Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G. Boopathy vs The Joint Director ( Personal)
2022 Latest Caselaw 11429 Mad

Citation : 2022 Latest Caselaw 11429 Mad
Judgement Date : 29 June, 2022

Madras High Court
G. Boopathy vs The Joint Director ( Personal) on 29 June, 2022
                                                                         W.P.No.8401 of 2022

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED: 29.06.2022

                                                   CORAM:

                                  THE HON'BLE MR. JUSTICE D.KRISHNAKUMAR

                                             W.P.No.8401 of 2022


                  G. Boopathy,
                  S/o. C. Gurusamy,
                  [ U.G. Tamil Teacher - Under Suspension ]
                  Govt. Girls Higher Secondary School,
                  Nangavalli Village- 636 454,
                  Salem District.

                  residing at
                  No.8/99, Ganapathi Nagar,
                  Ayyamputhur, Singiripatti Village,
                  Kolathur Post- 636 303,
                  Mettur Taluk, Salem District.                    ...    Petitioner

                                                       // Vs //

                  1. The Joint Director ( personal),
                     Directorate of School Education,
                     (Higher Secondary),
                     DPI Complex, College Road,
                     Chennai 600 006.

                  2. The Chief Educational Officer, (CEO),
                     The Office of Chief Educational Officer,
                     Salem 636 001.,
                     Salem District.



                  1/7
https://www.mhc.tn.gov.in/judis
                                                                                   W.P.No.8401 of 2022

                  3. The District Educational Officer, (DEO),
                     The Office of District Educational Officer,
                     Edapadi 637 101.
                     Salem District.

                  4. The Head Master,
                     Govt. Girls Hr. Sec. School,
                     Nangavalli, 636 454,
                     Salem District.                                           ... Respondents.



                  Prayer: Writ Petition filed under Article 226 of the Constitution of India
                  praying for issuance of a Writ of Certiorarified Mandamus to call for the
                  records related to the impugned proceedings bearing R.C.No.12278/D1/2019
                  dated 29.10.2019 passed by the 2nd respondent, the Chief             Educational
                  Officer, Salem and quash the same as illegal, against Natural Justice and well
                  established law and consequently, directing the 2nd respondent to reinstate
                  the petitioner in service.
                            For Petitioner          : Mr. V.R. Appaswamee

                            For Respondent          : Mr. T. Chezhiyan, AGP,
                                                      for R1 to R4

                                                     ORDER

Challenge in this writ petition is to quash the proceedings bearing

R.C.No.12278/D1/2019 dated 29.10.2019 passed by the 2nd respondent with

a consequential prayer to direct the 2nd respondent to reinstate the petitioner.

2. The case of the petitioner is that he has been appointed as U.G.

Tamil Teacher in Nangavalli Government Girls Higher Secondary School on

https://www.mhc.tn.gov.in/judis W.P.No.8401 of 2022

12.12.2012. A false case has been lodged against the petitioner stating that

he has committed serious irregularities by indulging in fraudulent financial

transactions and a criminal case in Crime No.36/2019 under Section 420 of

IPC on the file of the Sub-Inspector of Police, Nangavalli Police Station,

Salem District, has been registered as against him. In view of the above said

criminal case, the second respondent, by an order dated 29.10.2019, has

placed the petitioner under Suspension under Section 17(2)(3) of the Tamil

Nadu Civil Services (Discipline and Appeal) Rules. Challenging the said

order, the petitioner is before this Court.

3. The learned counsel for the petitioner submitted that the said criminal

case is purely with regard to a private dispute and the petitioner has been

placed under suspension for a long period. He further submitted that charge

sheet has not yet been filed as against the said criminal case though the case

has been registered in the year 2019. In such circumstances, the suspension

order is liable to be revoked and the respondents may be directed to reinstate

the petitioner into service, pending disposal of the criminal case.

4. Considering the fact that the petitioner has been placed under

suspension for a long time and neither charge sheet has been filed nor any

department proceedings initiated against the petitioner, in the light of the

https://www.mhc.tn.gov.in/judis W.P.No.8401 of 2022

Hon'ble Full Bench of this Court, in the case of P.Kannan Vs The

Commissioner for Municipal Administration and Others (W.P.Nos.2165 of

2015 and 21628 of 2018 dated 15.03.2022), wherein, it is held as follows:

(i) The judgment of the Apex Court in the case of Ajay Kumar Choudhary, supra, does not lay down absolute proposition of law that an order of suspension cannot be continued beyond the period of three months if the memorandum of charges/charge- sheet has not been served within three months, or if memorandum of charges/charge-sheet is served without reasoned order of extension.

(ii) The judgment in R.Balaji, supra, has no reference to the earlier judgments of co-equal strength and is thereby rendered per incuriam.

(iii) The issue of challenge to the order of suspension should be analyzed on the facts of each case, considering the gravity of the charges and the rules applicable.

(iv) Revocation of suspension with a direction to the employer to post the delinquent in a non-sensitive post cannot be endorsed or directed as a matter of course. It has to be based on the facts of each case and after noticing the reason for the delay in serving the memorandum of charges/charge-sheet.

https://www.mhc.tn.gov.in/judis W.P.No.8401 of 2022

5. Therefore, in the light of the above, this Court this Court is inclined

to pass the following order:

i) The petitioner is permitted to make a representation to the second

respondent, within a period of two weeks from the date of receipt of a copy

of this order.

ii) On such representation being made by the petitioner, the second

respondent is directed to consider the same and to pass orders on its own

merits and in accordance with law, as expeditiously as possible, within a

period of eight weeks from the date of receipt of the representation, by taking

note of the above decision of the Full Bench of this Court.

6. With the above direction, this writ petition is disposed of. No costs.



                                                                                           29.06.2022

                  Index            : Yes / No
                  Internet         : Yes / No
                  mrp

                  To

                  1. The Joint Director ( personal),
                     Directorate of School Education,
                     (Higher Secondary),
                     DPI Complex, College Road,
                     Chennai 600 006.



https://www.mhc.tn.gov.in/judis
                                                                   W.P.No.8401 of 2022

2. The Chief Educational Officer, (CEO), The Office of Chief Educational Officer, Salem 636 001., Salem District.

3. The District Educational Officer, (DEO), The Office of District Educational Officer, Edapadi 637 101.

Salem District.

4. The Head Master, Govt. Girls Hr. Sec. School, Nangavalli, 636 454, Salem District.

https://www.mhc.tn.gov.in/judis W.P.No.8401 of 2022

D.KRISHNAKUMAR. J

mrp

W.P.No.8401 of 2022

29.06.2022

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 : MAIMS

 
 
Latestlaws Newsletter