Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Madhavan vs The Government Of Tamil Nadu
2023 Latest Caselaw 15697 Mad

Citation : 2023 Latest Caselaw 15697 Mad
Judgement Date : 6 December, 2023

Madras High Court

S.Madhavan vs The Government Of Tamil Nadu on 6 December, 2023

Author: R.Vijayakumar

Bench: R.Vijayakumar

                                                                             W.P.(MD)No.26922 of 2023


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 06.12.2023

                                                    CORAM

                                  THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                                            W.P.(MD)No.26922 of 2023
                                                     and
                                           W.M.P.(MD)No.23137 of 2023

                     S.Madhavan                                   ... Petitioner

                                                       vs.
                     1.The Government of Tamil Nadu,
                     Principal Secretary,
                     School Education Department,
                     Fort St. George,
                     Chennai-600 009.

                     2.The Director (Formally Known as Commissioner),
                     Tamil Nadu School Education Department,
                     DPI-Campus, Nungambakkam, Chennai-600 006.

                     3.The Joint Director (Personnel),
                     Tamil Nadu School Education Department,
                     DPI-Campus, Nungambakkam,
                     Chennai-600 006.

                     4.The Chief Educational Officer,
                     O/o. Chief Educational Officer, Thanjavur.

                     5.The District Educational Officer (Secondary),
                     Thanjavur Town, Thanjavur District.                ... Respondents



                     1/6

https://www.mhc.tn.gov.in/judis
                                                                               W.P.(MD)No.26922 of 2023


                     PRAYER: Writ Petition filed under Article 226 of the Constitution of
                     India for issuance of Writ of Certiorari, calling for the record relating to
                     the impugned order of transfer in Na.Ka.No.9810/E1/2021 dated
                     07.01.2022 passed by the 4th respondent and quash the same.

                                       For Petitioner  :Mr.S.Anwar Sameem
                                       For Respondents :Mr.N.GA.Natraj
                                                       Government Advocate
                                                         *****

                                                         ORDER

The present Writ Petition has been filed by a Deputy Inspector of

School challenging an order of transfer issued by the fourth respondent

transferring him as a B.T.Assistant (Science) to Government Higher

Secondary School, Alakudi

2.According to the learned Counsel appearing for the Writ

Petitioner, once a B.T.Assistant Teacher is appointed by transfer, as

Deputy Inspector of School, thereafter, he/she cannot be reverted back to

the post of B.T.Assistant. The learned Counsel for the Writ Petitioner

relied upon the judgment of Hon’ble Division Bench of this Court on this

issue in O.Selvam and others vs The Commissioner of School

Education and others, in W.A.(MD)Nos.254 and 255 of 2022, dated

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

25.03.2022. Paragraph 6.5 and 6.6 is extracted as follows:

“6.5 Thus, the reading of Rule 11 regarding Transfer and Postings as sought to be pressed into service on behalf of the State needs to be weighed vis-a-vis the mode of appointment provided under Rule 2 read with Rule 8 and it takes to a situation that a Graduate Teacher who satisfies the condition under Rule 8 can be appointed as Deputy Inspector of Schools and since the mode of appointment statutorily prescribed is by transfer, the word 'transfer' is used at the time of said appointment. The appointment of Graduate Teachers therefore on the post of Deputy Inspector of Schools, according to us, is the appointment as statutorily prescribed and the word 'transfer' used at that time is to be understood as the mode of appointment and not administrative transfer.

6.6 Having held as above, we find that, when a Deputy Inspector of Schools is attempted to be brought back as Graduate Teacher, it needs to be examined what is the mode of appointment provided for Graduate Teacher. As it is noted above, appointment of Deputy Inspector of Schools is statutorily prescribed by transfer, but the same is consciously absent in the mode of appointment of Graduate Teacher. Therefore what is statutorily not permitted, or in other words, what was interchangeable in the earlier set of Rules is consciously deleted in the subsequent statutory set of Rules, can not be read as administrative power of the State. Though the Court would be very slow to interfere in the administrative actions of the State, when it is pointed out that the said action is governed by statutory rule, in absence of that power, the impugned action of the State, according to us, was without any authority of law and was inconsistent with the notification dated 30 January 2020.”

3.The judgment of the Hon’ble Division Bench was challenged by

the State before the Hon'ble Supreme Court. The Hon'ble Apex Court

was placed to dismiss the SLP on 17.04.2023. Therefore, it is clear that

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

once a B.T.Assistant Teacher is appointed as a Deputy Inspector of

School by transfer, the question of again appointing him/her back to

B.T.Assistant, is not legally permissible.

4.In view of the above said legal position, the order impugned is

set aside and the Writ Petition stands allowed. No costs. Consequently,

connected miscellaneous petition is closed.

                     Index              :Yes / No                           06.12.2023
                     Internet           :Yes / No                           (1/2)
                     NCC                :Yes / No

                     cmr






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




                     To

                     1.The Government of Tamil Nadu,
                     Principal Secretary,
                     School Education Department,
                     Fort St. George,
                     Chennai-600 009.

2.The Director (Formally Known as Commissioner), Tamil Nadu School Education Department, DPI-Campus, Nungambakkam, Chennai-600 006.

3.The Joint Director (Personnel), Tamil Nadu School Education Department, DPI-Campus, Nungambakkam, Chennai-600 006.

4.The Chief Educational Officer, O/o. Chief Educational Officer, Thanjavur.

5.The District Educational Officer (Secondary), Thanjavur Town, Thanjavur District.

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

R.VIJAYAKUMAR, J.

cmr

06.12.2023 (1/2)

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