Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.Sathukkalai vs Government Of Tamil Nadu
2022 Latest Caselaw 459 Mad

Citation : 2022 Latest Caselaw 459 Mad
Judgement Date : 7 January, 2022

Madras High Court
A.Sathukkalai vs Government Of Tamil Nadu on 7 January, 2022
                                                                            WP(MD)No.10315 of 2020

                                  BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED : 07.01.2022

                                                          CORAM:

                                     THE HONOURABLE MR.JUSTICE B.PUGALENDHI

                                            W.P.(MD)No.10315 of 2020

                A.Sathukkalai                                                  : Petitioner

                                                           Vs.

                1.Government of Tamil Nadu,
                  Rep. by the Secretary to Government,
                  Forest and Environment Department,
                  Fort St.George,
                  Chennai – 600 009.

                2.The Principal Chief Conservator of Forests,
                  Panagal Building,
                  Saidapet, Chennai – 600 015.                : Respondents

                PRAYER:            Writ   Petition    filed      under   Article   226   of   the

                Constitution of India seeking issuance of Writ of Mandamus

                directing the respondents to regularize the petitioner as

                Regular Time Scale of Forest Watchers, taking into account

                of his seniority and qualification, on par with his Juniors

                by considering his representation dated 19.06.2019, in the

                light of the order passed in WP.No.15561 of 2006, dated

                10.03.2008,            WA.No.690     of   2008,    dated   13.10.2009,    WP.No.

                23374 of 2008, dated 30.10.2009 and WA.No.607 of 2010 dated


                1/6



https://www.mhc.tn.gov.in/judis
                                                                                   WP(MD)No.10315 of 2020

                20.03.2010 and confer all consequential benefits, within a

                stipulated time limit.

                                  For Petitioner            : Mr.G.Chandrasekar

                                  For Respondents           : Mr.J.Ashok,
                                                            Additional Government Pleader
                                                            *****

                                                             ORDER

Heard the learned Counsel appearing for the petitioner

and the learned Additional Government Pleader appearing for

the respondents.

2.The petitioner was employed as Social Forestry Worker

in the Forest Department on 14.02.1987, on daily wage

basis. In the year 1994, the Government of Tamil Nadu has

proposed to bring all Plot Watchers / Social Forestry

Workers engaged on daily wage basis into regular time scale

of pay. Accordingly, a State wide seniority list was

prepared and the petitioner was placed at no.4972.

According to the petitioner, the qualification for the next

promotional post – 'Forest Watcher' is the ability to 'read

and write' and as such, he is eligible for the same. But,

the Government has issued a Government Order in G.O.Ms.No.

https://www.mhc.tn.gov.in/judis WP(MD)No.10315 of 2020

332, Environment and Forest Department dated 22.12.1994,

prescribing SSLC as the minimum General Educational

Qualification. Aggrieved over the same, several Original

Applications were filed before the Tamil Nadu

Administrative Tribunal in O.A.No.197 of 1995, etc., batch

and the Tribunal has stayed the operation of the Government

Order, by order dated 24.01.1995.

3.According to the petitioner, before the stay of the

Government Order, some of his Juniors, who have completed

SSLC were regularized and were given promotion as Forest

Watchers. Thereafter, the Government has issued another

order in G.O.Ms.No.64, Environment and Forest Department,

dated 08.03.1999, cancelling the earlier Government Order

in G.O.Ms.No.332, Environment and Forest Department, dated

22.12.1994. Therefore, the qualification required for

bringing the daily wage Plot Watchers / Social Forestry

Workers is 'the ability to read and write'. Thereafter, a

fresh seniority list was prepared in the year 1999 and in

that list, those persons, who were Juniors to the

petitioner and who were given the benefit in the year 1994,

ought to have been included by placing them below the

https://www.mhc.tn.gov.in/judis WP(MD)No.10315 of 2020

petitioner and the petitioner ought to have been given the

benefit notionally before them. But it was not done.

4.The grievance of the petitioner is that he was given

regular time scale of pay only in the year 2009, whereas,

his juniors were given the said benefit in the year 1994

itself, based on an Government Order, which was no longer

in existence. Therefore, he has filed this writ petition

seeking a direction to the respondents to regularize him as

Regular Time Scale of Forest Watcher, by taking into

account of his seniority and qualification, on par with his

Juniors, in the light of several judgments passed by this

Court.

5.When the matter is taken up for hearing today,

learned Counsel for the petitioner submitted that it would

suffice if the representation of the petitioner dated

19.06.2019 is directed to be disposed of, within a

stipulated time limit.

6.Considering the facts and circumstances of the case

and the limited scope of the relief now sought for, this

https://www.mhc.tn.gov.in/judis WP(MD)No.10315 of 2020

Court, without expressing anything on the merits of the

case, directs the respondents to consider the

representation of the petitioner dated 19.06.2019 and pass

appropriate orders, on merits and in accordance with law,

after affording due opportunity of hearing to the

petitioner, within a period of eight weeks from the date of

receipt of a copy of this order.

7.With the above directions, this writ petition stands

disposed of. No costs.

                Index    : Yes / No                                    07.01.2022
                Internet : Yes
                gk

                To

                1.The Secretary to Government,
                  State of Tamil Nadu,

Forest and Environment Department, Fort St.George, Chennai – 600 009.

2.The Principal Chief Conservator of Forests, Panagal Building, Saidapet, Chennai – 600 015.

https://www.mhc.tn.gov.in/judis WP(MD)No.10315 of 2020

B.PUGALENDHI, J.

gk

W.P.(MD)No.10315 of 2020

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 : IJJ

 

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

 
 
Latestlaws Newsletter