Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Star Seven Eleven vs The Development Commissioner
2021 Latest Caselaw 14198 Mad

Citation : 2021 Latest Caselaw 14198 Mad
Judgement Date : 15 July, 2021

Madras High Court
M/S.Star Seven Eleven vs The Development Commissioner on 15 July, 2021
                                                                     W.A.(MD)No.942 of 2021

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 15.07.2021

                                                   CORAM:

                               THE HONOURABLE MR.JUSTICE T.S.SIVAGNANAM
                                                        and
                                   THE HONOURABLE MRS.JUSTICE S.ANANTHI
                                            W.A.(MD)No.942 of 2021
                     M/s.Star Seven Eleven,
                     Represented by its Proprietor,
                     P.Nagarathinam,
                     G, 26/1, STAR 7, 11,
                     Ramiyah Street,
                     Jaihinpuram, Madurai.                             ... Appellant
                                                        Vs.


                     1.The Development Commissioner,
                        MSME,
                        Nirman Bhavan, A-Wing,
                        7th Floor, Maulana Azad Road,
                        New Delhi – 110 108.


                     2.State represented by,
                        Secretary to Government,
                        Micro, Small and Medium Enterprises (D2) Department,
                        Secretariat,
                        Chennai.


                     3.State represented by,
                        Secretary to Government,
https://www.mhc.tn.gov.in/judis/
                     1/7
                                                                       W.A.(MD)No.942 of 2021

                        Public Works Department,
                        Secretariat,
                        Chennai.


                     4.National Small Industries Corporation Ltd.,
                        No.74, ADR Towers, 1st Floor,
                        Kalavasal,
                        Theni Main Road,
                        Madurai – 625 016.


                     5.The Commissioner,
                        Madurai Corporation,
                        Aringar Anna Maligai,
                        Madurai.                                           ... Respondents



                     PRAYER: Writ Appeal filed under Clause 15 of Letters Patent Act,

                     praying to set aside the order in W.P.(MD)No.5749 of 2021 dated

                     15.03.2021.

                                   For Appellant         : Mrs.Porkodi Karnan
                                                          For M/s.Polax Legal Solutions
                                   For Respondent No.1   : No appearance
                                   For Respondents 2 & 3 : Mr.A.K.Manickam,
                                                          Standing Counsel for Govt.,
                                   For Respondent No.4   : Mr.N.S.Karthikeyan
                                   For Respondent No.5   : T.S.Mohammed Mohideen




https://www.mhc.tn.gov.in/judis/
                     2/7
                                                                             W.A.(MD)No.942 of 2021

                                                JUDGMENT

************* [Judgment of the Court was delivered by T.S.SIVAGNANAM, J.]

Heard Mrs.Porkodi Karnan, learned Counsel appearing for

the appellant, Mr.A.K.Manickam, learned Standing Counsel for the

Government appearing for the respondents 2 and 3,

Mr.N.S.Karthikeyan, learned Counsel appearing for the fourth

respondent and Mr.T.S.Mohammed Mohideen, learned Counsel

appearing for the fifth respondent.

2.This Writ Appeal is directed against the order in W.P.

(MD)No.5749 of 2021 dated 15.03.2021.

3.The petitioner is a proprietorship concern which provides

varied services and they sought for a direction upon the

respondents to implement the benefits given by the Micro Small

and Medium Enterprises Act, 2006, which has been adopted by

insertion of Section 30-A in the Tamil Nadu Transparency in

Tenders Act, 1988 and implement the same in all tender processes,

so as to enable not only the appellant but others who are registered

in the MSME Act to participate in the tenders invited by the

Government Department as well as the local bodies. The Writ

Petition was dismissed on the ground that a blanket direction

cannot be granted.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.942 of 2021

4.It may be true that a Writ Court cannot issue a blanket

direction to extent certain concessions or privileges to the service

providers, if they are registered under the provisions of the MSME

Act. In the instant case the said provision of the MSME Act has

been adopted and Section 30-A has been inserted in the Tender

Transparency Rules, 2012 as amended in the year 2018. Though it

appears that in the Tamil Nadu Rules, the entire benefits or

privileges granted under the central enactment are not being

replicated, yet certain benefits have been extended to the service

providers registered under the MSME Act. Since a uniformed

decision has to be taken for all procedures and tenders throughout

the state, it would be advisable for the second respondent to take a

decision in the matter by considering all the factors and also the

Government that great importance has been given to the MSME

sectors, as they play a vital role in the industrial and economical

growth of the country.

5.In the light of the above, we dispose of this Writ Appeal by

directing the petitioner to submit a detailed representation to the

second respondent along with a copy of this order as well as the

earlier representations, if any. On receipt of the said

representation, it would be open to the second respondent to hold https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.942 of 2021

discussions with the representatives of MSME industries in Tamil

Nadu and if there is an association of MSME industries, they can

also participate. Since the appellant is a person who has spirited

the entire issue, the appellant shall also be invited for the

discussion and a conscious decision shall be taken as expeditiously

as possible, in accordance with law. However, there shall be no

order as to costs.



                                                         [T.S.S., J.]   &   [S.A.I., J.]
                                                                  15.07.2021
                     Index         : Yes / No
                     Internet: Yes / No
                     MR



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.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.942 of 2021

To

1.The Development Commissioner, MSME, Nirman Bhavan, A-Wing, 7th Floor, Maulana Azad Road, New Delhi – 110 108.

2.The Secretary to Government, State of Tamil Nadu, Micro, Small and Medium Enterprises (D2) Department, Secretariat, Chennai.

3.The Secretary to Government, State of Tamil Nadu, Public Works Department, Secretariat, Chennai.

4.National Small Industries Corporation Ltd., No.74, ADR Towers, 1st Floor, Kalavasal, Theni Main Road, Madurai – 625 016.

5.The Commissioner, Madurai Corporation, Aringar Anna Maligai, Madurai.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.942 of 2021

T.S.SIVAGNANAM., J.

and S.ANANTHI., J.

MR

JUDGMENT MADE IN W.A.(MD)No.942 of 2021

15.07.2021

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