Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Samson … vs The Government Of Tamil Nadu
2022 Latest Caselaw 14079 Mad

Citation : 2022 Latest Caselaw 14079 Mad
Judgement Date : 8 August, 2022

Madras High Court
Samson … vs The Government Of Tamil Nadu on 8 August, 2022
                                                                                W.P. No. 8667 of 2017

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 08.08.2022

                                                    CORAM

                                  THE HON'BLE MR. JUSTICE P.D. AUDIKESAVALU

                                              W.P. No. 8667 of 2017


                Samson                                                              … Petitioner

                                                        -vs-


                1. The Government of Tamil Nadu,
                   Rep. by its Secretary to Government,
                   Municipal Administration & Water Supply Department,
                   Fort St.George, Chennai – 600 009.

                2. The Commissioner,
                   Greater Chennai Corporation,
                   Ripon Building, Park Town,
                   Chennai – 600 003.

                3. The Assistant Commissioner,
                   Greater Chennai Corporation,
                   Zone XV, 120, Rajiv Gandhi Salai,
                   Sholinganallur, Chennai – 600 119.                             ... Respondents

                Prayer:- Writ Petition filed under Article 226 of the Constitution of India, 1950,
                praying to issue a Writ of Mandamus, directing the Second and Third
                Respondents herein to correct the Service Register of the Petitioner to the effect
                that his services had been regularised with effect from 01.08.2003 and to fix his
                pay accordingly from that date onwards and consequently pay the difference in
                salary after deducting the amount already paid to him within a time frame.

https://www.mhc.tn.gov.in/judis
                1/11
                                                                                  W.P. No. 8667 of 2017

                                  For Petitioner        : Mr. K.M.Ramesh

                                  For Respondents       : Mr. P.Balathandayutham
                                                          Special Government Pleader (for R1)

                                                         Mr. D.B.R.Prabhu (for R2 & R3)

                                                     ORDER

Heard Mr. K.M.Ramesh, Learned Counsel for the Petitioner,

Mr. P.Balathandayutham, Learned Special Government Pleader appearing for the

First Respondent and Mr. D.B.R.Prabhu, Learned Counsel appearing for the

Second and Third Respondents and perused the materials placed on record, apart

from the pleadings of the parties.

2. It is the case of the Petitioner, who was sponsored through employment

exchange, that he was appointed by Order in Na. Ka. No. 86/99 dated

01.08.2000 passed by the Executive Officer, Sholinganallur Town Panchayat in

the post of sweeper in terms of G.O. (Ms.) No. 84, Municipal Administration and

Water Supply (Town.2) Department dated 21.05.1998 on consolidated pay of

Rs. 900/- per month. It is further claimed that as per that Governmental Order, he

was entitled to regularization of service with time scale of pay on completion of

three years from the date of appointment, but it was not implemented and had

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

W.P. No. 8667 of 2017

been kept in abeyance by letter dated 29.07.2002 from the Government of Tamil

Nadu. However, the Government of Tamil Nadu had issued another Order in

G.O. (Ms.) No. 60, Rural Development and Panchayat Raj Department dated

23.06.2006 in which regularization of service with time scale of pay was granted

to daily rated workers, but monetary benefits were given effect only from

23.06.2006. The grievance ventilated by the Petitioner is that such benefit ought

to have been granted on completion of three years from the date of appointment

and could not be restricted from 23.06.2006. In the meanwhile, Sholinganallur

Town Panchayat has been merged with Greater Chennai Corporation in the year

2011 and all its existing employees were taken into the service of Greater

Chennai Corporation. It is also stated that some part of the monetary benefits

have been received by the Petitioner after he had filed C.P. No. 76 of 2008

before the I Additional Labour Court, Chennai, but the monetary benefits of

regularization of service with time scale of pay on completion of three years from

the date of appointment has not been fully granted despite his representation

dated 28.10.2016 in that regard. In such circumstances, the Petitioner has filed

this Writ Petition.

3. It has been brought to notice that in respect of similarly placed persons,

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

W.P. No. 8667 of 2017

who had been engaged in Town Panchayats, the Division Bench of the Court in

Secretary to Government of Tamil Nadu, Municipal Administration and

Water Supply Department, Chennai -vs- M.Rani (Order dated 30.06.2015 in

W.A. No. 1289 of 2014) had held that such employees are entitled to grant of

time scale on regular basis on the basis of performance assessment to be done on

completion of three years and in the event, it is found satisfactory, they are

entitled to regularization on completion of three years with all consequential

monetary benefits, and that the Government of Tamil Nadu by G.O. (Ms)

No. 142, Municipal Administration and Water Supply (TP.1) Department dated

23.09.2015 had implemented the same stating as follows:-

“9. The Government have examined the proposal of the Director

of Town Panchayats in the light of the orders of the High Court or

Madras in the batch cases of Writ Appeals and decided to accept

the proposal of the Director of Town Panchayats to permit the

Executive Officers of Town Panchayats concerned to regularize

the services of the 2923 employees working in sanitation, water

supply and street light maintenance in Town Panchayats who were

already brought into the time scale of pay as per the G.O. 5th read

above with effect from 23.06.2006 excluding the employees who

were already brought into time scale of pay from the date on which https://www.mhc.tn.gov.in/judis

W.P. No. 8667 of 2017

they have completed 3 years of service on consolidated pay due to

Court orders, from the date on which they have completed 3 years

of service on consolidated pay and for claiming the arrears of pay

from the General Fund of the Town Panchayats concerned subject

to the condition that the salary and establishment cost including

this expenditure should not exceed 49% of the total revenue of the

concerned Town Panchayats and order accordingly.”

In this context, reference must also be made to the dictum of the Hon'ble

Supreme Court of India in State of Uttar Pradesh -vs- Arvind Kumar

Srivastava [(2015) 1 SCC 347], where it has been held as follows:-

"22.1. Normal rule is that when a particular set of employees

is given relief by the Court, all other identically situated persons

need to be treated alike by extending that benefit. Not doing so

would amount to discrimination and would be violative of Article

14 of the Constitution of India. This principle needs to be applied

in service matters more emphatically as the service jurisprudence

evolved by this Court from time to time postulates that all similarly

situated persons should be treated similarly. Therefore, the normal

rule would be that merely because other similarly situated persons

did not approach the Court earlier, they are not to be treated https://www.mhc.tn.gov.in/judis

W.P. No. 8667 of 2017

differently.

22.2. However, this principle is subject to well recognized

exceptions in the form of laches and delays as well as

acquiescence. Those persons who did not challenge the wrongful

action in their cases and acquiesced into the same and woke up

after long delay only because of the reason that their counterparts

who had approached the Court earlier in time succeeded in their

efforts, then such employees cannot claim that the benefit of the

judgment rendered in the case of similarly situated persons be

extended to them. They would be treated as fence-sitters and

laches and delays, and/or the acquiescence, would be a valid

ground to dismiss their claim.

22.3. However, this exception may not apply in those cases

where the judgment pronounced by the Court was judgment in rem

with intention to give benefit to all similarly situated persons,

whether they approached the Court or not. With such a

pronouncement the obligation is cast upon the authorities to itself

extend the benefit thereof to all similarly situated person. Such a

situation can occur when the subject matter of the decision touches https://www.mhc.tn.gov.in/judis

W.P. No. 8667 of 2017

upon the policy matters, like scheme of regularisation and the like

(see K.C. Sharma & Ors. v. Union of India (supra). On the other

hand, if the judgment of the Court was in personam holding that

benefit of the said judgment shall accrue to the parties before the

Court and such an intention is stated expressly in the judgment or

it can be impliedly found out from the tenor and language of the

judgment, those who want to get the benefit of the said judgment

extended to them shall have to satisfy that their petition does not

suffer from either laches and delays or acquiescence."

Having regard to the aforesaid legal position, the obligation is cast upon the

concerned authorities to have on their own accord extended the benefit to all

similarly placed persons, if they are eligible for the same.

4. In the additional Counter-Affidavit dated 18.03.2022 filed by the Third

Respondent it has been stated as follows:-

“10. I respectfully submit that based on the above Government

Order, the Petitioner's service has been entered in the service

record as the date of joining as 01.10.1998 and the Petitioner's

service has been regularized on 23.02.2006 in the Service

Register, and monetary benefit had been calculated on completion https://www.mhc.tn.gov.in/judis

W.P. No. 8667 of 2017

of 3 years (i.e., from 01.10.1998) and the arrears of pay have been

claimed and paid to the Petitioner as per G.O. Ms. No. 142, M.A.

& W.S. Department dated 23.09.2015.”

5. In such circumstances, the following order is passed:-

(i) the concerned authority shall immediately consider the representation

dated 28.10.2016 made by the Petitioner in terms of G.O. (Ms) No. 142,

Municipal Administration and Water Supply (TP.1) Department dated

23.09.2015 including ascertaining as to whether the Petitioner has been

granted the entire benefits claimed;

(ii) if it is found that any details or supporting documents satisfying the

eligibility criteria for the benefits claimed has not been produced, the

deficiencies in that regard shall be informed in writing to the Petitioner

requiring the same to be furnished within a time frame of not less than 15

clear working days in that regard;

(iii) in the event of not being satisfied with the requirements thereafter, an

enquiry shall be conducted affording opportunity of personal hearing to the

Petitioner to explain him position in that regard;

(iv) a reasoned order shall be passed dealing with each of the contentions

raised on merits and in accordance with law and the decision taken https://www.mhc.tn.gov.in/judis

W.P. No. 8667 of 2017

communicated to the Petitioner by 31.10.2022 under written

acknowledgment;

(v) if the Petitioner is found entitled to the claim made, the eligible amount of

arrears of differential amount of monetary benefits after adjusting any

payment already made along with working-sheet showing its calculation,

shall be paid within a period of three months from the date of passing of

such order, apart from revised pay for future months on the due dates; and

(vi) the report of completion of the aforesaid exercise shall be filed before the

Registrar (Judicial) of the Court.

In fine, the Writ Petition is disposed on the aforesaid terms. No costs.

08.08.2022

gd

Index: Yes/No

Note: Issue order copy by 26.08.2022.

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

W.P. No. 8667 of 2017

To

1. The Government of Tamil Nadu, Rep. by its Secretary to Government, Municipal Administration & Water Supply Department, Fort St.George, Chennai – 600 009.

2. The Commissioner, Greater Chennai Corporation, Ripon Building, Park Town, Chennai – 600 003.

3. The Assistant Commissioner, Greater Chennai Corporation, Zone XV, 120, Rajiv Gandhi Salai, Sholinganallur, Chennai – 600 119.

Copy to

The Registrar (Judicial), Madras High Court, Chennai – 600 104.

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

W.P. No. 8667 of 2017

P.D. AUDIKESAVALU, J.

gd

W.P. No. 8667 of 2017

08.08.2022

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter