Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Arulraj Vijayakumar vs The Government Of Tamil Nadu
2021 Latest Caselaw 15195 Mad

Citation : 2021 Latest Caselaw 15195 Mad
Judgement Date : 29 July, 2021

Madras High Court
V.Arulraj Vijayakumar vs The Government Of Tamil Nadu on 29 July, 2021
                                                                         W.P.No.17655 of 2020

                                IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                  DATED :29.07.2021
                                                        CORAM
                                    THE HON'BLE MR.JUSTICE M.S.RAMESH

                                                  W.P.No.17655 of 2020

                      V.Arulraj Vijayakumar
                      Zonal Deputy Block Development Officer (Retd)
                      Kovilpatti Panchayat Union,
                      9D/1A Brayant Nagar,
                      3rd Street East, Thoothukudi – 2,
                      Thoothukudi District.                              .. Petitioner
                                                        -vs-

                      1.The Government of Tamil Nadu,
                        Rep by its Principal Secretary to Government,
                        Rural Development & Panchayat Raj Department,
                        Fort St.George, Chennai – 600 009.

                      2.The Director of Rural Development &
                               Panchayat Raj,
                        Panagal Building, Saidapet,
                        Chennai – 600 015.

                      3.The District Collector,
                        Thoothukudi District,
                        Thoothukudi.

                      4.The Principal Accountant General (A&E)
                         Tamil Nadu,
                        No.361, Anna Salai, Chennai – 600 018.            ..
                      Respondents

                                                           1


http://www.judis.nic.in
                                                                                       W.P.No.17655 of 2020




                      Prayer: Petition under Article 226 of the Constitution of India praying for
                      issuance of Writ of Mandamus, directing the respondents to count 50%
                      services rendered by the petitioner in the post of part time Panchayat clerk
                      from 01.05.1984 to 28.01.1999 for the purpose of granting pension along
                      with regular service from 29.01.1999 till 31.08.2018 in accordance with the
                      directions     given   by     the   Hon'ble   Division   Bench     judgment       in
                      W.A.No.259/2016 etc., dated 10.03.2016.


                                   For Petitioner         : Mr.T.Hemalatha

                                   For R1 to R3           : Mr.K.V.Sajeev Kumar
                                                            Government Counsel
                                   For R4                 : M/s.T.S.Selvarani
                                                            Standing Counsel

                                                        ORDER

By consent of both the parties, this writ petition is taken up for

final disposal.

2. The petitioner herein had originally served as part time

Panchayat clerk from 01.05.1984 to 28.01.1999. The claim of the petitioner

is that 50% of his services for the aforesaid period, requires to be taken into

consideration for the purpose of grant of pension along with his regular

http://www.judis.nic.in W.P.No.17655 of 2020

service.

3. The aforesaid issue has come up for consideration in batch of

writ petitions before this Court in W.P.No.19264 of 2014 etc., and orders

passed therein, including the decision of the Hon'ble Full Bench and this

Court had held therein that the 50% services of said part time Panchayat

clerk, can be included for the purpose of calculating the grant of pension.

One such order passed by this Court in the case of A.Khadar vs. The

Government of Tamil Nadu, Rural Development & Panchayat Raj

Department and others, passed in W.P.No.10865 of 2019 dated

15.07.2021, reads as follows:

“2. The petitioner herein had rendered services under the respondents herein as a Part Time Panchayat Clerk from 01.09.1981 to 31.12.1990. The grievance of the petitioner is that 50% of his services rendered in the post of Part Time Panchayat Clerk was taken into consideration for the purpose of computing grant of pension and therefore, the learned counsel for the petitioner would submit that the order

http://www.judis.nic.in W.P.No.17655 of 2020

requires to be set aside. In support of her contention, the learned counsel for the petitioner submitted that the issue with regard to the eligibility to take into account the earlier services of the Part Time Panchayat Clerk came up for consideration in a batch of writ petitions in W.P.No.19264 of 2014, etc. and by order dated 30.06.2014, it was held that, 50% of the past services of the Part Time Panchayat Clerk has to be taken for the purpose of computing the total period of services for the pensionary benefits. It is also her contention that the order of the learned Single Judge in the batch of writ petitions came to be affirmed by the Hon'ble Division Bench of this Court in W.A.No.191 of 2016 dated 23.02.2016. A similar view was taken by the other Hon'ble Division Bench of this Court in W.A.No.612 of 2016 dated 24.06.2016 and W.A.No.745 of 2019 dated 11.03.2019.

3. The orders of the learned Single Judge, as confirmed by the Division Benches, has also been implemented by the first respondent herein and one such order of implementation is in G.O.Ms.No.111 Rural Development and Panchayat Raj (PA5) Department, dated 14.03.2016. The aforesaid proposition laid down by the learned Single Judge as well as the Hon'ble Division Bench squarely applies to the facts of the present case. As such, the

http://www.judis.nic.in W.P.No.17655 of 2020

petitioner herein is entitled to succeed.”

4. Since, the petitioner is similarly placed, as that of the petitioner

in the aforesaid case, he would also be entitled for the same relief.

Accordingly, there shall be a direction to the respondents herein to count

50% of the services rendered by the petitioner in the post of part time

Panchayat clerk along with 50% services already taken for the purpose of

granting pension, together with his regular service and consequently, revise

the petitioner's pension. Such an exercise shall be completed atleast within a

period of eight weeks from the date of receipt of a copy of this order.

5. Accordingly, the writ petition stands allowed. However, there

shall be no order as to costs.

29.07.2021

Index:Yes/No Speaking order / non-speaking order

Pns M.S.RAMESH, J.

http://www.judis.nic.in W.P.No.17655 of 2020

Pns To

1. Principal Secretary to Government, The Government of Tamil Nadu, Rural Development & Panchayat Raj Department, Fort St.George, Chennai – 600 009.

2.The Director of Rural Development & Panchayat Raj, Panagal Building, Saidapet, Chennai – 600 015.

3.The District Collector, Thoothukudi District, Thoothukudi.

4.The Principal Accountant General (A&E) Tamil Nadu, No.361, Anna Salai, Chennai – 600 018.

W.P.No.17655 of 2020

29.07.2021

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter