Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Uma Maheswari vs State Of Tamil Nadu
2021 Latest Caselaw 25197 Mad

Citation : 2021 Latest Caselaw 25197 Mad
Judgement Date : 22 December, 2021

Madras High Court
M.Uma Maheswari vs State Of Tamil Nadu on 22 December, 2021
                                                                            W.P.(MD)No.23288 of 2021


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                           RESERVED ON : 10.01.2022

                                         PRONOUNCED ON : 11.01.2022

                                                      CORAM

                              THE HONOURABLE MR.JUSTICE C.V.KARTHIKEYAN

                                           W.P.(MD)No.23288 of 2021
                                                    and
                                          W.M.P.(MD)No.19719 of 2021


                     M.Uma Maheswari                                    ... Petitioner

                                                         vs.
                     1.State of Tamil Nadu,
                       represented by its Principal Secretary to Government,
                       Rural Development and Panchayat Raj,
                       St.Fort George, Chennai – 600 009.

                     2.The District Collector,
                       Dindigul District, Dindigul.

                     3.The Revenue Divisional Office,
                       Palani, Dindigul District.                       ... Respondents

                     PRAYER: Writ Petition filed under Article 226 of the Constitution of
                     India for issuance of Writ of Certiorari, to call for the records pertaining
                     to the impugned notice passed by the third respondent vide his
                     proceeding in Na.Ka.No.9012/2021/A7, dated 22.12.2021 and quash the
                     same as illegal.

                     1/11

https://www.mhc.tn.gov.in/judis
                                                                                  W.P.(MD)No.23288 of 2021



                                        For Petitioner     :Mr.C.Mayilvahana Rajendran

                                        For Respondents :Mr.Veerakathiran
                                                        Additional Additional General-III

                                                             *****

                                                           ORDER

This Writ Petition has been filed in the nature of Certioari to call

for the records relating to the notice issued by the third respondent in

proceedings, dated 28.12.2021 and to set aside the same.

2.The petitioner, M.Uma Maheswari, had been elected as

Chairperson of Gujiliamparai Panchayat Union, Dindigul District in

2019. The said Panchayat Union consists of 13 Ward Members. The

Councilors had presented a complaint to the second respondent/District

Collector, Dindigul, who in his proceedings, dated 03.12.2021, had

recommended the third respondent/Revenue Divisional Officer, Palani,

Dindigul District, to initiate proceedings under Section 212 of the Tamil

Nadu Panchayats Act, 1994.

https://www.mhc.tn.gov.in/judis W.P.(MD)No.23288 of 2021

3.A show cause notice was issued by the third respondent on

04.12.2021. The petitioner filed W.P.(MD)No.22195 of 2021 and by

order, dated 15.12.2021, the petitioner was permitted to peruse the

documents in the office of the Panchayat in the presence of the second

respondent/Revenue Divisional Officer, Palani. The petitioner then

given a detailed explanation on 20.12.2021 requesting the third

respondent to drop the proceedings initiated under Section 212 of Tamil

Nadu Panchayats Act, 1994. The petitioner then received a

representation, dated 21.12.2021 by V.Seerangan to the first and second

respondents seeking to initiate proceedings to disqualify the Councilor of

Ward No.9 under Section 38(3)(c) and under Section 41 of the Tamil

Nadu Panchayats Act 1994.

4.The petitioner then sought to keep in abeyance the proceeding

initiated under Section 212 of Tamil Nadu Panchayats Act, 1994 till the

completion of the aforementioned disqualification proceedings.

However, the impugned notice was issued by the third respondent on

22.12.2021 calling for a meeting to be convened on 13.01.2022 and that

https://www.mhc.tn.gov.in/judis W.P.(MD)No.23288 of 2021

the agenda related to No Confidence Motion against the petitioner

herein. Questioning that notice, the present Writ Petition has been filed.

5.A counter affidavit had been filed by the respondents stating that

the proceedings of No Confidence Motion were issued in adherence to

the rules and provisions of the Tamil Nadu Panchayats Act, 1994. It was

stated that 11 Ward Members out of 13 Ward Members of the Panchayat

Union Council had signed a notice proposing to move a No Confidence

Motion against the petitioner and a copy of the statement of charges

along with the motion had also been delivered on the petitioner, as

required under Section 212 of the Act. The petitioner had submitted an

explanation on 20.12.2021. However, the third respondent had decided

to convene a meeting to place a No Confidence Motion for consideration

on 13.01.2022 by proceedings, dated 22.12.2021. The said notice was

issued under Section 212(7) of the Tamil Nadu Panchayats Act, 1994. It

was stated that there was no illegality in the procedure adopted and that

the Writ Petition should be dismissed and that there should a direction to

convene the meeting and the agenda to be discussed.

https://www.mhc.tn.gov.in/judis W.P.(MD)No.23288 of 2021

6.Heard arguments advanced by Mr.C.Mayilvahana Rajendran,

learned Counsel for the petitioner and Mr.Veerakathiravan, learned

Additional Advocate General appearing for the respondents.

7.Mr.C.Mayilvahana Rajendran, learned Counsel for the petitioner

primarily relied on Sub Section 2 of Section 212 of the Tamil Nadu

Panchayats Act, 1994 and stated that there was a failure to comply with

the requirements to serve a written statement of the charges in person to

the Revenue Divisional Officer by any two of the Ward Members of the

Panchayat Union Council, who signed the notice.

8.Section 212(2) of the Tamil Nadu Panchayats Act, 1994, is as

follows:

“212.(1) .......

