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

The Government Of Tamil Nadu vs R.Malaikulandai
2021 Latest Caselaw 17000 Mad

Citation : 2021 Latest Caselaw 17000 Mad
Judgement Date : 18 August, 2021

Madras High Court
The Government Of Tamil Nadu vs R.Malaikulandai on 18 August, 2021
                                                                           W.A.No.369 of 2014

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 18.08.2021

                                                     CORAM

                        THE HONOURABLE MRS.JUSTICE PUSHPA SATHYANARAYANA
                                                      and
                               THE HONOURABLE MR.JUSTICE KRISHNAN RAMASAMY


                                               W.A.No.369 of 2014
                                                      and
                                              M.P.Nos.1 & 2 of 2014

                  1.The Government of Tamil Nadu,
                    Rep. by Secretary to Government,
                    Forest and Environment Department,
                    Fort St. George,
                    Chennai – 600 009.

                  2.The Principal Chief Conservator of Forests,
                    Panagal Building,
                    Saidapet, Chennai - 600 015.

                  3.The District Forest Officer,
                    Thiruvannamalai North Division,
                    Thiruvannamalai District.

                  4.The Accountant General of Tamil Nadu,
                    Office of the Accountant General,
                    Office at Teynampet,
                    Chennai – 18.                                        ... Appellants

                                                       vs

                  R.Malaikulandai                                        ... Respondent
                                                      ****
                  Prayer: Writ Appeal filed under clause 15 of the Letters Patent praying
                  to set aside the order passed in W.P.No.26394 of 2013 dated
                  11.11.2013.


                 1/4
https://www.mhc.tn.gov.in/judis/
                                                                                            W.A.No.369 of 2014

                                                               ****
                                   For Appellants      :      Mr.R.Neelakandan
                                                              State Government Counsel

                                   For Respondent      :      Mr.S.Mani


                                                           JUDGMENT

(delivered by PUSHPA SATHYANARAYANA, J.)

Challenge in this writ appeal is to the order of the Writ Court

dated 11.11.2013 made in W.P.No.26394 of 2013. The appellants

herein are the respondents before the writ court and the respondent

herein is the writ petitioner.

2. The respondent, who is the writ petitioner, was appointed

as a temporary Plot Watcher in the third appellant/Forest department

on 01.03.1982 and his services were regularised on 08.09.2004 and he

retired on 30.09.2014. As his services were regularised after 22 years,

he prayed for counting of 50% of the temporary services rendered by

him along with his remaining service for the purpose of calculating the

pension and retiral benefits by filing a writ of mandamus in

W.P.No.26394 of 2013. The said writ petition was disposed of, based on

the judgment passed in W.A. Nos.27 and 28 of 2012 dated 13.02.2012.

The appellants were directed to consider and dispose of petitioner's

https://www.mhc.tn.gov.in/judis/ W.A.No.369 of 2014

representation based on the orders passed in the above referred writ

appeal in a time bound manner. It is also to be noted that the said

issue of counting 50% of the temporary services rendered by a person

for computing the pensionary benefits is no longer res integra in view

of the recent judgment of the Full Bench of this court in the

Government of Tamil Nadu and Ors. vs. R. Kaliyamoorthy

reported in (2019) 6 CTC 705.

3. However the learned State Government Counsel

representing the appellants would state that the order passed by the

learned single Judge was implemented and given effect vide

G.O.Ms.No.43 Environment and Forests (FR-2) Department, dated

24.03.2015. The learned counsel appearing for the respondent/writ

petitioner also confirms that the order was implemented.

4. In view of the above, the Writ Appeal is dismissed. No

costs. Consequently, the connected miscellaneous petitions are closed.

                                                                            [P.S.N., J.]    [K.R., J.]
                                                                                   18.08.2021
                                                                                         (4/5)
                  Index    : Yes/No
                  Internet : Yes/No
                  rsi



https://www.mhc.tn.gov.in/judis/ W.A.No.369 of 2014

PUSHPA SATHYANARAYANA, J.

and KRISHNAN RAMASAMY, J.

rsi

W.A.No.369 of 2014 and M.P.Nos.1 & 2 of 2014

18.08.2021 (4/5)

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