Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R. Mary Arul Selvi vs The State Of Tamil Nadu
2022 Latest Caselaw 432 Mad

Citation : 2022 Latest Caselaw 432 Mad
Judgement Date : 7 January, 2022

Madras High Court
R. Mary Arul Selvi vs The State Of Tamil Nadu on 7 January, 2022
                                                                        W.P(MD) No.19383 of 2014



                                  THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 07.01.2022

                                                    CORAM:

                                  THE HONOURABLE MRS.JUSTICE S. SRIMATHY

                                         W.P(MD) No.19383 of 2014 and
                                             M.P(MD).No.1 of 2014


                    R. Mary Arul Selvi                                            :Petitioner

                                                    ..vs..

                    1.The State of Tamil Nadu
                    Rep. By its Secretary
                    Department of School Education
                    Fort. St. George, Chennai – 600 009.


                    2.The Director of Elementary Education,
                    College Road,
                    Chennai – 600 000.

                    3.The District Elementary Educational Officer,
                    Tuticorin, Tuticorin District.

                    4.The Assistant Elementary Educational Officer,
                    Alwarthirunagari at Thenthiruperi,
                    Tuticorin District.

                    5.The Correspondent,
                    St. Aloysius Primary School,
                    Pirandarkulam,
                    Tuticorin District.                                   : Respondents



                   1/15
https://www.mhc.tn.gov.in/judis
                                                                           W.P(MD) No.19383 of 2014




                    PRAYER: Writ Petition filed under Article 226 of the Constitution of to
                    issue a Writ in the nature of Writ of Certiorarified Mandamus to call for
                    the records relating to the impugned proceedings issued by the 3rd
                    respondent DEEO vide Na.Ka.No.1052/A5/2014, dated .09.2014 (signed
                    on 20.09.2014) quash the same and further direct the respondents 2 to 4
                    herein to revise the date of petitioner's upgradation as primary school
                    Headmistress in the 5th respondent school w.e.f. 01.06.1992 with salary and
                    other attendant benefits.


                                  For Petitioner       : Mr.M.J. Shabu Jose

                                  For R1 to R4          : Mr.N. Ramesh Arumugam
                                                          Government Advoate (Civil Side)

                                  For R5                : Fr. V. John Kennedy
                                                          for Mr. Xavier Associate




                                                   ORDER

This writ petition has been filed to quash the impugned

proceeding issued by the 3rd respondent DEEO vide Na.Ka. No.

1052/A5/2014, dated 20.09.2014 and further direct the respondents 2 to 4

herein to revise the date of petitioner's upgradation as Primary School

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

Headmistress in the 5th respondent school w.e.f. 01.06.1992 with salary and

other attendant benefits.

2. The petitioner is working as Headmistress in the 5th

respondent's school and is possessing Diploma in Teacher Educational

D.T.Ed., B.Lit., (Tamil), B.Ed., (Tamil) and M.A., (Tamil). The 5th

respondent school is having standards from 1 to 5. The school was

granted recognition with effect from 01.06.1987 vide proceedings dated

18.07.1989 without grant-in-aid. The petitioner is appointed as Secondary

Grade Teacher with effect from 01.06.1987. The Government sanctioned

grant-in-aid for 26 schools throughout the State including the 5th

respondent school vide G.O.Ms.No.591 Education (B2) Department, dated

02.07.1992. The 5th respondent school was sanctioned with two

Secondary Grade posts with effect from 01.06.1991. The Secondary Grade

Teacher with 5 years teaching experience will become eligible to be a

Primary School Headmistress. The contention of the petitioner is that, in

the 5th respondent school, even after completion of five years of service as

Secondary Grade Teacher / in-charge Headmistress, her post was not

upgraded into that of Primary School Headmistress. The school submitted

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

a proposal dated 27.06.1997 requesting to upgrade one post of Secondary

Grade Teacher as Primary School Headmistress post w.e.f. 01.06.1992 and

to promote the petitioner as Primary School Headmistress. The District

Elementary Educational Officer forwarded the proposal to the Director

with his recommendations vide proceedings dated 28.07.1999. The

Government Vide G.O.Ms. 5, School Education (B2), Department, dated

09.01.2001 conferred the power upon the 2nd respondent Director

conversion of post. Thereafter, the second respondent Director issued

proceedings, dated 09.01.2001, converting one Secondary Grade Teacher

post in the school into that of Primary School Headmistress. Since the

petitioner being the senior most Secondary Grade Teacher in the school

was promoted as Primary School Headmistress w.e.f. 09.01.2001. The

contention of the petitioner that with respect to one another school under

the same Management viz., St. Thomas R.C Primary School,

Kanthankudiyiruppu, Tuticorin District was upgraded as Primary School

Headmistress with effect from 01.06.1992. Since the senior most teacher

in that school viz., S. Gracia, who had completed five years of service was

promptly promoted as Primary School Headmistress w.e.f. 01.06.1992 vide

proceeding of the third respondent dated 13.06.1995. Therefore, the

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

petitioner seeking to confer her the Primary School HM post from the 1992

onwards.