(2) Written notice of intention to make the motion, signed by members of the panchayat union council not less in number than one-half of the sanctioned strength of the panchayat union council, together with a copy of the motion which is proposed to be made and a written statement of the charges against the vice- chairman shall be delivered in person to the Revenue Divisional Officer of the division by any two of the members of the panchayat union council signing the notice.

(3)......”

https://www.mhc.tn.gov.in/judis W.P.(MD)No.23288 of 2021

9.A perusal of the records reveal that 11 Members of the Panchayat

Council had issued a notice, the subject of which was to bring a No

Confidence Motion against the petitioner/Chairperson of Gujiliamparai

Panchayan Union. It is an admitted fact that there are totally 13 Ward

Members. The first part of the aforementioned provision required that

such notice shall be made and signed by atleast 3/5th sanctioned strength.

Eleven members out of thirteen ward members is certainly by any

mathematical calculation more than the required three fifth.

10.It is the second portion of the aforementioned provision which

is insisted as being not complied by Mr.Mayilvahana Rajendran. This

stipulated that a written statement of the charges shall be delivered in

person to the Revenue Divisional Officer, in this case, the third

respondent, by any two of the Members of the Panchayat Union Council,

who signed the notice. The learned Counsel insisted that this compliance

had not been done.

https://www.mhc.tn.gov.in/judis W.P.(MD)No.23288 of 2021

11.The learned Counsel for the petitioner relied on an order of the

learned Single Judge of this Court in W.P.(MD)No.10671 of 2010, dated

18.11.2010 in Valarmathi Chidambaram vs The District Collector,

Karur District and others. However, that judgment examined Section

207 of the Tamil Nadu Panchayats Act, 1994 and the issue of grant of

personal hearing prior to passing of an order. An allied issue which was

also examined was whether the District Collector was the competent

authority. Those issues do not arise for consideration in the present case.

12.It is the contention of Mr.Veerakathiravan, learned Additional

Advocate General that the meeting had been called for after requisite

procedure had been followed. The learned Additional Advocate General

pointed that the notice was signed by 11 Ward Members and calling for a

meeting to be convened to place as an agenda a No Confidence Motion

against the petitioner. It had been addressed to the Revenue Divisional

Officer at Palani in Dindigul District. It had been signed by the 11 Ward

Members. It is therefore, pointed by the learned Additional Advocate

General that the compliance of both the parts of Sub Section 2 of Section

212 of the Act, had been done, namely, more than 3/5th of the Members

https://www.mhc.tn.gov.in/judis W.P.(MD)No.23288 of 2021

had signed the notice calling for such a meeting and it had actually

directly been addressed only to the Revenue Divisional Officer and had

been delivered to the Revenue Divisional Officer. It is therefore claimed

that the points made out by the learned Counsel for the petitioner will

have to be rejected by this Court.

13.I have given careful consideration to the arguments advanced

and perused the documents available on record.

14.The petitioner is the Chairperson of Gujiliamparai Panchayat

Union. She was elected in the year 2019. There are 13 ward members of

the Panchayat Union. 11 of them had taken a decision to convene a

meeting to pass a No Confidence Motion against the petitioner. This had

been addressed to the Revenue Divisional Officer.

15.A careful perusal of Sub Section 2 of Section 212 of the Act

extracted above shows that 3/5th of the Ward Members must sign such a

notice. This requirement had been complied with. It had been further

stated that the statement of charges should be delivered in person by any

https://www.mhc.tn.gov.in/judis W.P.(MD)No.23288 of 2021

two of said Members to the Revenue Divisional Officer. In the notice

signed by 11 ward members, the necessity to pass such a No Confidence

Motion and the charges against the petitioner had been reduced in the

form of statement. This notice had been addressed only to the Revenue

Divisional Officer. Therefore, it had been delivered to the Revenue

Divisional Officer as compliance under Sub Section 2 of Section 212 of

the Act. A copy of this notice had been forwarded to the District

Collector, Dindigul. The District Collector had in turn forwarded the

same to the Revenue Divisional Officer.

16.In the notice impugned, the heading itself is with respect to the

notice given by the Ward Members calling for a meeting to pass a No

Confidence Motion against the petitioner. In the reference, the letter of

the District Collector is referred. The second reference is the notice

signed by 11 Ward Members. It is thus seen that the notice had been

signed by 11 Ward Members and addressed only to the Revenue

Divisional Officer primarily. Therefore, by that very act, the provisions

under Sub Section 2 of Section 212 of the Act stands complied with. The

procedure has not been violated. It is in accordance with the procedure

https://www.mhc.tn.gov.in/judis W.P.(MD)No.23288 of 2021

established by law.

17.I find no reason to interfere with the impugned notice. Let the

meeting proceed on 13.01.2022 at 11.00 am, as it is scheduled. The Writ

Petition is dismissed. No costs. Consequently, connected miscellaneous

petition is closed.

                     Index              :Yes / No                              11.01.2022
                     Internet           :Yes

                     cmr

                     To

                     1.The Principal Secretary to Government,
                       State of Tamil Nadu,
                       Rural Development and Panchayat Raj,
                       St.Fort George, Chennai – 600 009.

                     2.The District Collector,
                       Dindigul District, Dindigul.

                     3.The Revenue Divisional Office,
                       Palani, Dindigul District.






https://www.mhc.tn.gov.in/judis
                                         W.P.(MD)No.23288 of 2021


                                  C.V.KARTHIKEYAN, J.

                                                            cmr




                                             Order made in
                                  W.P.(MD)No.23288 of 2021




                                                   11.01.2022






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