Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Tamil Nadu vs Raya Xavier
2021 Latest Caselaw 9490 Mad

Citation : 2021 Latest Caselaw 9490 Mad
Judgement Date : 15 April, 2021

Madras High Court
The State Of Tamil Nadu vs Raya Xavier on 15 April, 2021
                                                                               W.A.(MD)No.255 of 2021

                             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.255 of 2021
                                                      and
                                             CMP(MD).No.821 of 2021


                     1. The State of Tamil Nadu,
                        Rep. by its Secretary,
                        Department of School Education,
                        Fort St.George, Chennai - 600 009.

                     2. The Director of Elementary Education,
                        College Road, Chennai - 600 006.

                     3. The District Elementary Educational Officer,
                        Tirunelveli, Tirunelveli District - 627 006.

                     4. The Assistant Elementary Educational Officer,
                        Sankarankovil, Tirunelveli District-627 802.

                                                                 ... Appellants/Respondents 1 to 4

                                                         Vs


                     Raya Xavier, (Died)                          ... Respondent/Writ Petitioner


                     __________
                     Page 1 of 8


https://www.mhc.tn.gov.in/judis/
                                                                                     W.A.(MD)No.255 of 2021

                     Prayer : Appeal under Clause 15 of the Letters Patent, against the order
                     dated 24.02.2020, passed in W.P.(MD) No.14950 of 2014.
                                       For Appellants            :   Mrs.S.Srimathy,
                                                                     Special Government Pleader
                                                                     in all Writ Appeals
                                       For Respondent            :   Mr.K.Ragatheesh Kumar,
                                                                     for M/s.Isaac Chambers
                                                                     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 24.02.2020, passed in W.P(MD).No.14950 of 2014.

2. The order impunged in the writ petition is dated 28.06.2013, by

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

par with his junior, was declined solely on the ground that the petitioner was

promoted from secondary grade teacher. The reason is not sustainable. The

seniority only commence from the date of joining in the promotional post.

The correctness of such a stand has been tested in several cases and the

learned Writ Court by following the decision in W.P(MD).No.742 of 2018

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.255 of 2021

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.K.Ragatheesh Kumar for

M/s.Isaac Chambers, learned Counsel appearing for the respondent.

4. 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 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.

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.255 of 2021

5. The learned Special Government Pleader appearing for the

appellants-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

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

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.255 of 2021

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

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

11.10.2017, is much after the order impugned in the writ petition.

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-

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.

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.255 of 2021

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.255 of 2021

T.S.SIVAGNANAM, J.

and S.ANANTHI, J.

pkn

W.A.(MD) No.255 of 2021

__________

https://www.mhc.tn.gov.in/judis/ W.A.(MD)No.255 of 2021

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter