Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Secretary To Government vs B.Amaravathi (Widow)
2021 Latest Caselaw 21804 Mad

Citation : 2021 Latest Caselaw 21804 Mad
Judgement Date : 1 November, 2021

Madras High Court
The Secretary To Government vs B.Amaravathi (Widow) on 1 November, 2021
                                                              W.A.No.2088 of 2021 batch case

                                   THE HIGH COURT OF JUDICATURE AT MADRAS
                                    DATE ON WHICH RESERVED : 01.11.2021

                                   DATE ON WHICH PRONOUNCED : 20.12.2021

                                                  CORAM:

                                  THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN
                                                    and
                                  THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                 W.A.Nos.2088 and 2034 of 2021, W.P.Nos.21901 and 22226 of
                                2019, 13308 & 13324 of 2020
                                            and
                  CMP.Nos.13215 & 12985 of 2021 and WMP.Nos.21115 & 21509
                       of 2019 and 16447, 16449 & 16462 16463 of 2020




                W.A.No.2088 of 2021

                1.The Secretary to Government
                Home Department
                Fort St.George
                Chennai 600 009

                2.The Director General of Police
                Chennai 600 004


                3.The Inspector General of Police
                Central Zone
                Trichy 620 001

                4.The Superintendent of Police
                District Police Office
                Thiruvarur

                5.The Superintendent of Police
                District Police Office
                Trichy Rural District          ...          Appellants/Respondents

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

Vs.

1.B.Amaravathi (Widow) D/o.Balakrishnan

2.M.Ealkkiya D/o.Mathiyalagan

3.C.Anitha Roselin D/o.Christhunathan

4.V.Raman S/o.Vembaiyan

5.G.Vasugai D/o.Christhunathan

6.R.Manikandan S/o.S.Rasaiyan

7.T.Ramachandran S/o.V.Thangaiyan

8.A.Rajkumar S/o.Algarsamy

9.P.Palaniayani S/o.Pitachi ....Respondents/Petitioners

Prayer: Writ Appeal filed under Clause 15 of Letters Patent, to set aside the order, dated 16.10.2019 made in W.P.No.29547 of 2019 and allow this writ appeal.

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

For Appellants : Mr.R.Neelakandan Additional Advocate General Assisted by Mr.K.Tippu Sultan Government Advocate in both the Writ Appeals

For Respondents : M/s.Bala & Daisy, G.

in W.A.No.2088 of 2021

For Respondents : M/s.Ravi Anantha Padmanaban L.P.Maurya For M/s.OM Sairam in W.A.No.2034 of 2021

(In all the writ petitions)

For Petitioners : Mr.K.Ravi Anantha Padmanaban in all the Writ petitions

For Respondents : Mr.R.Neelakandan Additional Advocate General Assisted by Mr.K.Tippu Sultan Government Advocate

COMMON JUDGMENT S.VAIDYANATHAN,J., and RVIJAYAKUMAR,J.,

The respondents in the writ petitions are the

appellants herein.

2.The Government of Tamil Nadu issued G.O.Ms.No.400

Home (Police XV) Department dated 07.06.2012 sanctioning

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

558 additional posts of Sweepers in the Police Department.

As per the said G.O., a special time scale of pay of

Rs.1300-3000+ Grade Pay of Rs.300/- would be paid to the

appointed Sweepers. Further, it was stated that the 558

additional posts are sanctioned by surrendering the

existing 219 regular posts of Sweepers in the Police

Department. Pursuant to the said Government Order, the

writ petitioners were appointed in the special time scale

of pay. The appointment order of the writ petitioners

clearly indicated that their appointments are purely

temporary until the same is regularised by the Government.

The writ petitioners were issued the order of

regularization on various dates and granted regularization

from the date of their original appointments. The

probation period was also declared by the District Level

Authorities on various dates.

3.In the Education Department, the Scavengers were

appointed under a special time scale of Rs.1300-3000+

Grade Pay of Rs.300/- based on G.O.(Ms).No.47, School

Education (R.1) Department, dated 02.03.2012. The

Scavengers challenged the offending portion of the

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

Government Order that fixed a special time scale of pay

for them instead of regular time scale of pay ie.

