Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J.Sandhya vs The Director
2021 Latest Caselaw 19619 Mad

Citation : 2021 Latest Caselaw 19619 Mad
Judgement Date : 24 September, 2021

Madras High Court
J.Sandhya vs The Director on 24 September, 2021
                                                                       W.P.(MD)No.9949 of 2017

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 24.09.2021

                                                     CORAM

                                   THE HONOURABLE MR.JUSTICE S.S.SUNDAR

                                           W.P.(MD)No.9949 of 2017
                                                     and
                                      W.M.P.(MD)Nos.7619 and 7620 of 2017

                 J.Sandhya                                           ... Petitioner
                                                          vs.

                 1.The Director,
                   Collegiate Education,
                   Office of the Collegiate Education,
                   Chennai.

                 2.The Joint Director,
                   Officer of the Collegiate Education,
                   Tirunelveli Region,
                   Palayamkottai, Tirunelveli.

                 3.The Commissioner,
                   Hindu Religious and Charitable Endowment Board,
                   Nungambakkam Road, Chennai.

                 4.The Joint Commissioner/Executive Officer,
                   Hindu Religious and Charitable Endowment Board,
                   Susindram, Kanyakumari District.

                 5.The Principal,
                   Sri Devikumari Womens' College,
                   Kulithurai-629 163, Kanyakumari District.

                 1/9
https://www.mhc.tn.gov.in/judis/
                                                                            W.P.(MD)No.9949 of 2017




                 6.The Secretary,
                   College Committee,
                     Head Office of the College Secretary,
                   Sri Devikumari Womens' College,
                   Kulithurai at Susindram,
                   Kanyakumari District.                                  ... Respondents

                 PRAYER: Writ Petition filed under Article 226 of the Constitution of India for
                 issuance of Writ of Certiorarified Mandamus, to call for the records pertaining to
                 the impugned order in Na.Ka.No.52085/F2/2015, dated 23.12.2016 passed by the
                 first respondent and quash the same as illegal and consequently to direct the
                 respondents to transfer the petitioner from Lab Assistant post to the Junior
                 Assistant/Typist/Store Keeper post in the fifth respondent college.

                                   For Petitioner  : Mr.F.X.Eugene
                                   For R-1 and R-2 :M.Linga Durai
                                                    Government Advocate
                                   For R-4         : Mr.M.Saravanan
                                   For R-3 and R-5 : No appearance
                                                          *****


                                                      ORDER

This Writ Petition is filed for issuance of a Writ of Certiorarified

Mandamus to quash the impugned order passed by the first respondent, dated

23.12.2016, and to direct the first respondent to transfer the petitioner from the

post of Lab Assistant to Junior Assistant/Typist/Store Keeper post in the fifth

respondent College.

https://www.mhc.tn.gov.in/judis/ W.P.(MD)No.9949 of 2017

2.Heard Mr.F.X.Eugene, learned Counsel for the petitioner, Mr.M.Linga

Durai, learned Government Advocate appearing for the respondents 1 and 2 and

Mr.M.Saravanan, learned Counsel for the fourth respondent.

3.The petitioner's father died while he was working as a Night Watchman in

the fifth respondent College, which is an aided non minority College. Since the

petitioner's father died while in service, the petitioner was given appointment as

Lab Assistant on compassionate ground. Though the petitioner had plus two

qualification, it is stated by the petitioner that he has passed B.Sc, Maths in 2001.

Earlier, there was some problem for the petitioner even to get into the post of Lab

Assistant or Junior Assistant and the petitioner obtained an order from this Court.

By order, dated 13.11.2006, this Court directed the sixth respondent to appoint the

petitioner as Junior Assistant/Lab Assistant on compassionate ground. Later the

petitioner was appointed as Lab Assistant in the fifth respondent College.

4.It is admitted before this Court that any person appointed as Lab Assistant

will stagnate in the same post till his retirement, as there is no promotional

https://www.mhc.tn.gov.in/judis/ W.P.(MD)No.9949 of 2017

avenue. However, the post of Junior Assistant, which is recognized as a post in

the same cadre, carries an advantage, because of promotional avenues. Nearly,

after ten years of service, the petitioner finds that there is vacancy in the post of

Junior Assistant in the same College and submitted a representation to the sixth

respondent on 01.10.2015 to transfer the petitioner from the post of Lab Assistant

to the post of Junior Assistant. Since no action was taken by the respondents, the

petitioner approached this Court again by a Writ Petition in W.P.(MD)No.22163

of 2015, which was disposed of by this Court with a direction to the respondents

to consider the representation of the petitioner, dated 01.10.2015. Thereafter, the

representation was rejected by the respondents vide impugned order dated

23.12.2016, relying upon a clarification issued by the Government letter, dated

23.12.2016. Challenging the same, the present Writ Petition is filed.

5.The learned Counsel appearing for the petitioner submitted that there is

no legal impediment for transferring the petitioner from the post of Lab Assistant

to the post of Junior Assistant, especially when there is vacancy in the post of

Junior Assistant as on date. The learned Counsel then submitted that in several

Colleges, depending upon the availability of vacancy in the post of Junior

https://www.mhc.tn.gov.in/judis/ W.P.(MD)No.9949 of 2017

Assistant, persons in the post of Lab Assistant, are being transferred to the post of

Junior Assistant as a matter of practice and that therefore, the impugned order is

in violation of Article 14 of Constitution of India. The learned Counsel for the

petitioner further submitted that the impugned order based on the letter of

Government is arbitrary and misconceived. The Government letter referred to in

the impugned order only states that a Lab Assistant, who is drawing the same

salary of Junior Assistant, can not be given promotion by transfer. It is also

submitted that the Government ought to have taken a decision regarding the

transfer of persons from the post of Lab Assistant to the post of Junior Assistant

based on the seniority and availability of vacancy.

6.The learned Counsel for the petitioner relied upon a judgment of this

Court wherein, the order of learned Single Judge of this Court allowing the Writ

Petition in a similar situation, was upheld by the Honourable Divisional Bench of

this Court in Writ Appeal W.A.(MD)No.114 of 2020, by order dated 25.03.2021.

The relevant portion of the judgement passed by the Divisional Bench is extracted

below for convenience:

“5.We find force in the submissions made by the learned counsel appearing for the respondents. As per G.O.Ms.No.11, Education

https://www.mhc.tn.gov.in/judis/ W.P.(MD)No.9949 of 2017

Department, dated 04.01.1989, the recruitment by transfer can be made from the post of Lab Assistant to the post of Junior Assistant. Though it has been misconstrued as that of promotion from the post of Lab Assistant to the post of Junior Assistant, inasmuch as there is no loss of revenue to the appellants, such recruitment by transfer cannot be objected to, after all, both the posts are drawing the same scale of pay, which certainly benefits the persons, who moved from the post of Lab Assistant to the post of Junior Assistant.

6.Right to be considered for promotion cannot be denied, though it is not a vested right. The proceedings relied upon by the appellants are meant for Specific Service Rules namely, the Tamil Nadu Private Colleges (Regulation) Act, 1976 and therefore, it cannot be applied in the case on hand. Even otherwise, as observed by us, the facts would clearly establish that no prejudice is caused. To put it differently, the Management can very well fill the post of Junior Assistant. If the post is filled otherwise, the appellants would have given sanction/permission. Admittedly, the posts are also vacant. Therefore, looking from any perspective, we do not find any reason to interfere with the order of the learned Single Judge. Accordingly, these Writ Appeals are dismissed. No costs. Consequently, connected Miscellaneous Petitions are closed .”

7.This Court, having regard to the view expressed by the Honourable

Divisional Bench of this Court above referred to, has to follow the same. Further,

it is admitted before this Court that the post of Junior Assistant carries service

benefits, whereas, no promotional avenue is available to the post of Lab Assistant.

Hence, it will be a tendency of every person, who is employed as Lab Assistant,

to seek transfer to the post of Junior Assistant to have promotional opportunity. It

is high time for the Government to frame appropriate rules or issue direction, so

https://www.mhc.tn.gov.in/judis/ W.P.(MD)No.9949 of 2017

as to avoid inter se disputes, regarding appointment of Junior Assistant by

transfer of Lab Assistant with due consideration to the length of service and

seniority of persons. It is admitted that no prejudice is likely to be caused to the

respondents, if the petitioner is transferred from the post of Lab Assistant to the

post of Junior Assistant. It is not brought to the notice of this Court that any other

senior is available in the post of Lab Assistant. It is now stated before this Court

that only one post of Lab Assistant is sanctioned to the College and that the

petitioner is in service for nearly twelve years now in the same post. It is also

admitted that there is a vacancy in the post of Junior Assistant in the same

College. Therefore, this Court has no hesitation to hold that the petitioner's

request for transfer is well justified and the Writ Petition can be allowed.

8.Accordingly, the Writ Petition is allowed. The impugned order passed by

the first respondent, dated 23.12.2016 is quashed. The fourth respondent is

directed to transfer the petitioner from the post of Lab Assistant to the post of

Junior Assistant. This exercise shall be undertaken by the fourth respondent

within a period of four weeks from the date of receipt of a copy of this order. On

such transfer being effected by the fourth respondent, the respondents 1 and 2

https://www.mhc.tn.gov.in/judis/ W.P.(MD)No.9949 of 2017

shall also approve the transfer within a period of four weeks from the date of

receipt of such proposal being submitted to them. No costs. Consequently,

connected miscellaneous petitions are closed.



                                                                               24.09.2021
                 Index             :   Yes / No
                 Internet          :   Yes
                 tmg/cmr

                 To

                 1.The Director,
                   Collegiate Education,
                   Office of the Collegiate Education,
                   Chennai.

                 2.The Joint Director,
                   Officer of the Collegiate Education,
                   Tirunelveli Region,
                   Palayamkottai, Tirunelveli.





https://www.mhc.tn.gov.in/judis/
                                      W.P.(MD)No.9949 of 2017

                                           S.S.SUNDAR, J.

                                                    tmg/cmr




                                             Order made in
                                   W.P.(MD)No.9949 of 2017




                                                 24.09.2021




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