Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The District Educational Officer vs V.S.Shree Devi
2021 Latest Caselaw 9477 Mad

Citation : 2021 Latest Caselaw 9477 Mad
Judgement Date : 15 April, 2021

Madras High Court
The District Educational Officer vs V.S.Shree Devi on 15 April, 2021
                                                                               W.A.(MD)No.27 of 2020

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED:      15.04.2021

                                                      CORAM :

                                   The Hon'ble Mr.JUSTICE T.S.SIVAGNANAM
                                                     AND
                                     The Hon'ble Mrs.JUSTICE S.ANANTHI

                                             W.A.(MD) No.27 of 2020
                                                     and
                                             CMP(MD).No.317 of 2020


                     1. The District Educational Officer,
                        Sivakasi Educational District,
                        Sivakasi,
                        Virudhunagar District.
                        Formerly known as
                        District Elementary Educational Officer,
                        Virudhunagar, Virudhunagar District.

                     2. The Block Educational Officer,
                        Sivakasi Union,
                        Sivakasi Educational District,
                        Sivakasi,
                        Virudhunagar District.
                        Formerly known as
                        Additional Assistant Elementary Educational Officer,
                        Sivakasi Union, Virudhunagar District.

                                                                     ... Appellants/Respondents

                                                         Vs


                     __________
                     Page 1 of 8


https://www.mhc.tn.gov.in/judis/
                                                                                      W.A.(MD)No.27 of 2020



                     V.S.Shree Devi                                     ... Respondent/Writ Petitioner
                     Prayer in W.A(MD).No.27 of 2020: Appeal under Clause 15 of the Letters
                     Patent, against the order dated 18.03.2019, passed in W.P.(MD) No.1017 of
                     2019.
                                       For Appellants            :   Mrs.S.Srimathy,
                                                                     Special Government Pleader
                                                                     in all Writ Appeals
                                       For Respondent            :   Mr.P.M.Vishnuvarthanan,
                                                                     in all Writ Appeals



                                                        JUDGMENT

[Judgment of the Court was delivered by T.S.SIVAGNANAM,J.]

This appeal filed by the Education Department is directed against the

order dated 18.03.2019, passed in W.P(MD).No.1017 of 2019.

2. The order impunged in the writ petition is dated 10.05.2018, by

which, the respondent-writ petitioner's request for stepping up her pay on

par with her junior, was declined solely on the ground that her junior was

working in a School in a different Panchayat Union. The correctness of such

a stand has been tested in several cases and the learned Writ Court by

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.27 of 2020

following the decision in W.P(MD).No.742 of 2018 dated 07.02.2018,

allowed the writ petition and aggrieved over the same, the Department is

before us.

3. We have elaborately heard Mrs.S.Srimathy, learned Special

Government Pleader for the appellants and Mr.P.M.Vishnuvarthanan,

learned Counsel appearing for the respondent.

4. We find that the reason cited in the order impugned in the writ

petition is on the ground that the respondent-writ petitioner and the other

teacher were working in two different Panchayat Union Schools. Similar

issue came up for hearing before this Court on earlier occassions and one

such decision in W.P(MD).No.742 of 2018 dated 07.02.2018, was followed

by the learned Single Bench. Identical issue was considered by the Division

Bench of this Court in W.A(MD).No.1220 of 2019, which was filed by the

Education Department challenging the order passed in W.P(MD).No.4231

of 2019 and the Department appeal was dismissed holding that the

distinction sought to be drawn by the Department on the ground that the two

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.27 of 2020

teachers are working in two different Panchayat Union Schools, is not

sustainable. Therefore, we find that there is no error in the order passed in

the writ petition.

5. The learned Special Government Pleader appearing for the

appellant-Department would vehemently contend that though the reason

given in the order impugned in the writ petition may not be fully

sustainable, yet the question of stepping up of the pay would not arise, as all

pay anomoly issue consequent upon revision of pay and allowances

pursuant to the recommendations of the pay commissions are governed by

the Tamil Nadu Revised Pay Rules 2017, issued by the Government in

G.O.Ms.No.303, Finance (Pay Cell) Department, dated 11.10.2017.

6. The learned Special Government Pleader has drawn our attention

to the relevant portions of the Government Order and submitted that if the

issue is considered in terms of the guidelines laid down in the Rules, the

question of stepping-up of the pay would not arise. We cannot accept this

submission made by the department at this juncture for more than one

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.27 of 2020

reason. Firstly, the order impugned in the writ petition does not refer to

G.O.Ms.No.303, for declining stepping up of pay. Secondly in the writ

petition, no such argument was advanced by the department and though in

other cases counter affidavits have been filed, this contention was never

raised. Even though the impugned order was passed after passing of

G.O.Ms.No.303, Finance (Pay Cell) Department, dated 11.10.2017, there is

no reference of G.O., in the impugned order.

7. Therefore, based on G.O.Ms.No.303, we cannot interefere in the

order passed in the writ peition. As in our opinion, if according to the

appellants-Department the stepping up cannot be done in terms of the Tamil

Nadu Revised Pay Rules 2017, it gives a separate cause of action and

therefore, the request of the respondents-teachers should be processed in

accordance with the Rules and not for the reasons cited in the impugned

order passed in the writ petition, which has been rightly quashed.

8. Accordingly, while confirming the order passed in the writ petition

quashing the impunged order therein, we give liberty to the appellants-

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.27 of 2020

Department to consider the case of the respondent-teacher based on the

Tamil Nadu Revised Pay Rules 2017, in accordance with law and if so

adviced, by taking into account the relevant Government Orders.

Accordingly, order in the Writ Petition is confirmed.

9. The Writ Appeal stands dismissed with the

aforementioned observation and consequently, the connected

miscellaneous petition is closed.

                                                                      (T.S.S.,J.)      (S.A.I.,J.)
                                                                               15.04.2021
                     Index          : Yes/No
                     Internet       : Yes/No
                     pkn

                     Note : In view of the present lock down
                     owing to COVID-19 pandemic, a web
                     copy of the order may be utilized for

official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.27 of 2020

To

1. The District Educational Officer, Sivakasi Educational District, Sivakasi, Virudhunagar District.

Formerly known as District Elementary Educational Officer, Virudhunagar, Virudhunagar District.

2. The Block Educational Officer, Sivakasi Union, Sivakasi Educational District, Sivakasi, Virudhunagar District.

Formerly known as Additional Assistant Elementary Educational Officer, Sivakasi Union, Virudhunagar District.

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.27 of 2020

T.S.SIVAGNANAM, J.

and S.ANANTHI, J.

pkn

W.A.(MD) No.27 of 2020

15.04.2021

__________

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