Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Management vs T.Senthilkumar
2023 Latest Caselaw 11512 Mad

Citation : 2023 Latest Caselaw 11512 Mad
Judgement Date : 30 August, 2023

Madras High Court
The Management vs T.Senthilkumar on 30 August, 2023
                                                                         W.A.No.2775 of 2022


                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 30.08.2023

                                                     CORAM

                                     THE HON'BLE MR.JUSTICE S.VAIDYANATHAN
                                                      AND
                                       THE HON'BLE MR.JUSTICE K.RAJASEKAR

                                           Writ Appeal No.2775 of 2022


                     The Management
                     General Manager
                     Tamil Nadu State Transport Corporation
                       (Salem) Limited
                     No.12, Ramakrishna Salai
                     Salem 636 007.                                ..     Appellant

                                                       Vs.

                     1. T.Senthilkumar

                     2. Assistant Commissioner of Labour
                          (Enforcement)
                        Authority under Tamil Nadu Industrial
                          Establishment (Conferment of Permanent
                          Status to Workmen) Act, 1981
                        Salem.                                   ..       Respondents


                     Prayer: Appeal under Clause 15 of Letters Patent against the order

                     dated 27.01.2022 made in W.P.No.31897 of 2019.




                     __________
                     Page 1 of 7


https://www.mhc.tn.gov.in/judis
                                                                                W.A.No.2775 of 2022



                                     For the Appellant      : Mr.K.Raja

                                     For the Respondents    : Mr.V.Ajay Khose for R1

                                                              Mrs.V.Yamunadevi
                                                              Special Government Pleader for R2


                                                        JUDGMENT

(Made by the Hon'ble S.Vaidyanathan,J)

The Management has come up with this appeal assailing the

order of the learned Single Judge confirming the order conferring

permanent status to the employee.

2. The first respondent/writ petitioner has joined the services of

the Transport Corporation on 27.10.2007 and he was recruited through

employment exchange. He was conferred with permanent status by

order dated 06.12.2018 with effect from 27.10.2009. Challenging the

same, the appellant filed the writ petition and the same was dismissed

by the learned Single Judge. Hence, the above appeal.

3. Learned counsel for the appellant/Management contends that

__________

https://www.mhc.tn.gov.in/judis W.A.No.2775 of 2022

the first respondent/workman was working sporadically and that he

was a reserved driver and therefore, he will not be entitled to

permanent status. Further, no documents have been produced by the

employee and the authority has also not discussed in depth to confer

permanent status to the workman.

4. Learned counsel appearing for the workman contended that in

the light of the deeming provision under Section 3 of the Tamil Nadu

Industrial Establishment (Conferment of Permanent Status) Act, 1981,

the workman deemed to have attained permanent status, as the

factum of employment, namely entry into service by recruitment

through employment exchange is not in dispute.

5. It is no doubt that burden is on the workman to prove that he

has discharged duty continuously by letting in evidence as per the

judgment in The Manager, Reserve Bank of India v. S.Mani

[(2005) 5 SCC 100].

6. In this case, the authority has scrutinised page Nos.17 to 96

__________

https://www.mhc.tn.gov.in/judis W.A.No.2775 of 2022

of the Management book produced by the workman and only

thereafter, has granted permanent status to the workman. The said

finding of fact was rightly not interfered with by the learned Single

Judge.

7. We have also called for the records and verified page Nos.17

to 96 mentioned supra and found that there is a clear evidence to

prove that the workman has rendered continuous service.

8. With regard to the issue of reserved driver, this Court has

rendered findings and granted relief to the workman similarly placed,

in the case of The Managing Director v. The Deputy

Commissioner of Labour [W.A.No.678 of 2023 dated

13.04.2023].

9. In view of the above, we do not find any merit in the writ

appeal and accordingly, it is dismissed.

10. At this stage, learned counsel for the workman submits that

__________

https://www.mhc.tn.gov.in/judis W.A.No.2775 of 2022

the workman has not been paid the scale of pay applicable to other co-

employees and hence, seeks a direction to pay the entire wages. We

make it very clear that whatever the amount already paid will have to

be adjusted and the difference in amount payable to the regular

employee on and from the date of conferment of permanent status

will have to be paid within a period of four months from the date of

receipt of a copy of this order.

11. It is represented by learned counsel for the Management

that subsequently, the workman was disengaged. We make it clear

that till the date of his disengagement, the workman would be entitled

to monetary benefits and it will be open to him to challenge

disengagement, if not done earlier, in accordance with law.

In the result, the writ appeal is dismissed. There will be no order

as to costs. Consequently, C.M.P.No.22552 of 2022 is also dismissed.

Index : Yes/No (S.V.N.,J.) (K.R.S., J.) Neutral Citation : Yes/No 30.08.2023

__________

https://www.mhc.tn.gov.in/judis W.A.No.2775 of 2022

kpl

To

The Assistant Commissioner of Labour (Enforcement) Authority under Tamil Nadu Industrial Establishment (Conferment of Permanent Status to Workmen) Act, 1981 Salem.

__________

https://www.mhc.tn.gov.in/judis W.A.No.2775 of 2022

S.VAIDYANATHAN,J, and K.RAJASEKAR, J.

(kpl)

W.A.No.2775 of 2022

30.08.2023

__________

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter