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

J.Serabin Ezhil Arasi vs The Hon'Ble Administrators
2021 Latest Caselaw 19529 Mad

Citation : 2021 Latest Caselaw 19529 Mad
Judgement Date : 23 September, 2021

Madras High Court
J.Serabin Ezhil Arasi vs The Hon'Ble Administrators on 23 September, 2021
                                                                      W.P.(MD)No.11910 of 2021


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 23.09.2021

                                                     CORAM

                                   THE HON'BLE MR.JUSTICE R.MAHADEVAN

                                             WP(MD)No.11910 of 2021
                                                    and
                                             WMP(MD)No.9353 of 2021

                     J.Serabin Ezhil Arasi                                ... Petitioner

                                               Vs.

                     1. The Hon'ble Administrators
                        of Tirunelveli Diocese,
                        (Appointed by Hon'ble High Court, Madras)
                        CSI Tirunelveli Diocese,
                        Tirunelveli - 627 002.

                     2. The Chief Educational Officer
                        Tirunelveli District,
                        Kokkirakulam,
                        Tirunelveli – 627 009.

                     3. The District Educational Officer,
                        Vallioor Educational District,
                        Govt. Hr. Sec. School Campus,
                        Vallioor,
                        Tirunelveli – 627 117.

                     4. The District Educational Officer,
                        Tirunelveli Educational District
                        Govt. School Campus,
                        Swamy Nellaiappar Salai,
                        Tirunelveli Town, Tirunelveli – 627 001.



https://www.mhc.tn.gov.in/judis/
                     1/10
                                                                             W.P.(MD)No.11910 of 2021


                     5. The Block Educational Officer,
                        Vallioor Range,
                        Vallioor,
                        Tirunelveli – 627 117.

                     6. The Manager,
                        TDTA Primary & Middle Schools,
                        St. John's College Hostel Campus,
                        Palayamkottai – 627 002.
                        Tirunelveli District.

                     7. The Correspondent,
                        TDTA Primary School,
                        Maruthappapuram,
                        Radhapuram Taluk,
                        Tirunelveli District.                                ... Respondents


                     Prayer: Writ Petition filed under Article 226 of the Constitution of India
                     praying for issuance of a writ of Mandamus directing the respondent
                     authorities to implement the proceedings/orders dated 27.09.2019 passed
                     by the Hon'ble High Court appointed Administrators of Tirunelveli
                     Diocese and release and pay the pending salary of the petitioner for the
                     period from 02.06.2018 to 02.10.2019 within a time to be fixed by this
                     court.
                                    For Petitioner          : Mr. M.Sudhan
                                    For R1                  : Mr.Thangasivan
                                    For R2 to R5            : Mr.B.Saravanan, GA

                                                     ORDER

The prayer made in this writ petition is to issue a writ of

mandamus directing the respondent authorities to implement the

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

W.P.(MD)No.11910 of 2021

proceedings/order dated 27.09.2019 passed by the learned

Administrators appointed by this court and pay the pending salary for the

period from 02.06.2018 to 02.10.2019 to the petitioner within a time

frame to be fixed by this court.

2.The case put forth by the petitioner in the writ petition is as

follows:

2.1 Originally, the petitioner was employed as Headmistress in

STC Branch Primary School, Palayamkottai, Tirunelveli District and was

subsequently, transferred to TDTA Primary School, Puttakarathi,

Tirunelveli Town, Tirunelveli District by order of the sixth respondent

dated 21.07.2017. Thereafter, by order dated 04.01.2018, she was

transferred to TDTA Primary School, Samboothu, Manur Range,

Tirunelveli District. On 02.06.2018, she was again transferred to TDTA

Primary School, Maruthappapuram, Vallioor Range, Vallioor

Educational District, Tirunelveli District. However, the petitioner did not

join the transferred place, as there was no vacancy in the said school and

she continued to discharge her duties as Headmistress at TDTA Primary

School, Samboothu.

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

W.P.(MD)No.11910 of 2021

2.2 While so, the management also posted one

D.Stella Margaret to TDTA Primary School, Samboothu, from TDTA

Primary School, Azhagiyapandiyapuram on 02.06.2018. In view of the

same, the salary payable to the petitioner from June 2018, was not paid to

her by the respondent authorities.

2.3 Hence, the petitioner filed WP(MD)No.11977 of 2019,

which, by order dated 15.05.2019, was disposed of, directing the

Correspondent, Primary School, Samboothu to forward necessary papers

to the District Educational Officer, Tirunelveli Educational District,

within a period of two weeks and the District Educational Officer was

directed to consider the petitioner's representation dated 18.03.2019 for

payment of her salary from June 2018 onwards. However, the said

direction was not complied with by the respondent authorities.

2.4 When the things stood thus, this court by order dated

05.08.2019 in WP(MD)No.21134 of 2017 etc. batch, appointed the

Hon'ble Mr. Justice N.Paul Vasanthakumar, Chief Justice of Jammu &

Kashmir (Retd), and the Hon'ble Mr. Justice P.Jyothimani, High court of

Madras (Retd) as administrators for Tirunelveli Diocese, who are

empowered to deal with all complaints and grievances of all the

employees of the institutions run by Tirunelveli diocese. The said order

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

W.P.(MD)No.11910 of 2021

was also affirmed by a judgment dated 25.02.2020 passed by the

Division Bench of this court in WA.(MD)No.878/2019 etc. batch.

