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

Unknown vs Pitchai .. 1St
2022 Latest Caselaw 669 Mad

Citation : 2022 Latest Caselaw 669 Mad
Judgement Date : 11 January, 2022

Madras High Court
Unknown vs Pitchai .. 1St on 11 January, 2022
                                                                                W.A(MD)Nos.1323 to 1337 of 2015
                                                                       and W.A(MD)Nos.1138, 1139 and 1140 of 2016



                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                     DATED : 11.01.2022

                                                           CORAM :

                                  THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN
                                                     and
                                  THE HONOURABLE DR.JUSTICE G.JAYACHANDRAN

                                           W.A(MD)Nos.1323 to 1337 of 2015
                                                            and
                                        W.A(MD)Nos.1138, 1139 and 1140 of 2016
                                                            and
                                  C.M.P(MD)Nos.7076, 7077, 7078, 7079 and 7080 of 2016
                                  M.P(MD)Nos.2, 3, 3, 3, 3, 3, 3, 3, 3, 3, 3, 3, 3, 3, 3 of 2015
                                                            and
                                               W.P(MD)No.702 of 2016
                                              (Through video conference)


                     W.A(MD)No.1323 of 2015:
                     1.The Government of Tamilnadu,
                     Rep. by Secretary,
                     Rural Development Department,
                     Fort St.George,
                     Secretariat,
                     Chennai- 600 009.

                     2. The Director of Rural Development,
                     Panagal Building,
                     Saidapet,
                     Chennai-600 015.



                     __________
                     Page 1 of 5


https://www.mhc.tn.gov.in/judis
                                                                         W.A(MD)Nos.1323 to 1337 of 2015
                                                                and W.A(MD)Nos.1138, 1139 and 1140 of 2016



                     3.The District Collector/Inspector of Panchayats,
                     Tiruchi District,
                     Tiruchi.                                    .. Appellant/Respondents 1 to 3


                                                        Vs.


                     1.Pitchai                                  .. 1st Respondent/Petitioner


                     2.The Accountant General,
                     No.361, Anna Salai,
                     Chennai-600 015.                         .. 2nd Respondent/4th Respondent



                     PRAYER: Writ Appeal filed under Clause 15 of the Letters Patent Act,

                     against the order, dated 30.06.2014, made in W.P(MD)No.9105 of 2014.

                                                        ***

                                   In all cases:

                                   For Appellants    : Mr.S.P.Maharajan
                                                       Special Government Pleader

                                   For R1            : Mr.V.Kannan

                                   For R2            : Mr.P.Gunasekaran




                     __________
                     Page 2 of 5


https://www.mhc.tn.gov.in/judis
                                                                               W.A(MD)Nos.1323 to 1337 of 2015
                                                                      and W.A(MD)Nos.1138, 1139 and 1140 of 2016




                                                   COMMON JUDGMENT


                     S.VAIDYANATHAN, J.

and DR.G.JAYACHANDRAN, J.

[Judgment of the Court was delivered by DR.G.JAYACHANDRAN, J.]

In view of the judgment of the Full Bench of this Court reported in

2019 (6) CTC 705, the Government Servants, who are appointed prior to

01.04.2003 whether on temporary or permanent basis in terms of Rule 10

(a) (i) of the Tamil Nadu State and Subordinate Service Rules alone will be

entitled to get pension as per the Tamil Nadu Pension Rules, 1978.

2. Since the issue involved in these appeals is covered by the Full

Bench judgment cited supra, these writ appeals by the State are allowed and

the W.P(MD)No.702 of 2016 by the individual is dismissed. No Costs.

Consequently, connected miscellaneous petitions are closed.

__________

https://www.mhc.tn.gov.in/judis W.A(MD)Nos.1323 to 1337 of 2015 and W.A(MD)Nos.1138, 1139 and 1140 of 2016

3. However, the dismissal of the writ petitions and allowing of the

writ appeals will not stand in the way of the Government to consider the

request of the writ petitioners for granting special pension, if any, and if

they are found eligible for the same.

                                                                          [S.V.N.,J.]         [G.J.,J.]
                                                                                  11.01.2022
                     Index : Yes / No
                     Internet : Yes / No

                     PJL


Note:In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the Advocate/litigant concerned.

__________

https://www.mhc.tn.gov.in/judis W.A(MD)Nos.1323 to 1337 of 2015 and W.A(MD)Nos.1138, 1139 and 1140 of 2016

S.VAIDYANATHAN, J.

and DR.G.JAYACHANDRAN, J.

PJL

W.A(MD)Nos.1323 to 1337 of 2015 and W.A(MD)Nos.1138, 1139 and 1140 of 2016

11.01.2022

__________

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