Citation : 2021 Latest Caselaw 346 Mad
Judgement Date : 6 January, 2021
W.P.(MD)No.3454 of 2010
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 06.01.2021
CORAM
THE HONOURABLE MR.JUSTICE M.DHANDAPANI
W.P(MD)No.3454 of 2010
and
W.M.P(MD)No.2 of 2010
T.Mahamuni ... Petitioner
Vs.
1.The Secretary to Government,
Home Department,
Chennai – 600 009.
2.The Director of Police,
Chennai – 600 004.
3.The Superintendent of Police,
District Police Office,
Karur District. ... Respondents
Prayer: Writ Petition is filed under Article 226 of the Constitution of
India, for issuance of a writ of certiorari, to call for the records pertaining
to the impugned order of reversion passed by the 3rd respondent herein in
his proceedings D.O.No.188/2010, C.No.A3/1582/2010 dated
08.03.2010 and quash the same insofar as the petitioner is concerned.
For Petitioner : Mr.G.Bala
Respondents : Mr.D.Muruganantham,
Additional Government Pleader
http://www.judis.nic.in
1/9
W.P.(MD)No.3454 of 2010
ORDER
This writ petition is filed seeking a writ of certiorari to quash
the impugned order of reversion passed by the 3rd respondent vide
proceedings in D.O.No.188/2010, C.No.A3/1582/2010 dated
08.03.2010.
2.The case of the petitioner is that the petitioner has entered
into the Police Department as Police Constable Grade II in the year 1195
and he had opted to work in the Special Task Force (STF) formed by the
Government to apprehend the notorious forest brigand Veerappan.
In the daring and intrepid operation the forest brigand Veerappan was
shot dead by the Special Task Force. In the recognition of the petitioner's
courage, the Government had passed an order in G.O.Ms.No.1346, Home
(Police VIII) Department dated, 16.12.2004 awarding one stage of
accelerated promotion to the members of the Special Task Force, who
had participated in the encounter killing of the forest brigand Veerappan.
Based on the above Government Order, the petitioner was promoted from
the post of Grade II Police Constable to the post of Grade I Police
Constable, with effect from 30.10.2004 and therefore, the petitioner was
given accelerated promotion with due seniority in the promoted post
http://www.judis.nic.in
W.P.(MD)No.3454 of 2010
strictly in accordance with law. The petitioner was also further promoted
as Head Constable on 28.1.2005 and the probation of the petitioner was
completed in the year 2007 in the rank of Head Constable.
3.While so, the 1st respondent has passed an order based on
G.O.Ms.No.1396 Home (Pol.IA) Department, dated 03.10.2007 stating
that the accelerated promottees cannot have their seniority in the
promoted post and the said G.O.Ms.No.1396 was challenged before this
Court in W.P.No.17312 of 2008 and this Court by order, dated
30.10.2009 observed that accelerated promottees cannot have their
seniority in the promoted post and based on which, the present impugned
proceedings have been passed.
4.The learned Counsel appearing for the petitioner submitted
that the impugned order has been passed without giving any opportunity
of hearing to the petitioner and hence, the impugned proceedings issued
without affording an opportunity to petitioner is in violation of principles
of natural justice. Therefore, the learned Counsel prayed that this Court
may set aside the impugned proceedings and remand back the matter for
fresh consideration, after affording an opportunity to the petitioner.
http://www.judis.nic.in
W.P.(MD)No.3454 of 2010
5.Per contra, the learned Additional Government Pleader
appearing for the respondents submitted that the very same issue has
been raised by a similarly placed person like the petitioner in
W.P(MD)No.1349 of 2011, wherein this Court has held that since the
reversion order was passed, based on the judgment of this Court, there is
nothing illegal in the reversion order and hence, the learned Additional
Government Pleader prayed that this writ petition be dismissed.
6.Heard the learned Counsel appearing for the petitioner and
the learned Additional Government Pleader appearing for the
respondents and also perused the materials placed on record.