Rs.4800-10,000/- + Grade Pay of Rs.1300/-. This writ

petition was numbered as W.P.(MD)No.17663 of 2014 and the

Madurai Bench of Madras High Court allowed the writ

petition by striking down the offending clause in the said

G.O as un-sustainable. The learned Single Judge directed

to place the Scavengers on par with other Scavengers

already working in the Education Department by paying

regular time scale of pay of Rs.4800-10000/-+ Grade Pay of

Rs.1300/-. This order of the learned Single Judge was

challenged in W.A.(MD).No.1584 of 2018. The Hon'ble

Division Bench relied upon the Judgment of the Hon'ble

Supreme Court reported in 2017 (1) SCC 148 (in the case of

State of Punjab and others Vs.Jagjit Singh and others) and

2018 (14) Scale 765 (in the case of Sabha Shanker Dube

Vs.Divisional Forest Officer and others) and dismissed the

writ appeal on the ground that the payment of different

time scale of pay for similar work, violates the principle

of 'Equal Pay for Equal work'. This order of the Division

Bench was implemented by the Education Department by

issuing G.O(Ms).No.50, dated 08.03.2019.

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

4.Taking Precedent from the order of the Division

Bench and implementation of the same by the Education

Department, the writ petitioners who are working as

Sweepers in the Police Department sent representations to

the appellants herein requesting them to be treated on par

with Scavengers in the Education Department. The writ

petitioners further requested that their time scale of pay

may be fixed on par with Scavengers in the Education

Department. Since the said request was not responded, the

writ petitioners filed the present batch of writ

petitions.

5.The writ petitioners contended that G.O.Ms.No.400

Home (Police XV) Department, dated 07.06.2012 is in

violation of Article 14 and 39 of the Constitution of

India. They further contended that they fall within the

category of Clause-D employees and there cannot be any

discrimination between the Scavengers in one department

and the Scavengers in other departments. They further

contended that the Sweepers and Scavengers fall within

Clause-IV of Tamil Nadu Basic Service Rules and hence,

there cannot be any differential time scale of pay between

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

the same Clause of employees. The writ petitioners further

contended that the Scavengers working in the Education

Department are similarly placed persons. The duties and

responsibilities are similar in nature except that they

are working in a different department.

6.The learned Single Judge after hearing both the

parties, allowed the writ petitions by citing the Division

Bench Judgment made in W.A.No.1584 of 2018 dated

29.01.2019. Challenging the said order of the learned

Single Judge, passed on various dates, the batch of writ

appeals have been filed by the department.

7.The learned Additional Advocate General appearing

for the appellants contended that the writ petitioners

were originally appointed in the special time scale of pay

by creating additional post of Sweepers. He further

contended that these additional posts were created only

after surrendering 219 regular posts of Sweepers in the

Police Department. Hence, the petitioners were never

appointed in the regular post of Sweepers in the Police

Department.

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

8.According to the learned Additional Advocate

General, the writ petitioners were appointed in a newly

created post of Sweepers and hence, fixing special time

scale of pay for newly created post cannot be said to be

discriminatory. He further contended that the order passed

with regard to the Education Department cannot be cited as

a precedent and sought to be implemented for the benefits

of the Sweepers appointed in the Police Department. He

further contended that all the regular post of Sweepers in

the Police Department which were vacant, have already been

abolished. Only if the writ petitioners are appointed in

the regular post of Sweepers, they will be entitled to

claim time scale of pay at the rate of Rs.4800-10000/- +

Grade Pay of Rs.1300/- .

9.The learned Additional Advocate General appearing

for the appellants further contended that the mode of

recruitment of the writ petitioners is completely

different in the sense that the petitioners were appointed

by the respective Battalions by calling for sponsorship

from the employment exchange of the respective districts.

Had it been an appointment to any regular post, it would

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

have been done through the State level selection through a

notification calling for applications at the State level.

He further contended that the writ petitioners were

appointed under a Special G.O, and fixed a special time

scale of pay. He further contended that the writ

petitioners cannot be treated on par with other Sweepers

who were working in the regular post and who were selected

through a different recruitment process. He further

contended that even though the nature of work and the

responsibilities of the writ petitioners are definitely on

par with other regular employees, the mode of recruitment

and the selection process permits the State to treat the

writ petitioners as separate Clause of persons.