3. Heard the learned counsel appearing on either side and

perused the materials available on record.

4. The grievance of the petitioner is that the respondents did

not upgrade the post with effect from the date of completion of five years

of service as Secondary Grade Teacher on 01.06.1992. Hence, the

petitioner submitted a representation to the 5th respondent school dated

31.10.2001 requesting to take necessary action to get approval for the

upgradation as Headmistress w.e.f. 01.06.1992. Thereafter, the school

submitted a proposal to the first respondent Government through proper

channel on 19.11.2001 requesting to upgrade the Primary School

Headmistress w.e.f. 01.06.1992 and the respondents sought additional

details and returned the proposal vide proceedings dated 06.09.2002.

Thereafter, the school furnished the details on 11.10.2002 and the Assistant

Elementary Education Officer returned the proposals directing the school

to resubmit along with a copy of the proceedings of the Director, dated

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

03.05.1995. The claim of the petitioner that under the said proceedings the

Headmistress post was sanctioned w.e.f. 01.06.1992 to another school

namely St. Thomas R.C Primary School, Kanthankudiuruppu. The

petitioner contention that despite the efforts, the 5th respondent school

could not get the above proceedings of the Director dated 03.05.1995.

However, on 29.09.2003 the school re-submitted the proposal along with a

copy of the proceedings of the third respondent dated 13.08.1995 which

had been issued pursuant to the above said proceedings of the Director and

requested to grant upgradation to the petitioner with effect from

01.06.1992. Again the fourth respondent returned the same vide

proceeding dated 10.10.2003 with instructions to resubmit the proposal

with the proceedings of the Director, dated 03.05.1995. The school

resubmitted a representation to the 4th respondent stating that the copy of

the proceeding of the Director dated 03.05.1995 had not been

communicated to the 5th respondent school and requesting to upgrade the

post w.e.f. 01.06.1992. The fourth respondent school forwarded the

proposal to the third respondent along with his recommendation dated

25.11.2003. Thereafter, several representations were submitted to the

respondents 2 and 3 dated 02.11.2005, 12.12.2007, 06.07.2009,

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

08.06.2010, 14.03.2011 and 31.07.2012. The 3rd respondent returned the

representation and instructed to submit the same through proper channel

i.e. through 4th respondent. The petitioner submitted her representation to

the third respondent District Elementary Education Officer through proper

channel i.e., 4th respondent Assistant Elementary Education Officer dated

06.09.2012. The petitioner submitted an application under Right to

Information Act requesting a copy of the proceeding of the Director dated

03.05.1995 and the respondents 2 and 3 stated that the such proceedings

are not in their office. Hence, the petitioner made an appeal dated

11.03.2013 to the State Information Commission and in spite direction of

the Commission to serve the copy still the proceeding is not served to the

petitioner. Hence, the petitioner filed W.P(MD).No.3302 of 2014 seeking

a direction to the respondents 2 and 3 to pass orders on the proposal

submitted by the 5th respondent dated 19.1.2001 along with the petitioner's

final representation dated 06.09.2012 seeking to revise the date of her

upgradation as primary school Headmistress with effect from 01.06.1992

and this Court vide order dated 26.02.2014 directed the second respondent

to consider and pass orders. Thereafter, the District Elementary Education

Officer vide proceeding dated Nil. 09.2014 stating that the Headmaster

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

post had been sanctioned to the school only w.e.f. 09.01.2001. Hence, the

request for approval with effect from 01.06.1992 is not feasible.

Aggrieved over the same, the petitioner has preferred the present Writ

Petition.

5. The third respondent has filed a counter. The Chief

Educational Officer has granted recognition vide proceeding dated

18.07.1989 for the period from 01.06.1987 to 31.03.1989. The

Government in G.O.Ms. No.591 Education (B2) Department, dated

02.07.1992 has sanctioned two posts of Secondary Grade Teachers to St.

Aloysius R.C.Primary School, Pirandankulam from 01.06.1991. There is

no automatic upgradation of the post of Secondary Grade Teacher as

Headmaster of Primary School. The Government also took a decision and

issued G.O.Ms.No.5, School Education (B2), Department, dated

09.01.2001 sanctioning upgradation of the Secondary Grade Teacher post

into Headmaster post to various schools in the State including 5th

respondent school with effect from 09.01.2001. The respondents have

specifically stated in the counter that the District Elementary Educational

Officer, Tuticorin, in respect of St. Thomas R.C. Primary School,

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

Kandankudieruppu is not in order. The reference in that order dated

03.05.1995 is not at all available. Moreover, the District Elementary

Educational Officer has no power to sanction upgradation of Secondary

Grade Teacher post as Primary School Headmaster as the said power is

vested with the Government. For the first time the Government has issued

G.O.Ms.No.5, dated 09.01.2001 delegated the power of upgradation to the

Director of Elementary Education, Chennai. Therefore, the reference stated

in that order dated 03.05.1995 is false and a bogus proceedings. As a

matter of right the petitioner cannot demand upgradation of Secondary

Grade post on completion of five years of service with effect from

01.06.1992. One of condition while granting recognition is the

Management should run the school from its own funds and no Court

proceedings should be resorted to seeking sanction of posts of teachers.

The order of sanction granted to St. Aloysius R.C. Primary School,

Pirandankulam, is a wrong order and therefore, the petitioner cannot quote

based on the wrong order. The petitioner is seeking to upgrade the post of

Secondary Grade Teacher as Headmaster that too after the laps of 22 years

cannot be entertained. The Management was granted recognition with a

condition that the management shall not claim any such post, then the

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

individual petitioner has no right to claim upgradation. The petitioner

preferred Writ Petition to consider his claim in W.P. (MD). No.3302 of

2014 and based on the direction of this Court, the District Elementary

Educational Officer vide its proceeding dated 19.09.2014 stated that since

the post of Headmaster of Primary School was created only from

09.01.2001 as per G.O.Ms.No.5 dated 09.01.2001 and the proceedings of

the Director of Elementary School Education dated 19.01.2001, the request

for approval of the petitioner as Headmistress from 01.06.1992 cannot be

granted. As the sanctioned posts of Primary School Headmaster was

granted only from 09.01.2001, now the petitioner cannot seek to sanction

the post prior to that date and also regularize the post from 1992 onwards

is illegal. Since the 5th respondent school is a minority school and the

school has every right to open any school without the permission of the

Department under the minority right. However, under Rule 6 of the Tamil

Nadu Minority Schools (Recognitions and payment of Grant) Rules, 1977

specifically lays down that payment of Grant to Minority Schools is

subject to the orders and instructions issued by the Government from time

to time. Hence, the petitioner is not having any right to seek approval from

the date of prior to 09.01.2001, since the Government has granted order on

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

09.01.2001 and therefore, the petitioner cannot seek any relief prior to

2001.

6. It is seen that the claim of the petitioner is that he was

joined in the service on 01.06.1987 and was serving as Headmaster-In-

charge from 1987 to 1992, even though the petitioner is appointed as

Secondary Grade Teacher, the petitioner has gained five years of

experience on 01.06.1992 and therefore, she is eligible to be promoted as

Primary School Headmaster. However, the respondent’s contention is that

the school was not sanctioned the post of Headmaster until 2001. In fact

several school submitted representation to sanction the post, thereafter the

Government after careful consideration of the representations from various

school has issued G.O.Ms.No.5 School Education (B2) Department, dated

09.01.2001 creating for the first time the post of “Primary School

Headmaster” for various schools. Infact the Headmaster post was

sanctioned only through G.O.Ms.No.5 to the school. The respondents

contention is that when there is no sanctioned post, the petitioner cannot

claim to upgrade her post from the Secondary Grade to Primary School

Headmaster prior to 2001. The petitioner relied on the Judgment rendered

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

in W.A.No.1969 of 2010 in the case of V. Pauldurai Vs. the Director of

Elementary Education, Chennai – 6 and others. In the said Judgment the

school was upgraded from Primary School to Middle School. In the

present case the school was not given any sanctioned post for Primary

School HM at all. Even though there is a reference of G.O.Ms.No.5, in the

said writ appeal the issue is totally different in that Writ Appeal and the

same is not applicable for the present case. In the present case the school

was not granted any sanctioned post of Primary School Headmaster post at

all. When the school was sanctioned it was sanctioned by “two Secondary

Grade Post” and there was no sanction of “Primary School Headmaster”

post. Infact in the entire state of Tamil Nadu there was no Primary School

Headmaster post sanctioned at all, until the issuance of G.O.Ms.No.5,

dated 09.01.2001. When there is no post at all, more so when there is no

sanctioned post for the school in the category of “Primary School

Headmaster” post then there is no right to grant upgradation from 1992

onwards as claimed by the petitioner. Infact the petitioner was serving as

Secondary Grade Teacher alone even though she may be senior in that

school. The Government has sanctioned only two Secondary Grade post.

After issuance of G.O.Ms.No.5, the school has submitted a proposal for

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

upgrading one post of Secondary Grade Teacher to Primary School

Headmaster. Therefore, from the date of G.O.Ms.No.5 alone the petitioner

has right for upgradation. Therefore, this Court is of the considered

opinion that the petitioner can claim upgradation only from 09.01.2001

since there was no sanctioned post for Headmaster prior to that.

7. Hence, the Writ Petition is dismissed. No costs.

Consequently, the connected Miscellaneous Petition is closed.

07.01.2022

Index:Yes/No Internet:Yes/No trp

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

To

1. The Secretary Department of School Education Fort. St. George, Chennai – 600 009.

2.The Director of Elementary Education, College Road, Chennai – 600 000.

3.The District Elementary Educational Officer, Tuticorin, Tuticorin District.

4.The Assistant Elementary Educational Officer, Alwarthirunagari at Thenthiruperi, Tuticorin District.

5.The Correspondent, St. Aloysius Primary School, Pirandarkulam, Tuticorin District.

https://www.mhc.tn.gov.in/judis W.P(MD) No.19383 of 2014

S. SRIMATHY, J.,

trp

W.P(MD) No.19383 of 2014 and M.P(MD).No.1 of 2014

07.01.2022

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