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

The State Of Tamil Nadu vs S.Durga Devi
2021 Latest Caselaw 4347 Mad

Citation : 2021 Latest Caselaw 4347 Mad
Judgement Date : 19 February, 2021

Madras High Court
The State Of Tamil Nadu vs S.Durga Devi on 19 February, 2021
                                                                           W.A.(MD)No.1176 of 2020


                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 19.02.2021
                                                      CORAM:
                              THE HONOURABLE MR.JUSTICE M.M.SUNDRESH
                                                           AND
                               THE HONOURABLE MRS. JUSTICE S.ANANTHI

                                             W.A.(MD)No.1176 of 2020


                      1.The State of Tamil Nadu,
                        Rep. by its Principal Secretary,
                        Home Department,
                        Secretariat, Chennai – 600 009.

                      2.The Chairman,
                        Tamil Nadu Uniformed Services Recruitment Board,
                        Old Commissioner of Police Office Campus,
                        Egmore, Chennai – 8.

                      3.The Member Secretary,
                        Tamil Nadu Uniformed Services Recruitment Board,
                        Old Commissioner of Police Office Campus,
                        Egmore, Chennai – 8.

                      4.The Director General of Police,
                        O/o. The Director General of Police,
                        Tamil Nadu, Chennai – 600 004.

                      5.The Deputy Inspector General of Police (Technical Services),
                        O/o. The Deputy Inspector General of Police,
                        Chennai – 4.                                         :Appellants


                      1/8

http://www.judis.nic.in
                                                                           W.A.(MD)No.1176 of 2020


                                                        Vs.
                      S.Durga devi                                           : Respondent

                      PRAYER: Appeal filed under Clause 15 of the Letters Patent against the
                      order of this Court in W.P.(MD) No.11868/2019 dated 08.05.2019.


                                    For Appellants         :Mrs.J.Padmavathy Devi

                                    For Respondent         : Mr.M.Ajmal Khan
                                                           Senior counsel for
                                                           M/s.Ajmal Associates


                                                     JUDGMENT

(Judgment of the Court was delivered by M.M.SUNDRESH, J.)

The issue involved in this writ appeal lies in a narrow compass

viz., is a person, who could only perform a regular function by wearing

glasses would become disentitle to a post he can otherwise perform, by

making an assessment qua the eyesight without wearing glasses?

2.The respondent before us went through the process of

recruitment to the post of Sub-Inspector of Police (Finger print). She

http://www.judis.nic.in W.A.(MD)No.1176 of 2020

has, accordingly, cleared the written examination followed by physical

measurement endurance test and viva voce. She was found non-suited

pursuant to the examination done by the Medical Board consists of one

Eye Specialist, after having been selected provisionally.

3.The test was conducted in tune with the Government Order

passed in G.O.Ms.No.1221, Home (Police.9) Department, dated

10.11.2000, by fixing the visual standards upon testing a candidate

without wearing glasses. After making the respondent going through the

rigor thrice, she was found non-suitable and her candidature was

rejected.

4.The learned Single Judge allowed the Writ Petition inter alia

holding that the notification does not specify the visual standards. It is

not as if the work cannot be done by wearing glasses. What the

respondent lacks is only an inadequate and insufficient power in the eyes.

5.Laying a challenge to the aforesaid order passed, the learned

http://www.judis.nic.in W.A.(MD)No.1176 of 2020

Special Government Pleader submitted that the appellants merely relied

upon the Government Order passed. The appellants, being the employer

of the respondent, cannot question the methodology adopted. In the

absence of arbitrariness or mala fides involved in the views expressed by

the Medical Board, the learned Single Judge ought not to have allowed

the Writ Petition.

6.The learned Senior Counsel appearing for the respondent

reiterated the views expressed by the learned Single Judge. It is

submitted that it is not even the case of the appellants that the respondent

cannot undertake the job by wearing glasses. The insufficient power is

only a deficiency in the eyes. If the said contention is accepted, any

candidate wearing specs would get excluded automatically. The

Government Order relied upon itself is contrary to law and the idea is to

create an equal platform for everybody. A residual restriction or barrier,

when it does not affect the performance of the candidate will never stand

a scrutiny of law.

http://www.judis.nic.in W.A.(MD)No.1176 of 2020

7.We do not find any merit in this Writ Appeal. As rightly

submitted by the learned Senior Counsel appearing for the respondent

that it is not a case of the appellants that the respondent cannot function

by wearing glasses. The Notification does not specify the extent of

visual standards, even otherwise, it is clear, as the respondent can

perform by wearing glasses, her candidature cannot be rejected by

making her to undergo a test without wearing glasses. The question is the

suitability to the job and not otherwise. The classification sought to be

made is certainly violative of Article 14 of the Constitution of India. If it

is approved, a candidate, who is wearing specs, would become disentitled

for being considered to the post. It is an indirect way of fixing

qualification on the sole premise that a candidate wearing glasses cannot

be considered. One has to see the eligibility and suitability of the

candidate to the post, but such eligibility cannot be fixed on the basis of a

candidate without specs, vis-a-vis, a candidate with specs. Thus, looking

from any perspective, we do not find any reason to interfere with the

order passed by the learned Single Judge, as we are in respectful

agreement with the submission made by the learned Senior Counsel

http://www.judis.nic.in W.A.(MD)No.1176 of 2020

appearing for the respondents that the Government Order relied upon is

outdated, opaque and contrary to the wisdoms expressed by the Hon'ble

Apex Court. It is the insufficient/inadequate eyesight that makes a person

to wear a glass. Once such glass is worn, then, that deficiency goes.

Therefore, such person becomes eligible on par with the other person,

who performs without glasses.

8.In such view of the matter, the classification sought to be made

has got no rationale, as the job sought to be undertaken can be done

wearing specs. Accordingly, the Writ Appeal stands dismissed. No costs.

Consequently, connected Miscellaneous Petition is closed.

9.At this juncture, the learned Senior Counsel appearing for the

respondent submitted that a direction may be issued to give appointment

order, as the respondent is awaiting for quite sometime, despite having

become qualified with her name in the provisional list.

10.We are inclined to agree with the said submission made.

http://www.judis.nic.in W.A.(MD)No.1176 of 2020

Accordingly, the appellants are directed to give appointment order to the

respondent within of six weeks from the date of receipt of a copy of this

judgment.



                                                                 [M.M.S., J.] & [S.A.I, J.]
                                                                        18.02.2021
                      Index        : Yes/No
                      Internet     : Yes
                      RR
                      To
                      1.The Principal Secretary,
                        Home Department,
                        Secretariat, Chennai – 600 009.

                      2.The Chairman,

Tamil Nadu Uniformed Services Recruitment Board, Old Commissioner of Police Office Campus, Egmore, Chennai – 8.

3.The Member Secretary, Tamil Nadu Uniformed Services Recruitment Board, Old Commissioner of Police Office Campus, Egmore, Chennai – 8.

4.The Director General of Police, O/o. The Director General of Police, Tamil Nadu, Chennai – 600 004.

5.The Deputy Inspector General of Police (Technical Services), O/o. The Deputy Inspector General of Police, Chennai – 4.

http://www.judis.nic.in W.A.(MD)No.1176 of 2020

M.M.SUNDRESH, J AND S.ANANTHI, J

RR

Order made in W.A.(MD)No.1176 of 2020

19.02.2021

http://www.judis.nic.in

 
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