10.The learned counsel for the respondents contended

that all the employees are falling under Clause IV of

Tamil Nadu Basic Service Rules irrespective of the fact

whether they are appointed to the regular post or in a

specially created post. He further contended that the

petitioners are clearly on par with the other Scavengers

working in the Education Department. This Court has struck

down the special time scale of pay fixed for the

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

Scavengers in the Education Department and the said order

of the learned Single Judge has been confirmed by the

Division Bench. He further contended that the order of the

Division Bench has also been implemented by the Education

Department by issuing Government Order by refixing the

time scale of pay on par with regular employees.

11.The learned counsel for the respondents further

contended that the Commander of the 10th Battalion had

issued an order on 10.04.2014, refixing the time scale of

pay with regard to six Sweepers and two Laundry Men under

which, they were given enhanced time scale of pay of

Rs.4800-10000/- + Grade pay of Rs.1300/-. When the same

department had issued orders based upon the orders of the

Court dated 14.07.2013 made in W.P.No.20499 of 2013, the

writ petitioners who are working in other Battalions

cannot be deprived of the same benefits.

12.The learned counsel for the respondents further

contended that the State Government has not stopped

recruiting Clause-IV employees under regular time scale of

pay. According to the learned counsel for the petitioners,

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

as per proceedings dated 20.01.2020, the Jail

Superintendent, Central Prison, Kovai has called for

applications for appointment as Sweepers indicating the

time scale of pay of Rs.15700-50000/-. Hence, he contended

that the contentions of the learned Additional Advocate

General that the State Government has taken a policy

decision under G.O.(Ms).No.49, Personnel and

Administrative Reforms (F) Department dated 14.05.2002

that hereafter all the group-D employees will be appointed

only through outsourcing and entrustment will be made on

contract basis is not correct. Since the Government has

not implemented the said G.O and continues to resort to

regular appointment under Tamil Nadu Basic Service Rules,

the Government cannot now contend that all the regular

appointment to the posts of Sweepers and Scavengers have

been stopped and they have been out sourced.

13.The learned Additional Advocate General was

pleased to refer three judgments of the Hon'ble Supreme

Court namely (2010) 13 SCC Page 448 ( in the case of

Union of India and others Vs.A.S.Pillai and others),

(2011) 2 SCC Page 429 ( in the case of State of Rajasthan

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

and others Vs.Dayalal and others) and another judgment of

the Hon'ble Supreme Court made in Civil Appeal No.3770 of

2017, dated 07.03.2017 (in the case of Secretary to

Government Commercial Tax and Registration Department and

another Vs.A.Singamuthu).

14.We have carefully considered these three

judgments. These three judgments relate to the issue of

regularization or absorption of the service of the

employees who were appointed as casual labours, temporary

employees or part time workers. In the present case, all

the writ petitioners are appointed in the sanctioned post

as full time employees and their services have already

been regularised. The State has also chosen to declare the

probation of the writ petitioners. The writ petitioners

have approached this Court only to revise their time scale

of pay on par with the regular employees. Hence, the above

judgements are not applicable to the facts of this case.

15.The issue that now arises for consideration is

that whether the writ petitioners should be treated on par

with Sweepers/Scavengers working in the regular vacancies

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

in the same department and also on par with the

scavengers working in the Education Department with regard

to parity of pay scale. The Hon'be Supreme Court in a

judgment reported in AIR 2019 Page 2521 ( in the case of

State of Bihar Vs.Bihar Secondary Teachers Struggle

Committee, Munger) in para 68 has held as follows;

“68.Analysis of the decisions referred to the above shows that this Court has accepted following limitations or qualifications to the applicability of the doctrine of 'equal pay for equal work'.

(i)The doctrine of 'equal pay for equal work' is not an abstract doctrine.

(ii)The principle of 'equal pay for equal work' has no mechanical application in every case.

(iii)The very fact that the person has not gone through the process of recruitment may itself, in certain cases, makes a difference.

                                       (iv)The       application       of    the     principle      of
                          'equal              pay      for      equal            work'      requires

consideration of various dimension of a given job.

(v)Thus normally the applicability of this principle must be left to be evaluated and the

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

determined by an expert body. These are not matters where a writ Court can lightly interfere.

(vi) Granting pay scales is a purely executive function and hence the Court should not interfere with the same. It may have a cascading effect creating all kinds of problems for the Government and authorities.

(vii)Equation of posts and salary is a complex matter which should be left to an expert body.

(viii)Granting of pay parity by the court may result in a cascading effect and reaction which can have adverse consequences.

(ix)Before entertaining and accepting the claim based on the principle of equal pay for equal work, the Court must consider the factors like the source and mode of recruitment/appointment.

(x)In a given case, mode of selection may be considered as one of the factors which may make a difference”

16.The Hon'ble Supreme Court in the said case has

held that the mode of selection should be considered as

one of the factors to decide whether the parity of pay can

be granted to two sets of employees. In the said case, one

set of teachers were selected under Special Rules and

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

other set of teachers were selected through the service

commission. Though the nature of work and the

responsibilities of both the sets of teachers were one and

the same and they were working in the same School, the

Hon'ble Supreme Court was pleased to hold that since the

mode of recruitment is completely different between the

two sets of teachers, the doctrine of equal pay for equal

work cannot be invoked. The said judgment of the Hon'ble

Supreme Court was followed by the Full Bench of our High

Court reported in 2021 (2) CTC Page 801 ( in the case of

State and others Vs.S.Rajaram and others). The Hon'ble

Full Bench while considering the issue of parity of pay

scale between the vocational instructors appointed, prior

to the introduction of G.O.(Ms).No.129 dated 18.05.1999

and those appointed subsequent to the G.O, held that both

the set of teachers stand on a different footing though

the nature of work performed by them are almost the same.

17.The Hon'ble Full Bench was also pleased to hold

that a complete and wholesale identity is required and a

mere overlapping of the functions and responsibilities are

not enough. The Hon'ble Full Bench set aside the order of

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

the learned Single Judge and dismissed the writ petition

filed by the Vocational Instructors seeking parity of time

scale of pay.

18.In the present case, the Police Department has

chosen to surrender 219 regular posts of Sweepers which

were vacant. Only in lieu of 219 regular posts, 558

additional posts of Sweepers have been sanctioned. Even as

per G.O(Ms).No.400 dated 07.06.2012, under which the writ

petitioners were appointed, this special time scale of pay

has been mentioned. The writ petitioners were very well

aware, even at the time of their appointments, that they

are not appointed to the regular posts of Sweepers, but

appointed only in a newly created additional posts of

Sweepers under a special Government Order with special

time scale of pay. They were recruited through the

sponsorship of the employment exchange and appointed by

the respective district level authorities and their

appointments were purely temporary as per the appointment

orders. Later, they were regularised in service with

effect from the date of their initial appointments. The

above said facts will indicate that the mode of

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

recruitments and the selection process are completely

different from that of the employees recruited and

selected to the regular post of Sweepers. The recruitment

and selection of the petitioners were made only based upon

the G.O(Ms).No.400 dated 07.06.2012 which clearly

indicates the special time scale of pay also. Now, taking

advantage of the some benefits being conferred upon the

Sweepers of the other departments, the writ petitioners

have chosen to challenge the very Government order, under

which they were appointed.

19. As on today, there are no vacant regular post of

Sweepers in the Police Department. The posts in which the

writ petitioners were appointed are special posts created

under G.O(Ms).No.400, dated 07.06.2012. Hence, the

question of seeking 'equal pay for equal work' cannot be

invoked, when the mode of recruitment and selection

process are completely different. On the date of their

appointments, all the regular posts have already been

surrendered.

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

20.The writ petitioners further contended that the

Scavengers working in all the departments should be

treated equally and equal pay should be granted to all

these Scavengers cannot be countenanced in the light of

the judgement of the Hon'ble Supreme Court in AIR 2019 SC

Page 2521, especially on the ground that the mode of

recruitment and the selection process of the subject post

and the reference post are completely different.

21.The learned counsel for the petitioners referred a

Division Bench judgment of this Court in W.A.Nos.2497 and

497 of 2018 in which one of us (Mr.Justice.S.Vaidyanathan)

is a party. In the said case, the Government had passed

G.O.Ms.No.338 dated 26.08.2010 extending the parity of pay

to all the technical category posts in all the Government

Departments and local bodies. The writ petitioners in

those cases approached the High Court contending that the

said G.O has not been implemented in respect of soap

chemists employee in Khadi Board. Hence, the issue before

the Bench was whether the soap chemists in Khadi Board

were entitled to the benefit under G.O.Ms.No.338 dated

26.08.2010. But, in the present case, no such Government

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

Order has been passed granting pay parity. On the other

hand, the Government is opposing the pay parity on the

ground that the mode of selection is different. Hence, the

ratio in the said Judgment is not applicable to the facts

of the present case.

