Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Secretary To Government vs N.Alagarsamy
2022 Latest Caselaw 15955 Mad

Citation : 2022 Latest Caselaw 15955 Mad
Judgement Date : 10 October, 2022

Madras High Court
The Secretary To Government vs N.Alagarsamy on 10 October, 2022
                                                                           W.A.Nos.817 & 818 of 2017

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                 DATED: 10.10.2022
                                                      CORAM:
                                   THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
                                                        AND
                                  THE HONOURABLE MR.JUSTICE K.KUMARESH BABU
                                        Writ Appeal (MD) Nos.817 & 818 of 2017
                                        and CMP (MD) Nos. 5671 & 5672 of 2017

                     1. The Secretary to Government
                        School Education,
                        Fort St. George, Chennai 600 009.

                     2. The Director of School Education,
                        College Road, Chennai 600 006.

                     3. The Chief Educational Officer,
                        Virudhunagar District, Virudhunagar.

                     4. The District Educational Officer,
                        Aruppukkottai Educational District,
                        Aruppukkotai, Virudhunagar District.

                     5. The Headmaster,
                        Government Higher Secondary School,
                        Tamilpadi, Virudhunagar District. ..Appellants in both the Appeals

                                                            Vs.

                     N.Alagarsamy                      .. Respondent in WA (MD) No.817/2017

                     V.Santhi                          .. Respondent in WA (MD) No.818/2017




                     1/6
https://www.mhc.tn.gov.in/judis
                                                                               W.A.Nos.817 & 818 of 2017

                     Prayer: Writ Appeal filed under Clause 15 of Letters Patent, against the
                     order passed by this Court dated 01.11.2016 passed in (i) W.P.(MD)
                     No.20873 of 2016 (ii) W.P.(MD) No.20874 of 2016 respectively.


                                           For Appellants     : Mrs. S.Mythreye Chandru
                                         (in both the Appeals) Special Govt. Pleader (Edn.)

                                           For Respondents : Mr.A.Arulvadivel @ Sekar
                                         (in both the Appeals)


                                           COMMON JUDGMENT

                              (Judgment of the Court was delivered by R.SUBRAMANIAN, J.)

                                  The Writ Appeals have been posted upon a reference being

                     answered by a Full Bench of this Court in WA No.3674 of 2019 etc. batch

                     dated 29.04.2022. A reference was made to a Full Bench in view of the

                     conflict between two Division Bench judgments of this Court, one in WA

                     (MD) Nos.701 and 769 of 2015 etc., dated 15.07.2015 (The Director of

                     School Education and others v. S.Amalraj) holding that a teacher is

                     entitled to a third set of incentive increment on account of acquiring higher

                     qualification and the other in WA No.1664 of 2016 dated 29.06.2018 (The

                     Director of School Education and others v. V.Dhanapal) taking a contrary

                     view and concluding that a teacher, during the entire tenure of service, would


                     2/6
https://www.mhc.tn.gov.in/judis
                                                                              W.A.Nos.817 & 818 of 2017

                     be entitled to only two sets of incentive increments and nothing more.



                                  2. Upon a reference being made, the Full Bench had answered the

                     issue concluding that the judgment of the Division Bench in WA. No.1664 of

                     2016 dated 29.06.2018 reflects the correct position of law. After considering

                     the various Government Orders issued on the subject, the Full Bench had

                     observed as follows:

                                           “12. A perusal of the above order puts the

                                  issue beyond pale of doubt that as per the policy of

                                  the Government, a teacher for the entire period of

                                  his/her service shall be granted two incentives (four

                                  increments) only. Therefore, there cannot be any

                                  dispute regarding the fact that a Secondary Grade

                                  Teacher or B.T.Assistant or Post Graduate Teacher

                                  during the entire period of service as a teacher, is

                                  entitled to get only two incentive increments. Taking

                                  note of the same only, the Division Bench in

                                  W.A.No.1664 of 2016 dated 29.06.2018 (The Director

                                  of School Education and others v. V.Dhanapal) has

                     3/6
https://www.mhc.tn.gov.in/judis
                                                                               W.A.Nos.817 & 818 of 2017


                                  categorically held that the acquisition of an M.Phil.

                                  qualification does not entitle a teacher for a third

                                  incentive increment, in view of G.O.Ms.No.1024,

                                  Education, Science and Technology Department,

                                  dated 09.12.1993 restricting the number of incentive

                                  increments to two and therefore, any teacher is not

                                  entitled to a third incentive increment.”



                                  3. An attempt is made by Mr.Sasidharan and Mr.Ganesan,

                     appearing for some of the teachers to contend that those teachers who have

                     obtained the additional qualification prior to 09.12.1993, namely the date on

                     which G.O.Ms.Nos.1023 and 1024 came to be issued would be entitled to

                     incentive increments, since the number of increments was limited only by the

                     said two Government Orders. We are unable to accept the said contention of

                     the learned counsel appearing for some of the respondents because the Full

                     Bench has categorically held that any teacher during the entire period of

                     his/her tenure would be entitled only to two sets of incentive increments.

                                  4. In view of the categorical pronouncement of the Full Bench

                     extracted above, we cannot take any other view. Hence the Writ Appeals

                     4/6
https://www.mhc.tn.gov.in/judis
                                                                             W.A.Nos.817 & 818 of 2017

                     filed by the Government will stand allowed and the Writ Petitions will stand

                     dismissed. There shall be no order as to costs. Consequently, the connected

                     miscellaneous petitions is closed.




                                        (R.SUBRAMANIAN, J.) (K.KUMARESH BABU, J.)
                                                     10.10.2022

                     Index: Yes/No
                     Internet: Yes/No
                     speaking order/non speaking order
                     jv
                     To
                     1. The Secretary to Government
                        School Education,
                        Fort St. George, Chennai 600 009.

                     2. The Director of School Education,
                        College Road, Chennai 600 006.

                     3. The Chief Educational Officer,
                        Virudhunagar District, Virudhunagar.

                     4. The District Educational Officer,
                        Aruppukkottai Educational District,
                        Aruppukkotai, Virudhunagar District.

                     5. The Headmaster,
                        Government Higher Secondary School,
                        Tamilpadi, Virudhunagar District.




                     5/6
https://www.mhc.tn.gov.in/judis
                                                      W.A.Nos.817 & 818 of 2017



                                                   R.SUBRAMANIAN, J.

and K.KUMARESH BABU, J.

(jv)

Writ Appeal (MD) Nos.817 & 818 of 2017 and CMP (MD) Nos. 5671 & 5672 of 2017

10.10.2022

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