Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Anthonyraj vs The District Educational Officer
2022 Latest Caselaw 13842 Mad

Citation : 2022 Latest Caselaw 13842 Mad
Judgement Date : 3 August, 2022

Madras High Court
S.Anthonyraj vs The District Educational Officer on 3 August, 2022
                                                                          W.A.(MD)No.799 of 2022

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED : 03.08.2022

                                                       CORAM:

                                   THE HONOURABLE MR.JUSTICE S.S.SUNDAR
                                                   and
                                  THE HONOURABLE MRS.JUSTICE S.SRIMATHY

                                            W.A(MD)No.799 of 2022
                                                    and
                                           C.M.P(MD)No.6796 of 2022

                S.Anthonyraj                                        ... Appellant/Petitioner

                                                           Vs.

                1.The District Educational Officer,
                  Office of the District Educational Officer,
                  Sivakasi – 626 123,
                  Virudhunagar District.

                2.The President,
                  Thiruthangal Hindu Nadar Uravinmurai,
                  109, Main Road,
                  Thiruthangal – 626 130,
                  Virudhunagar District.                .... Respondents/Respondents.


                Prayer: Writ Appeal filed under Clause 15 of the Letters Patent, to set aside the
                order dated 29.06.2022 passed in W.P(MD)No.12236 of 2022.
                                       For Appellant        :Mr.M.Solaisamy
                                       For R-1              :Mr.S.Saji Bino,
                                                             Special Government Pleader




https://www.mhc.tn.gov.in/judis
                1
                                                                                     W.A.(MD)No.799 of 2022

                                                            JUDGMENT

(Judgment of the Court was delivered by S.S.SUNDAR, J.)

This writ appeal is directed against the order of the learned Single

Judge dismissing the writ petition filed by the appellant in

W.P(MD)No.12236 of 2022, dated 29.06.2022.

2. Heard Mr.M.Solaisamy, learned counsel appearing for the

appellant and Mr.S.Saji Bino, learned Special Government Pleader for the first

respondent.

3. The appellant states that he is the member of the second respondent

Uravinmurai which appears to be a registered Society. The appellant filed the

writ petition for issuance of a Writ of Mandamus directing the first respondent

to consider the writ petitioner's representation, dated 01.04.2022, before

passing any order to appoint the Correspondent for the second respondent

schools.

4. The grievance of the writ petitioner in the representation is that one

Manickam, who has been appointed as Correspondent of the schools managed https://www.mhc.tn.gov.in/judis

W.A.(MD)No.799 of 2022

by the second respondent is not a person suitable for being appointed as

Correspondent. In the representation, he has also stated that a criminal

complaint has been registered against the said Manickam for the offence under

Section 306 of I.P.C and that, appointment of a person who involved in the

criminal case, is contrary to the Scheme of the Tamil Nadu Private Schools

Regulation Act and Rules.

5. The learned single Judge dismissed the writ petition on the short

ground that only if a person is convicted for an offence, disqualification set out

in the Rules, can be applied and that, the appellant cannot request the official

respondents not to appoint the said Manickam as Correspondent as he is not a

person convicted for any offence. This Court is in full agreement with the

order of Writ Court.

6. This Court is unable to find any merit in the above writ appeal.

Hence, this writ appeal is dismissed. No Costs. Consequently, connected

miscellaneous petition is closed.

                                                               [S.S.S.R., J.]     [S.S.Y., J.]
                                                                           03.08.2022
                Index         : Yes / No
                pm

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

W.A.(MD)No.799 of 2022

S.S.SUNDAR, J.

and S.SRIMATHY, J.

pm

To:

The District Educational Officer, Office of the District Educational Officer, Sivakasi – 626 123, Virudhunagar District.

W.A(MD)No.799 of 2022

03.08.2022

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter