Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

T.M. Sahitha Banu vs The Chief Educational Officer
2021 Latest Caselaw 18401 Mad

Citation : 2021 Latest Caselaw 18401 Mad
Judgement Date : 8 September, 2021

Madras High Court
T.M. Sahitha Banu vs The Chief Educational Officer on 8 September, 2021
                                                                           WP(MD) No.16058 of 2021


                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED : 08.09.2021

                                                      CORAM

                                   THE HON'BLE MR. JUSTICE D.KRISHNAKUMAR

                                            WP(MD) No.16059 of 2021
                                                     and
                                            WMP(MD).No.12931 of 2021

                     T.M. Sahitha Banu                                    ... Petitioner

                                                         Vs.
                     1. The Chief Educational Officer,
                        Tenkasi District,
                        Tenkasi.

                     2. The District Educational Officer,
                        Tenkasi District,
                        Tenkasi.

                     3. The Correspondent,
                        Masood Thaika Higher Secondary School,
                        Kadayanallur,
                        Tenkasi District.

                                                                        ... Respondents

                     PRAYER: Petition filed under Article 226 of the Constitution of India,
                     for the issuance of a Writ of Certiorarified Mandamus, calling for the
                     records pertaining to the impugned return order in proceedings
                     A.Th.Mu.No.716/A1/18 dated 14.10.2019 issued by the second
                     respondent and quash the same in so far as seeking “Teacher Eligibility
                     Test” particulars of the petitioner, direct the third respondent to
                     resubmit the proposal for yearly annual increment to the petitioner for
                     the post of B.T. Assistant (Maths) in the third respondent school and
                     consequently direct the second respondent to approve the proposal of


                     1/6




https://www.mhc.tn.gov.in/judis/
                                                                                     WP(MD) No.16058 of 2021


                     yearly annual increment to the petitioner with all monetary benefits
                     within the time frame.

                                       For Petitioner         :   Mr. B. Prasanna Vinoth
                                       For Respondents        :   Mr.A.K.Manikkam
                                                                  Counsel for State
                                                                  for R1 and R2
                                                                  Mr. T.S. Mohammed Mohideen
                                                                  for R3



                                                           ORDER

This Writ Petition has been filed for the issuance of a Writ of

Certiorarified Mandamus, calling for the records pertaining to the

impugned return order in proceedings A.Th.Mu.No.716/A1/18 dated

14.10.2019 issued by the second respondent and quash the same in

so far as seeking “Teacher Eligibility Test” particulars of the petitioner,

direct the third respondent to resubmit the proposal for yearly annual

increment to the petitioner for the post of B.T. Assistant (Maths) in the

third respondent school and consequently direct the second

respondent to approve the proposal of yearly annual increment to the

petitioner with all monetary benefits within the time frame.

2. According to the petitioner, she was appointed as

B.T.Assistant, on 09.03.2012 in the third respondent school, which is a

https://www.mhc.tn.gov.in/judis/ WP(MD) No.16058 of 2021

minority institution, in a sanctioned post. The third respondent school

sent a proposal to the second respondent for approval of appointment

of the petitioner. The second respondent, vide proceeding dated

14.10.2019, returned the proposal on the ground that the petitioner

has not passed the Teacher Eligibility Test. Aggrieved against the said

order, the petitioner has filed the present Writ Petition before this

Court.

3. The learned counsel appearing for the petitioner submitted

that in a similar circumstances, a batch of Writ Petitions in W.P.

(MD)No.16428 of 2018 was filed before this Court, seeking annual

increments to the teachers who are working in the minorities school

without Teacher Eligiblity Test. By order dated 26.07.2018, this Court

allowed the said Writ Petition. As against the said order, the

respondents herein filed Writ Appeal in W.A.(MD)No.1413 of 2019 and

batch before this Court. This Court by order dated 17.11.2019,

dismissed the said Writ Appeals. Hence, following the said judgment,

the case of the petitioner is to be considered.

4. The learned Standing Counsel for the State appearing for the

https://www.mhc.tn.gov.in/judis/ WP(MD) No.16058 of 2021

respondents would submit that as against the judgment in W.A.

(MD)No.1413 of 2019, no further appeal has been preferred by the

respondents.

5. Heard the learned counsel appearing for the petitioner, the

learned Standing Counsel for the State appearing for the respondents

1 and 2 and the learned counsel appearing for the third respondent

and perused the materials available on record.

6. On a perusal of the records, it is seen that, this Court in a

similar circumstances, by order dated 26.07.2018 in W.P.(MD)No.

16428 of 2018, directed the respondents to award annual increment to

the teachers, who are working in the minority institution, without

passing Teacher Eligibility Test, like petitioner. Further, both sides

admitted that the aforesaid issue is now under reference before the

Hon'ble Supreme Court in the case of Aswini Vs. Thenappan.

Therefore, subject to the outcome of the said case, the second

respondent cannot deny the relief as sought for by the petitioner.

Hence, this Court has no hesitation to quash the impugned order

passed by the second respondent.

https://www.mhc.tn.gov.in/judis/ WP(MD) No.16058 of 2021

7. Accordingly, the impugned order passed by the second

respondent dated 14.10.2019 is quashed and this Writ Petition is

allowed. The respondents are directed to award annual increments,

incentive, surrender leave benefits and other attended benefits to the

petitioner including pay fixation and allowance from the date of his

appointment viz., 09.03.2012, without insisting to pass in Teacher

Eligibility Test, subject to the outcome of any modification or any order

passed by this Court. No costs. Consequently, connected

miscellaneous petition is closed.

08.09.2021 Index : Yes/No Internet : Yes /No

mnr

To

1. The Chief Educational Officer, Tenkasi District, Tenkasi.

2. The District Educational Officer, Tenkasi District, Tenkasi.

3. The Correspondent, Masood Thaika Higher Secondary School, Kadayanallur, Tenkasi District.

https://www.mhc.tn.gov.in/judis/ WP(MD) No.16058 of 2021

D.KRISHNAKUMAR, J.

mnr

WP(MD) No.16059 of 2021 and WMP(MD).No.12931 of 2021

08.09.2021

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