Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Theethapillai vs The Director
2021 Latest Caselaw 4542 Mad

Citation : 2021 Latest Caselaw 4542 Mad
Judgement Date : 22 February, 2021

Madras High Court
P.Theethapillai vs The Director on 22 February, 2021
                                                                              W.P.(MD)No.6594 of 2016


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED:22.02.2021

                                                      CORAM:

                             THE HONOURABLE MR.JUSTICE M.DHANDAPANI

                                             W.P.(MD)No.6594 of 2016

                      P.Theethapillai                                          ... Petitioner

                                                      Vs.

                      The Director,
                      Gandhigram Institute of
                      Rural Health and Family Welfare Trust,
                      Ambathurai, R.S.(Post),
                      Dindigul District.                                    ... Respondent

                      Prayer: Writ Petition is filed under Article 226 of the Constitution of
                      India, to issue a Writ of Mandamus, to direct the respondent to pay the
                      arrears of salary to the petitioner from 01.04.1993 in the scale of pay of
                      Rs.750/-    per    month      vide    his    proceedings       in     PROC.
                      No.GIRH/Estt/93-94/3069 dated 24.12.1993 with all the service benefits,
                      increments with interest of 12% till the date of final payment.
                                   For Petitioner     : Mr.B.N.Rajamohamed
                                   For Respondent : Mr.V.Karthikeyan




                      1/6


http://www.judis.nic.in
                                                                              W.P.(MD)No.6594 of 2016


                                                     ORDER

This writ petition has been filed for a direction to the respondent to

pay the arrears of salary to the petitioner from 01.04.1993 in the scale of

pay of Rs.750/- per month vide his proceedings in PROC.No.

GIRH/Estt/93-94/3069 dated 24.12.1993 with all the service benefits,

increments with interest of 12% till the date of final payment.

2. The case of the petitioner is that subsequent to the basic

appointment as temporary Domestic Staff in the year 1971 on

consolidated pay of Rs.395/- per month, the petitioner was appointed

temporarily as peon in the year 1988 and after completion of his

probation, his pay was fixed at Rs.450/- per month in the scale of pay of

Rs.450-10-570-15-720, with all allowances and thereafter, as per

G.O.Ms.No.867 dated 11.08.1989, the scale of pay to the post of Peon

was revised to Rs.750-12-870-15-945 with effect from 01.06.1988.

Subsequently, the petitioner was terminated from the service of Peon and

reverted to the old position of temporary Domestic Staff with effect from

01.04.1993 by stripping of all allowance vide proceedings, dated

http://www.judis.nic.in W.P.(MD)No.6594 of 2016

31.03.1993 and thereafter, the petitioner was transferred and appointed

as Peon, temporarily, from the post of Domestic Staff in the scale of pay

of Rs.750-12-870-15-945 vide proceedings, dated 24.12.1993 and his

basic pay was fixed at Rs.810/- per month. Subsequently the petitioner's

service was reverted back to the Domestic Staff with effect from

01.04.1994 on a consolidated pay of Rs.750/- per month, without any

allowances, vide proceedings, dated 19.08.1994. Challenging the said

order dated 19.08.1994, the petitioner filed O.S.No.1371/1994 before the

learned Principal District Judge, Dindigul, seeking the relief of

declaring the above impugned order of the respondent dated 19.08.1994

as null and void and a consequential relief directing the respondent to

pay the salary as per the scale of pay as declared vide proceedings, dated

24.12.1993. The Court below has partly allowed the suit by declaring the

above order dated 19.08.1994 is null and void vide judgment and decree

dated 29.11.1996. Thereafter, the petitioner made representations to

restore his earlier scale of pay of Rs.750-12-870-15-945. But till date,

the respondent has not considered the said representations of the

petitioner. Hence, the petitioner approached this Court with the above

http://www.judis.nic.in W.P.(MD)No.6594 of 2016

said prayer.

3. The learned counsel for the petitioner would submit that though

the prayer sought for in this petition is larger in nature, the petitioner

would confine his prayer for a direction to the respondent to consider the

representation of the petitioner and pass appropriate orders within a

reasonable time as fixed by this Court.

4. Though no counter is filed till date, the learned counsel

appearing for the respondent produced a proceedings of the respondent

dated 25.11.1997 and subsequent proceedings, dated 26.08.2002 through

which the respondent rejected the request of the petitioner to pay the

backwages from 01.05.1994 to 19.06.1997. He further submitted that

without challenging the said orders, filing this writ petition is not

maintainable. Hence, he prays for dismissal of this writ petition.

5. Heard the submissions made on either side and perused the

materials available on record.

http://www.judis.nic.in W.P.(MD)No.6594 of 2016

6.Considering the facts and circumstances of the case, this Court

comes to a conclusion that if at all the petitioner aggrieved, the petitioner

has to challenge the said proceedings of the respondent dated 25.11.1997

and 26.08.2002, and without challenging the above said proceedings,

filing this writ petition is not maintainable. Hence, this writ petition

deserves to be dismissed.

7. Accordingly, this Writ Petition stands dismissed. No costs.

However, liberty is given to the petitioner to work out his remedy in the

manner known to law.

22.02.2021

Internet : Yes/No Index : Yes/No

PJL

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.

http://www.judis.nic.in W.P.(MD)No.6594 of 2016

M.DHANDAPANI,J.

PJL

W.P.(MD)No.6594 of 2016

22.02.2021

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