modification of the interim by granting

absolute stay of the impugned orders, which are the subject matter of

https://www.mhc.tn.gov.in/judis/ WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021

challenge in the writ petitions.

7. Per contra, Mrs.A.Srijayanthi, learned Special Government Pleader

appearing for the respondent in the writ appeals would submit that

since the interim order is a discretionary order and that the learned

Judge has also protected the interest of the writ petitioners/appellants,

interference may not be warranted by this Court in exercise of its

appellate jurisdiction.

8. This Court has carefully considered the rival submissions and also

perused the materials placed before it.

9. A perusal of the Government Orders, especially, G.O.Ms.No.152,

Handlooms, Handicrafts, Textiles and Khadi [F1] Department dated

12.07.2012 would prima facie indicate that the excess staffs who

were in the services of the Tamil Nadu Khadi Board were absorbed

subject to conditions and one such condition is that they should be

treated as a fresh entrants and pay protection to a certain limited

extent for pensionary benefits have been granted.

10. No doubt, some mistake was committed by paying the Special Grade

https://www.mhc.tn.gov.in/judis/ WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021

Pay and having found out the same, show cause notices were issued

to them, for which they have also responded and by taking into

consideration of the same, the impugned orders of refixation and

recovery came to be passed. The legality of such orders have to be

gone into in the writ petitions and therefore, this Court is not inclined

to make any observations/findings in this regard.

11. Be that as it may, the impugned common interim order is the outcome

of the discretionary exercise by the learned Single Judge and in the

process, protection has also been afforded to the appellants/writ

petitioners to keep the recovered excess amount in a separate account

and in the event they succeed in the writ petitions, it should be repaid

to them @ 12% interest per annum.

12. In the considered opinion of the Court, the interest of the

appellants/writ petitioners have been protected and as such, no

interference is warranted.

13. In the result, the writ appeals are dismissed confirming the impugned

common order dated 23.07.2020 made in WP.Nos.9588, 9589 &

9603/2020 and WMP.Nos.11709, 11710 & 11735/2020. No costs.

https://www.mhc.tn.gov.in/judis/ WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021

Consequently, connected miscellaneous petitions are closed.

14. The Registry is directed to accord priority for early disposal of the

writ petitions.

                                                                                          [MSNJ]        [PRMJ]
                                                                                              23.04.2021
                     AP

                     Internet: Yes
                     To
                     The Joint Commissioner [ST][FAC]
                     Vellore State Tax Division,
                     Vellore.







https://www.mhc.tn.gov.in/judis/

WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021

M.SATHYANARAYANAN, J., AND P.RAJAMANICKAM, J.,

AP

WA.Nos.765, 767, 768, 769, 772, 773, 776, 777, 778, 779, 781, 783, 786, & 787/2021

23.04.2021

https://www.mhc.tn.gov.in/judis/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter