Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr.A.Saravanakumar vs The Secretary To Government
2021 Latest Caselaw 11803 Mad

Citation : 2021 Latest Caselaw 11803 Mad
Judgement Date : 16 June, 2021

Madras High Court
Mr.A.Saravanakumar vs The Secretary To Government on 16 June, 2021
                                                                           W.A.(MD)No.1181 of 2021

                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 16.06.2021

                                                     CORAM

                               THE HONOURABLE MR.JUSTICE T.S.SIVAGNANAM
                                                AND
                                 THE HONOURABLE MRS.JUSTICE S.ANANTHI

                                             W.A.(MD)No.1181 of 2021
                                                      and
                                             CMP(MD).No.5032 of 2021



                Mr.A.Saravanakumar                                   ... Appellant/Petitioner

                                                        Vs.


                1. The Secretary to Government,
                   Labour and Employment (Q1) Department,
                   Fort St.George, Chennai-6.

                2. The Secretary to Government,
                   Municipal Administration and Water Supply
                   Department,
                   Fort St.George, Chennai-6.

                3. The Director of Town Panchayats,
                   Kuralagam, Chennai.

                4. The District Collector,
                   Kanyakumari District,
                   Nagarcoil.

                5. The Assistant Director of Town Panchayats,
                   Collectorate, Nagarcoil.

https://www.mhc.tn.gov.in/judis/
                1/5
                                                                                       W.A.(MD)No.1181 of 2021

                6. The Executive Officer,
                   Kallukoottam Town Panchayat,
                   Kanyakumari District.                                     ... Respondents/Respondents


                Prayer: Writ Appeal filed under Clause 15 of Letters Patent, against the order of
                this Court made in W.P.(MD) No.5017 of 2014, dated 04.07.2019.
                                   For Appellant                  : Mr.G.Anto Prince

                                   For Respondents                : Mr.R.Baskaran,
                                                                    Government Counsel



                                                        JUDGMENT

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

We have heard Mr.G.Anto Prince, learned counsel appearing for the

appellant and Mr.R.Baskaran, learned Government Counsel appearing for the

respondents.

2. This appeal filed by the writ petitioner is directed against the order

dated 04.07.2019, passed in W.P(MD).No.5017 of 2014.

3. The appellant sought for issuance of a Writ of Mandamus to direct

the respondents to appoint him in the post of Junior Assistant in any of the

Town Panchayats. The appellant was appointed on compassionate ground as a

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

W.A.(MD)No.1181 of 2021

Record Clerk on account of the demise of his father in harness. After securing

the appointment, the appellant now wants to be appointed as Junior Assistant.

4. The learned Single Bench rightly held that the appointment on

compassionate ground can be made only to entry level post. Thereafter, the

appellant has to progress in his career based upon the relevant services.

Therefore, the learned Writ Court rightly denied the relief to the appellant.

5. In the result, the Writ Appeal fails and it is dismissed. No costs.

Consequently, connected miscellaneous petition is closed.




                Index    :Yes/No                                       (T.S.S.,J.)       (S.A.I.,J.)
                Internet :Yes/No                                                  16.06.2021
                pkn




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.1181 of 2021

To,

1. The Secretary to Government, Labour and Employment (Q1) Department, Fort St.George, Chennai-6.

2. The Secretary to Government, Municipal Administration and Water Supply Department, Fort St.George, Chennai-6.

3. The Director of Town Panchayats, Kuralagam, Chennai.

4. The District Collector, Kanyakumari District, Nagarcoil.

5. The Assistant Director of Town Panchayats, Collectorate, Nagarcoil.

6. The Executive Officer, Kallukoottam Town Panchayat, Kanyakumari District.

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

W.A.(MD)No.1181 of 2021

T.S.SIVAGNANAM, J.

and S.ANANTHI, J.

pkn

W.A.(MD)No.1181 of 2021

16.06.2021

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