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

T.Kalivaradhan vs The State Of Tamil Nadu Rep. By Its
2022 Latest Caselaw 16723 Mad

Citation : 2022 Latest Caselaw 16723 Mad
Judgement Date : 20 October, 2022

Madras High Court
T.Kalivaradhan vs The State Of Tamil Nadu Rep. By Its on 20 October, 2022
                                                                                W.P.No.25525 of 2017


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 20.10.2022

                                                      CORAM

                              THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
                                              W.P.No.25525 of 2017

                  T.Kalivaradhan                                                      ...Petitioner

                                                          Vs.

                  1.The State of Tamil Nadu rep. by its
                    Secretary to Government,
                    Home Department,
                    Fort St. George,
                    Chennai – 9.

                  2.The Director General of Police,
                    Kamarajar Salai,
                    Mylapore,
                    Chennai – 4.

                  3.The Superintendent of Police,
                    District Police Office,
                    Villupuram District.                                           ..Respondents

                  Prayer : Writ Petition filed Under Article 226 of the Constitution of India, to
                  issue a writ of Certiorarified Mandamus, calling for the records of the
                  proceedings of the 3rd respondent in Na. Ka. No. A1/1582/45/2015 dt
                  05.05.2015 and quash the same with the consequential direction, directing the

                                                           1/7



https://www.mhc.tn.gov.in/judis
                                                                                    W.P.No.25525 of 2017

                  respondents to revise the Pension and other Retiral benefits correspondingly
                  advancing upgradation as Grade I Police Constable / Head Constable on
                  Completion of 10/5 years and to upgrade as Special Sub Inspector of Police
                  notionally with effect from the date of completion of 25 years of total service and
                  further promotion as Inspector of Police, in the light of Government Orders and
                  various orders of the High Court by extending the benefits given to the similarly
                  placed candidates.


                                  For Petitioner           : Mr.V.Ravikumar

                                  For Respondents          : Mr.S.Rajesh
                                                             Government Advocate

                                                        ORDER

The order dated 05.05.2015 rejecting the claim of the writ petitioner to

revise the pension and other retirement benefits of the petitioner correspondingly

advancing upgradation as Grade I Police Constable/Head Constable on

completion of 10/5 years and to upgrade as Special Sub Inspector of Police

notionally with effect from the date of completion of 25 years and further

promotion as Inspector of Police is under challenge in the present writ petition.

https://www.mhc.tn.gov.in/judis W.P.No.25525 of 2017

2.The petitioner was appointed as Grade-II Police Constable on

15.12.1977 and he was upgraded as Grade-I Police Constable in the year 1994

and further upgraded as Head Constable during the year 1999. He was promoted

to the post of Special Sub Inspector of Police in the year 2010 and thereafter,

retired from service on 31.03.2013 on attaining the age of superannuation.

3.The grievance of the petitioner was that he was not granted promotion on

completion 10 years and 5 years respectively to the post of Grade-I Police

Constable and Head Constable. The issue in this regard and the rights of the

employees for such upgradations were considered and decided by the Full Bench

of this Court in batch of cases in W.A.No.3748 of 2019 etc., and the judgment

was delivered on 04.02.2022. The relevant portion of the judgment of the Full

Bench reads as under:

42. In view of the above discussion, we proceed to answer the second question that has been referred to this Full Bench hereunder:-

https://www.mhc.tn.gov.in/judis W.P.No.25525 of 2017

“We hold that the Division Bench in V.Samy case did not lay down the law correctly and we uphold the law laid down in V. Ramachandran case to the extent that there is no deemed upgradation or deemed promotion contemplated in the relevant Government orders and the benefit of upgradation/promotion to the next level can be granted/claimed only on completion of the qualifying service in each level/rank as prescribed in the relevant Government Orders. At the risk of repetition, insofar as understanding the expression “retrospective operation” is concerned, we hold that The Government Orders operate prospectively but it imposes/grants new results in respect of a past event. In other words, the Government Order operates forward but it looks backward and in that it attaches new consequences for the future to an event that took place before the Government Order was issued. If the Government Orders are understood in this perspective, there is no need to get into the issue of “retrospective operation. Thus, we are of the view that the Division Bench while rendering the judgment in V.Ramachandran case has dealt with the Government orders in its proper perspective and

https://www.mhc.tn.gov.in/judis W.P.No.25525 of 2017

the judgment in V.Samy case is hereby overruled”.

4.In view of the judgment of the Full Bench cited supra, the case of the

writ petitioner deserves no further consideration and accordingly, this writ

petition stands dismissed. No Costs.

                                                                                         20.10.2022

                  Index    : Yes                                                                 (5/5)
                  Internet : Yes
                  Speaking order : Yes
                  ssr


                  To

1.The State of Tamil Nadu rep. by its Secretary to Government, Home Department, Fort St. George, Chennai – 9.

2.The Director General of Police, Kamarajar Salai, Mylapore, Chennai – 4.

3.The Superintendent of Police, District Police Office, Villupuram District.

https://www.mhc.tn.gov.in/judis W.P.No.25525 of 2017

S.M.SUBRAMANIAM, J.

ssr

W.P.No.25525 of 2017

20.10.2022

https://www.mhc.tn.gov.in/judis W.P.No.25525 of 2017

(5/5)

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