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

V.K.Kannan vs The Director Of Elementary Education
2023 Latest Caselaw 15611 Mad

Citation : 2023 Latest Caselaw 15611 Mad
Judgement Date : 4 December, 2023

Madras High Court

V.K.Kannan vs The Director Of Elementary Education on 4 December, 2023

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

                                                    W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 04.12.2023

                                                      CORAM

                                    THE HON'BLE MR.JUSTICE S.M.SUBRAMANIAM
                                                      AND
                                  THE HON'BLE MR.JUSTICE V.LAKSHMINARAYANAN

                           W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023
                                                        and
                       C.M.P.(MD).Nos.6422, 6424 to 6432, 6434, 6436 to 6444, 6477, 6479,
                     6481 to 6484, 6486 to 6491, 6494 to 6501, 6521, 6523, 6524, 6526 to 6533,
                          6535 to 6543, 6547, 6548, 6550, 6551 and 6553 to 6555 of 2023

                     W.A.(MD).No.764 of 2023:

                     V.K.Kannan,
                     Headmaster,
                     Panchayat Union Elementary School,
                     Kollanur,
                     Vedasandur Union,
                     Dindigul District.                                     .. Appellant/Petitioner

                                                         Vs.

                     1.The Director of Elementary Education,
                       College Road,
                       Chennai – 6.

                     2.The District Elementary Educational Officer,
                       Now re designated as
                       The District Educational Officer,
                       Dindigul,
                       Dindigul District.



                     Page 1 of 8


https://www.mhc.tn.gov.in/judis
                                                           W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023



                     3.The Additional Assistant Elementary Educational officer,
                       Now re designated as
                       The Block Educational Officer II,
                       Vedasandur Union,
                       Dindigul District.                 .. Respondents/ Respondents 1 to 3

                     4.The Secretary to Government,
                       School Education Department,
                       Fort St.George,
                       Chennai – 600 009.                                                  .. 4th Respondent

                     (R-4 is suo motu impleaded vide Court order dated 04.12.2023 made in
                     W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023)

                     PRAYER: Writ Appeal filed under Clause 15 of Letters Patent, praying to
                     set aside the order dated 07.11.2022 in W.P.(MD).No.9424 of 2016 and
                     allow the Writ Appeal as prayed for.


                                        For Appellant     : Mr.T.Pon Ramkumar
                                        For Respondents : Mr.D.Sadiq Raja
                                                          Additional Government Pleader

                                                   COMMON JUDGMENT

(Judgment of the Court was delivered by S.M.SUBRAMANIAM,J.)

These batch of Writ Appeals are filed against the common order dated

07.11.2022 passed in W.P.(MD).Nos.9424 of 2016 etc., batch. The writ

petitioners are appellants before us.

https://www.mhc.tn.gov.in/judis W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023

2. All the appellants were initially appointed as Secondary Grade

Teachers in Panchayat Union Elementary School. On completion of ten

years of service, Selection Grade was awarded. The appellants were further

promoted to the post of Primary School Headmasters and Middle School

Headmasters.

3. The grievance of the appellants are that the pay anomaly occurred

between the juniors and seniors were not rectified. In other words, the

claim of the appellants for stepping up of their pay on par with their

respective juniors was initially considered by the authorities, but those

orders were subsequently cancelled. Thus, the appellants were constrained

to move the Writ proceedings.

4. The learned counsel for the appellants mainly contended that junior

teachers in the cadre of Secondary Grade Teacher were drawing higher pay

than that of their seniors and therefore, applications were filed to step up

their pay on par with their juniors. The competent authorities initially

stepped up the pay in favour of the appellants and subsequently, those

https://www.mhc.tn.gov.in/judis W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023

orders were cancelled without any valid reason. Therefore, the Writ Court

has considered the issues. It is contended that the Writ Court made

observations in favour of the appellants, but has not granted the relief as

sought for in the Writ Petitions and thus, the appeals are preferred.

5. The learned Additional Government Pleader appearing for the

respondents mainly contended that on transfer from one Panchayat Union to

another Panchayat Union, the respective appellants have lost their seniority

and therefore, stepping up of pay would not arise at all in view of Rule 9 of

the Tamil Nadu Elementary Education Subordinate Service Rules. More so,

even to apply F.R. 22B and 27, certain requirements are to be complied with

and it is not as if mere seniority and junior alone is to be taken into

consideration for stepping up of pay. Relevant service particulars and the

applicability of the Fundamental Rules are to be verified for stepping up of

pay.

6. We are not inclined to go into the relative merits, since the learned

Single Judge in the order impugned has directed the Secretary to

Government, School Education Department to decide the issues on merits

https://www.mhc.tn.gov.in/judis W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023

and in accordance with law. Such an order would not cause prejudice to the

appellants and they are at liberty to submit their respective

applications/objections along with the documents, if any, to the Secretary to

Government, School Education Department for consideration. It is needless

to state that the Government is the final authority to take a call in respect of

these financial matters and more so, large scale financial implications are

involved. Thus, the Government has to take a decision by considering the

merits and by applying the relevant Rules for the purpose of stepping up of

pay of the appellants.

7. While considering the cases of the appellants, the Secretary to

Government, School Education Department is directed to apply the Rules

based on the merits involved and decide independently and uninfluenced by

the observations made in the impugned order in either way.

8. In view of the fact that the Secretary to Government, School

Education Department is not a party either in the Writ proceedings or in the

present Writ Appeals, we are inclined to suo motu implead the Secretary to

Government, School Education Department, Fort St.George,

https://www.mhc.tn.gov.in/judis W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023

Chennai – 600 009, as respondent in the Writ Appeals. Mr.D.Sadiq Raja,

learned Additional Government Pleader, takes notice for the impleaded

respondent.

9. The impleaded respondent, Secretary to Government, School

Education Department is directed to complete the said exercise as

expeditiously as possible and by verifying the service particulars of the writ

appellants.

10. With the above direction, the Writ Appeals are disposed of. There

shall be no order as to costs. Consequently, connected miscellaneous

petitions are closed.




                                                                           (S.M.S.,J.) (V.L.N.,J.)
                                                                                   04.12.2023
                     NCC      : Yes / No
                     Index    : Yes / No
                     Internet : Yes / No
                     Lm







https://www.mhc.tn.gov.in/judis

W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023

To

1.The Director of Elementary Education, College Road, Chennai – 6.

2.The District Elementary Educational Officer, Now re designated as The District Educational Officer, Dindigul, Dindigul District.

3.The Additional Assistant Elementary Educational officer, Now re designated as The Block Educational Officer II, Vedasandur Union, Dindigul District.

4.The Secretary to Government, School Education Department, Fort St.George, Chennai – 600 009.

https://www.mhc.tn.gov.in/judis W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023

S.M.SUBRAMANIAM,J.

and V.LAKSHMINARAYANAN,J.

Lm

W.A.(MD).Nos.764 to 773, 779 to 792 and 795 to 805 of 2023

04.12.2023

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