Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Tamilnadu vs L.Arumugasamy .. 1St
2022 Latest Caselaw 6402 Mad

Citation : 2022 Latest Caselaw 6402 Mad
Judgement Date : 29 March, 2022

Madras High Court
The State Of Tamilnadu vs L.Arumugasamy .. 1St on 29 March, 2022
                                                                     W.A(MD)Nos.192 and 193 of 2022


                                  BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 29.03.2022

                                                      CORAM:

                                    THE HONOURABLE MR.JUSTICE PARESH UPADHYAY
                                                       and
                                     THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                                          W.A(MD)Nos.192 and 193 of 2022
                                       and C.M.P.(MD) Nos.1873 & 1875 of 2022

                W.A(MD)No.192 of 2022

                1. The State of Tamilnadu,
                   Rep. by its Secretary,
                   Forest and Environment (FR-2) Department,
                   Secretariat, Chennai – 600 009.

                2. The Principal Chief Conservator of Forests,
                   Panagal Buildings,
                   Saidapet, Chennai.

                3. The Forest Range Officer,
                   Upperkothaiyar Forest Range,
                   Upperkodaiyar.

                4. The Deputy Director / Wildlife Warden,
                   Kalakkad Sanctuary, Kalakkad,
                   Tirunelveli.                                             .. Appellants/
                                                                           Respondents 1 to 4

                                                        Vs

                1. L.Arumugasamy                                             .. 1st Respondent/
                                                                             Writ Petitioner

                2. The Principal Account General Officer,
                   Accountant General Office,
                   Chennai.                                                  .. 2nd Respondent/
                                                                             5th Respondent



                1/6
https://www.mhc.tn.gov.in/judis
                                                                 W.A(MD)Nos.192 and 193 of 2022




                PRAYER: Writ Appeal filed under Clause 15 of the Letters Patent against
                the order dated 22.04.2019 made in W.P.(MD) No. 9466 of 2019.


                W.A(MD)No.193 of 2022

                1. The State of Tamilnadu,
                   Rep. by its Secretary,
                   Forest and Environment (FR-2) Department,
                   Secretariat, Chennai – 600 009.

                2. The Principal Chief Conservator of Forests,
                   Panagal Buildings,
                   Saidapet, Chennai.

                3. The Forest Range Officer,
                   Thirukkurungudi Forest Range,
                   Thirukkurungudi.

                4. The Deputy Director / Wildlife Warden,
                   Kalakkad Sanctuary, Kalakkad,
                   Tirunelveli.                                         .. Appellants/
                                                                       Respondents 1 to 4

                                                    Vs

                1. M.Sanmugasundaram                                     .. 1st Respondent/
                                                                         Writ Petitioner

                2. The Principal Account General Officer,
                   Accountant General Office,
                   Chennai.                                              .. 2nd Respondent/
                                                                         5th Respondent



                PRAYER: Writ Appeal filed under Clause 15 of the Letters Patent against
                the order dated 22.04.2019 made in W.P.(MD) No. 9469 of 2019.




                2/6
https://www.mhc.tn.gov.in/judis
                                                                       W.A(MD)Nos.192 and 193 of 2022


                                    For Appellants   : Mr.Veera Kathiravan
                                                       Additional Advocate General
                                                       Assisted by
                                                       Mr.S.Shaji Bino
                                                       Special Government Pleader
                                                       (in both appeals)
                                    For Respondents : Mr.S.Saravanan for R1
                                                      Mr.P.Gunasekaran for R2
                                                      (in both appeals)

                                                 COMMON JUDGMENT

                                          [Delivered by PARESH UPADHYAY, J.]


                                  Challenge in these writ appeals is made to the common order

                dated 22 April 2019 recorded on W.P(MD) Nos.9466 and 9469 of 2019.

                This appeal is by the respondent – State Authorities. A poor workman who

                has retired is the respondent in this appeal.



                             2. Learned Single Judge has, on the basis of the pleadings and the

                law holding the field granted certain reliefs as reflected para : 5 and 6,

                which reads as under:

                                     “5. However, a Division Bench of this Court has

                          considered a similar question in the Government of Tamil

                          Nadu & Others Vs. K.Sakthivel & Another (W.A.No.51 of 2018

                          and etc., batch cases), wherein, the Division Bench of this

                          Court has held that a similarly placed person like the present

                          petitioners, would be entitled to addition of 50% of the


                3/6
https://www.mhc.tn.gov.in/judis
                                                                      W.A(MD)Nos.192 and 193 of 2022


                          services rendered as a Plot Watchers on daily wage basis and

                          had opined that the fixation of cut off date has no rationale.

                                    6. In view of the said judgment of the Hon'ble

                          Division Bench of this Court, the respondents are directed to

                          count 50% of the services of the petitioners rendered as Plot

                          Watchers on temporary basis for the above stated period and

                          calculate their pensions and pay the same within a period of

                          12 weeks from the date of receipt of a copy of this order.”



                             3. This Court had asked for certain details from the State vide

                order dated 07.03.2022 which is attempted to be furnished to the Court.

                During the course of hearing, an attempt was made that in view of the

                decision of the larger Bench of this Court recorded on W.A. No.158 of

                2016 and cognate appeals, the order of the Division Bench of this Court,

                which was guiding factor before learned Single Judge may be said to be

                not holding the field.



                             4.   We find that, the date of decision of learned Single Judge in

                this case is 22.04.2019 and the same can not be said to be erroneous, by

                not taking into account the order of larger Bench which was not even

                passed at all. For this reason, we find that, the same can not be said to be

                an error which may be gone into in this intra-court appeal. We further find

                4/6
https://www.mhc.tn.gov.in/judis
                                                                    W.A(MD)Nos.192 and 193 of 2022


                that, ultimately a poor workman is granted some relief by learned Single

                Judge in exercise of discretion under Article 226 of Constitution of India.

                This is an additional factor, why we refrain from interfering in the order of

                learned Single Judge, with the clarification that this may not be treated as

                a precedent.



                                  5.     Learned Additional Advocate General has submitted

                that, as on date, it is the decision of the Full Bench which can be said to

                be holding the field. We find that in the peculiar facts of this case, which

                is to be decided more by keeping in view the facts, the decision of learned

                Single Judge need not be interfered with.



                                  6. In view of the above reasons, these writ appeals are

                dismissed. No costs. Consequently, connected miscellaneous petitions

                would not survive.




                                                             [P.U., J]         [R.V., J]
                                                                      29.03.2022
                Index             : No
                sj/27




                5/6
https://www.mhc.tn.gov.in/judis
                                         W.A(MD)Nos.192 and 193 of 2022




                                             PARESH UPADHYAY, J.

and R.VIJAYAKUMAR, J.

sj

W.A(MD)Nos.192 and 193 of 2022

29.03.2022

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