Citation : 2021 Latest Caselaw 1579 Mad
Judgement Date : 25 January, 2021
W.P.No.1406 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED 25.01.2021
CORAM :
THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN
W.P.No.1406 of 2021 and
W.M.P. No.1614 of 2021
P.Sangaralingam ... Petitioner
Vs
1. The Government of Tamil Nadu,
represented by its
Secretary to the Government,
Education Department,
Secretariat, Chennai-600 009.
2.The Director,
Directorate of School Education,
DPI Compound,
Chennai 600 006.
3.The Director,
Directorate of Primary School Education,
DPI Compound,
Chennai 600 006.
4.The District Educational Officer,
Office of the District Educational Officer,
Town hall, Coimbatore 641 001.
5.The Chief Educational Officer,
Office of Chief Educational Officer,
Raja Street, Coimbatore 641 001.
1/8
https://www.mhc.tn.gov.in/judis/
W.P.No.1406 of 2021
6.The Block Educational Officer,
Office of the Block Educational Officer,
Thondamuthur Block,
Coimbatore District. ... Respondents
Prayer: Writ petition filed under Article 226 of the Constitution of India,
praying to issue a writ of Mandamus, directing the second respondent to
consider the petitioners' representation dated 28.12.2020 and forbearing the
respondents from issuing transfer orders to B.T. Assistant teachers who are
working in Government Schools, unless conducting the General
Counselling of teachers in pursuant of the Hon'ble High Court order in W.P.
(MD) No.23772 of 2018 by an order dated 13.03.2019.
For Petitioner : Mr.P.Saravanan
For Respondents : Mr.P.Raja,
Government Advocate
ORDER
By consent, the writ petition is taken up for final disposal during the
time of admission. Mr.P.Raja, learned Government Advocate takes notice
for respondents.
2.The writ petition has been filed, seeking a direction to the second
respondent to consider the petitioners' representation dated 28.12.2020 and
https://www.mhc.tn.gov.in/judis/ W.P.No.1406 of 2021
forbearing the respondents from issuing transfer orders to B.T. Assistant
teachers, who are working in Government Schools, unless conducting the
General Counselling of teachers in pursuance of the order passed by this
Court in W.P. (MD) No.23772 of 2018 by an order dated 13.03.2019.
3.The case of the petitioner is that he has completed D.T.Ed. in First
Class and has been appointed as Secondary Grade Teacher at Union
Panchayat School, Ulundurpettai Union. After getting permission from the
higher authorities to study B.Sc. Chemistry through correspondence course
in Manonmaniam Sundaranar University, the petitioner studied upto B.Sc.
(Chemistry) and he has also completed B.Ed. in IGNOU, Delhi. Though the
petitioner is cited as senior of B.T.Assistant panel in the year 2020, due to
Covid-19 pandemic situation, there was no general counselling for Teachers
conducted by the respondents. The grievance of the petitioner is that if
general counselling would be conducted by the respondents, he would have
been appointed as B.T. (Assistant) Teacher in Union Panchayat Schools in
Thondamauthur Block, Coimbatore. It is also stated that one K.K.Ramesh
has filed W.P. (MD) No.23772 of 2018 to conduct enquiry by considering
https://www.mhc.tn.gov.in/judis/ W.P.No.1406 of 2021
his representations dated 07.08.2018 and 31.10.2018. By an order dated
13.03.2019, this Court held that no transfer could be made by the
respondents without counselling. Based on the above judgment, the first
respondent has issued G.O. (1D) No.218 dated 20.06.2019 relating to
transfers through general counselling. Thereafter, the first respondent has
published G.O.Ms.No.12, School Education (EE1(1) dated 30.01.2020,
relating to special rules for the Tamil Nadu Elementary Education
Subordinates Service. It is further stated that based on the above rules, if
counselling could have been made by the respondents, the petitioner would
have been eligible for promotion to the post of B.T. Assitant in
Thondamuthur Union, Coimbatore District. In the meantime, the second
respondent has given a letter dated 05.11.2020 stating that one
R.Valarmathi, who is working as B.T. Assistant, was appointed on
deputation basis from Karamadai Union, Neelampathy Union Middle
School to Thondamuthur Union, Pommanampalayam Union Middle School
until further orders. In this regard, the petitioner has given a representation
dated 28.12.2020 to all the respondents seeking issuance of transfer order to
B.T. Assistant Teachers, who are working in Government Schools in
https://www.mhc.tn.gov.in/judis/ W.P.No.1406 of 2021
Thondamuthur Union, in pursuance of the order dated 13.03.2019 passed by
this Court in W.P. (MD) No.23772 of 2018. However, due to no response
on the side of the respondents, the petitioner has come forward with this
present writ petition.
4. Heard the learned counsel appearing on either side and perused the
materials available on record.
5. In view of the limited prayer sought for by the petitioner and if the
Petitioner's representation is pending with the authorities concerned and, not
disposed of earlier, this Court directs the second respondent to consider the
representation of the petitioner dated 28.12.2020 and pass appropriate
orders, in accordance with law, after affording an opportunity of hearing to
all parties concerned, as expeditiously as possible, preferably within a
period of three months from the date of receipt of a copy of this order.
6. The petitioner shall furnish his phone number, email ID, if any,
etc., along with a copy of the representation dated 28.12.2020 and this
https://www.mhc.tn.gov.in/judis/ W.P.No.1406 of 2021
order, to the respondents forthwith. The respondents are directed to
communicate the decision taken on the representation, to the petitioner
within a period of three weeks from the date of decision taken thereon, by
way of SMS/Email/registered post/speed post, so that there is no need for
the parties to file contempt after expiry of the specified period. In case the
authorities concerned fail to send communication to the parties, they will
have to face the civil imprisonment in case of contempt proceedings and, if
they are unable to serve the order and the cover being returned un-served for
one reason or the other, the same shall be kept in the file without opening it
for the proof of delivery, so that the parties, at a later point of time, will not
take a plea that he is not aware of the order.
7. With the above direction, the writ petition is disposed of.
Consequently, connected miscellaneous petition is closed. No costs.
25.01.2021 (½ ) vum Index: Yes/No Speaking order / Non speaking order
https://www.mhc.tn.gov.in/judis/ W.P.No.1406 of 2021
To
1. The Government of Tamil Nadu, represented by its Secretary to the Government, Education Department, Secretariat, Chennai-600 009.
2.The Director, Directorate of School Education, DPI Compound, Chennai 600 006.
3.The Director, Directorate of Primary School Education, DPI Compound, Chennai 600 006.
4.The District Educational Officer, Office of the District Educational Officer, Town hall, Coimbatore 641 001.
5.The Chief Educational Officer, Office of Chief Educational Officer, Raja Street, Coimbatore 641 001.
6.The Block Educational Officer, Office of the Block Educational Officer, Thondamuthur Block, Coimbatore District.
https://www.mhc.tn.gov.in/judis/ W.P.No.1406 of 2021
S.VAIDYANATHAN,J.,
vum
W.P.No.1406 of 2021 and W.M.P. No.1614 of 2021
25.01.2021 (½)
https://www.mhc.tn.gov.in/judis/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!