2.5 Therefore, the petitioner approached the learned

Administrators and submitted a detailed representation seeking to release

her salary from June 2018 onwards. After conducting due enquiry, the

Administrators by proceedings / order dated 27.09.2019, directed the

concerned Educational authorities to release the salary payable to the

petitioner.

2.6 Following the proceedings of the learned Administrators,

the petitioner joined the post of Headmistress at TDTA Primary School,

Marudhappapuram and from 3rd October, 2019 onwards, her salary is

being paid. However, the respondent authorities have not implemented

the proceedings / order of the learned Administrators dated 27.09.2019,

and pay salary for the period from June 2018 to October 2019 to the

petitioner. In this regard, the petitioner submitted several representations

to the respondent authorities. However, till date, no order was passed

with respect to release of the petitioner's salary for the period from

02.06.2018 to 02.10.2019. Therefore, this writ petition.

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

W.P.(MD)No.11910 of 2021

3.Heard both sides and perused the materials placed before this

court.

4.The issue involved herein is only with respect to payment of

salary to the petitioner for the period from 02.06.2018 to 02.10.2019.

5.According to the petitioner, due to non-availability of vacancy,

she did not join the transferred place at TDTA Primary School,

Maruthappapuram, Vallioor Range and she continued to work at TDTA

Primary School, Samboothu, but, she was not paid salary for the disputed

period; and the several representations made by her in this regard yielded

no response.

6.Earlier, at the instance of the petitioner, this court by order dated

15.05.2019, disposed of the writ petition in WP(MD)No.11977 of 2019,

directing the Correspondent, TDTA Primary School, Sampoothu, to

forward the necessary papers to the District Educational Officer,

Tirunelveli, within a period of two weeks from the date of receipt of that

order and also directing the District Educational Officer, Tirunelveli, to

consider the petitioner's representation dated 18.03.2019 and pass orders,

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

W.P.(MD)No.11910 of 2021

on merits and in accordance with law, after affording opportunity of

hearing to the petitioner, within a period of four weeks thereafter.

However, the respondent authorities have not acted upon the said order,

till date.

7.Thereafter, pursuant to the complaint submitted by the petitioner,

the learned Administrators appointed by this court, after hearing all the

parties i.e., petitioner, D.Stella Margaret and Manager of TDTA Primary

and Middle Schools and upon perusal of the records placed before them,

ascertained the factual position and opined that the petitioner shall join in

the transferred post as Headmistress in TDTA Primary School,

Maruthappapuram on 03.10.2019; on her joining, the Correspondent

shall claim the salary to her from 02.06.2018 as she is deemed to have

joined and worked in the transferred post at Maruthappapuram; and on

receipt of such salary bill from the correspondent, the Block Educational

Officer, Vallioor Range, Vallioor Educational District, shall release the

salary. Accordingly, the learned Administrators passed the proceedings /

order dated 27.09.2019, insofar as the case of the petitioner is concerned.

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

W.P.(MD)No.11910 of 2021

8.As directed by the learned Administrators, the petitioner joined

the transferred place on 02.10.2019. Subsequently, she submitted several

representations to the respondents requesting to comply with the

proceedings / order of the learned Administrators as regards the payment

of salary for the disputed period, which were not considered, so far.

9.Considering the facts and circumstances of the case, more

particularly that the respondent authorities did not pass any order, with

regard to the claim of the petitioner, despite the order dated 15.05.2019

having been passed by this court in WP(MD)No.11977 of 2019 as well

as the proceedings dated 27.09.2019 passed by the learned

Administrators appointed by this court, this court deems it fit and

appropriate to direct the concerned respondent authorities to consider the

petitioner's latest representation dated 09.06.2021 and pass appropriate

orders, on merits and in accordance with law and also in the light of the

proceedings dated 27.09.2019, passed by the learned Administrators,

within a period of eight weeks from the date of receipt of a copy of this

order.

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

W.P.(MD)No.11910 of 2021

10.Accordingly, this writ petition stands disposed of. No costs.

Consequently, connected miscellaneous petition is closed.

23.09.2021 Index : Yes/No Internet : Yes/No rk

To

1. The Hon'ble Administrators of Tirunelveli Diocese, (Appointed by Hon'ble High Court, Madras) CSI Tirunelveli Diocese, Tirunelveli - 627 002.

2. The Chief Educational Officer Tirunelveli District, Kokkirakulam, Tirunelveli – 627 009.

3. The District Educational Officer, Vallioor Educational District, Govt. Hr. Sec. School Campus, Vallioor, Tirunelveli – 627 117.

4. The District Educational Officer, Tirunelveli Educational District Govt. School Campus, Swamy Nellaiappar Salai, Tirunelveli Town, Tirunelveli – 627 001.

5. The Block Educational Officer, Vallioor Range, Vallioor, Tirunelveli – 627 117.

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

W.P.(MD)No.11910 of 2021

R.MAHADEVAN, J.

rk

6. The Manager, TDTA Primary & Middle Schools, St. John's College Hostel Campus, Palayamkottai – 627 002.

Tirunelveli District.

7. The Correspondent, TDTA Primary School, Maruthappapuram, Radhapuram Taluk, Tirunelveli District.

WP(MD)No.11910 of 2021

23.09.2021

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