22.The learned Single Judge has allowed the writ

petition and quashed the offending portion of the G.O.,

only based upon the order passed by the Division Bench in

W.A.No.1584 of 2018 dated 29.01.2019 with regard to the

Education Department. The Judgment of the Hon'ble Supreme

Court in AIR 2019 SC Page 2521 is dated 10.05.2019 and the

same has been followed by the Full Bench of our High Court

reported in 2021 (2) CTC Page 801 dated 05.03.2021.

23.In view of the later Supreme Court judgement and

the Full Bench Judgment of our High Court, allowing of the

writ petition based upon the Division Bench order dated

29.01.2019 is not sustainable in the eye of law. The

Hon'ble Supreme Court in AIR 2019 SC page 2521 has held

that the different mode of recruitment and selection

process will limit the scope of invoking the principle of

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

'equal pay for equal work'. In the instant case, the

recruitment process between the subject post and reference

post are completely different. Hence, the writ petitioners

will not be entitled to claim pay parity on par with

employees appointed to the regulars posts.

24. It is to be noted that while relying on a

judgment, if it is found that the factual situation

totally differs, then there is no compulsion for the

subordinate courts to blindly rely on the same to arrive

at the same conclusion, as held by the Hon'ble Supreme

Court in the case of Padmasundara Rao (Dead) & others vs.

State of Tamil Nadu and others, reported in (2002) 3 SCC

533, as follows:

"Courts should not place reliance on decisions without discussing as to how the factual situation fits in with the fact situation of the decision on which reliance is placed. There is always peril in treating the words of speech or judgment as though they are words in a legislative enactment, and it is to be remembered that judicial utterances are made in the setting of the facts of a particular case, said Lord Morris in Herrington vs. British Railways Board (1972) 2 WLR

537. Circumstantial flexibility, one additional or different fact may make a world of difference between conclusions in two cases."

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

25. In the light of the aforesaid judgment, we want

to point out that the decision rendered by the Supreme

Court reported in AIR 2019 SC page 2521 (supra) may not be

applicable to all cases and may be applied, depending upon

the facts and circumstances of each case. For example, a

person would have had the benefit of the award of the

Labour Court / Tribunal, Authority under Shops Act and the

like and he cannot be simply deprived equal pay for equal

work, citing the said judgment. Further, yet situation may

arise, wherein the provisions of Tamil Nadu Industrial

Establishments (Conferment of Permanent Status to Workmen) Act,

1981 may be applicable and the persons would not have been

directly recruited following due procedures, but would have

been absorbed pursuant to completion of 480 days of continuous

service in a period of 24 calendar months against sanctioned

posts. In that context, they are deemed to have attained

permanent status and at that stage, the adoption of a different

yardstick on the basis of the judgment of the Supreme Court

with regard to the extension of pay scale may not be correct.

26. With the above observations and discussions, these

writ appeals are allowed and the orders of the learned

https://www.mhc.tn.gov.in/judis W.A.No.2088 of 2021 batch case

Single Judge are set aside and the writ petitions stand

dismissed. Since some of the writ petitions with similar

prayer have been tagged with the writ appeals, those writ

petitions are also dismissed. No costs. Consequently,

connected miscellaneous petitions are closed.

                                                     (S.V.N.J.,)     (R.V.J.,)
                                                              20.12.2021

                Index   :yes
                Internet :yes
                msa

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.No.2088 of 2021 batch case

S.VAIDYANATHAN,J.

AND R.VIJAYAKUMAR,J.

msa To:

1.The Secretary to Government Home Department Fort St.George Chennai 600 009

2.The Director General of Police Chennai 600 004

3.The Inspector General of Police Central Zone Trichy 620 001

4.The Superintendent of Police District Police Office Thiruvarur

5.The Superintendent of Police District Police Office Trichy Rural District Pre-delivery Judgment made in W.A.Nos.2088 and 2043 of 2021, W.P.Nos.21901 and 22226 of 2019, 13308 and 13324 of 2020

20.12.2021

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