7.Admittedly, the petitioner has entered into the Police
Department as Police Constable Grade II and he opted to work in the
Special Task Force and thereafter, the petitioner was given one
accelerated promotion and promoted as Police Constable Grade I on
30.10.2004 and subsequently, he was promoted as Head Constable on
28.01.2005 and he has also completed his probation in the year 2007 in
the rank of Head Constable. While so, the Government issued
G.O.Ms.No.1396 Home (Pol.IA) Department, dated 03.10.2007 stating
http://www.judis.nic.in
W.P.(MD)No.3454 of 2010
that the accelerated promottees cannot have their seniority in the
promoted post, which was challenged before this Court and the said
G.O.was also upheld by this Court recently.
8.It would be appropriate to refer to the decision of this Court
in W.P(MD)No.1349 of 2011, dated 17.04.2012, wherein it has been held
that the reversion order was passed based on the judgment of this Court
and hence, there is nothing illegal in the reversion order and the relevant
portions read as follows:
“The petitioner was a Grade-II Police constable and he was granted accelerated promotion of Grade-I Police Constable for his participation in the Special Task Force [STF] that involved in nabbing Veerappan in the forest. Based on the promotion of Grade-I Police constable, he was further promoted as Head Constable. Later this Court passed an order dated 14.10.2009 in W.P(MD)No.35716 of 2007 batch, relating to accelerated promotion. Para 28(6) of the said judgment is relevant for the purpose of this case and the same is extracted hereunder:
“The Government was well within its power in deleting para 5(e) in G.O.Ms.No.1252, dated 29.10.2004 and substituting by new one in G.O.Ms.No.1346 Home Department, dated 06.12.2004, namely,
http://www.judis.nic.in
W.P.(MD)No.3454 of 2010
“The Seniority between the accelerated promottees and the general promottees in the promoted category, ie., with reference to their inter-se-seniority in the lower grade. At any stage, the accelerated promotion will not give the individual accelerated consequential seniority, since the accelerated promotion is only for one stage.
Based on the said judgment, the petitioner was issued with the impuned order reverting into the post of Grade-I Police Constable as his seniority got affected pursuant to the aforesaid order dated 14.10.2009 made in W.P(MD)No.35716 of 2007 batch. On promotion to the post of Grade I Police Constable due to accelerated promotion, the regular promottees, who were senior in feeder category, would be treated as seniors in Grade -I Police Constable Post. That is the result of the judgment referred to above.
2.Hence, the impugned order was passed reverting the petitioner as Grade -I Police Constable. The petitioner seeks to challenge the impugned order. Since the impugned order is based on the judgment of this Court, there is nothing illegal in the impugned order.
3.The writ petition fails and accordingly, the same is dismissed. No costs. Consequently, connected miscellaneous petitions are also dismissed.”
http://www.judis.nic.in
W.P.(MD)No.3454 of 2010
9.As this Court in the very same issue, held that the impugned
proceedings of reversion has been issued, in pursuance of the orders
passed by this Court and there is no infirmity or illegality in the
impugned proceedings, there is no need for the respondents to issue any
notice to the petitioner and therefore, considering the facts and
circumstances of the case and also by applying the above cited decision
of this Court, I am not inclined to interfere with the impugned
proceedings and accordingly, the writ petition stands dismissed. Further,
the interim stay granted on 18.03.2010 in M.P(MD)No.2 of 2010 is
hereby vacated and the miscellaneous petition in M.P(MD)No.2 of 2010
is also dismissed.
06.01.2021
Index : Yes / No
Internet : Yes/ No
dsk
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.3454 of 2010
To:-
1.The Secretary to Government, Home Department, Chennai – 600 009.
2.The Director of Police, Chennai – 600 004.
3.The Superintendent of Police, District Police Office, Karur District.
http://www.judis.nic.in
W.P.(MD)No.3454 of 2010
M.DHANDAPANI,J.
dsk
W.P(MD)No.3454 of 2010
06.01.2021
http://www.judis.nic.in
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!