Citation : 2022 Latest Caselaw 16725 Mad
Judgement Date : 20 October, 2022
W.P.No.25523 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.25523 of 2017
P.Kumaravel ...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. A1/6926/219/2015 dt
13.5.2015 and Na.Ka.No.A1/003747/2016 dated 18.02.2016 and quash the same
1/7
https://www.mhc.tn.gov.in/judis
W.P.No.25523 of 2017
with the consequential direction, directing the respondents to revise the Pension
and other Retiral benefits of the petitioner correspondingly advancing upgradation
as Head Constable on Completion of 5 years and to upgrade as Special Sub
Inspector of Police notionally with effect from the date of completion of 15 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 13.05.2015 and 18.02.2016 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 5 years and to upgrade as Special Sub Inspector of
Police notionally with effect from the date of completion of 15 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.25523 of 2017
2.The petitioner was appointed as Grade-I Police Constable on 01.02.1972
and further upgraded as Head Constable during the year 1984. He was promoted
to the post of Special Sub Inspector of Police in the year 2009 and thereafter,
retired from service on 31.01.2009 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:-
“We hold that the Division Bench in V.Samy
https://www.mhc.tn.gov.in/judis W.P.No.25523 of 2017
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 the judgment in V.Samy case is hereby overruled”.
https://www.mhc.tn.gov.in/judis W.P.No.25523 of 2017
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 (3/5)
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.25523 of 2017
S.M.SUBRAMANIAM, J.
ssr
W.P.No.25523 of 2017
20.10.2022
https://www.mhc.tn.gov.in/judis W.P.No.25523 of 2017
(3/5)
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!