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

A.Ramakrishnan vs /
2023 Latest Caselaw 16086 Mad

Citation : 2023 Latest Caselaw 16086 Mad
Judgement Date : 11 December, 2023

Madras High Court

A.Ramakrishnan vs / on 11 December, 2023

                                                                         W.P.No.11378 of 2021

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 11.12.2023

                                                     CORAM

                                  THE HONOURABLE Ms.JUSTICE R.N.MANJULA

                                              W.P. No.11378 of 2021
                                           and W.M.P.Nos.19927 of 2021

                  A.Ramakrishnan                                   ...          Petitioner

                                                      /vs/

                  1. The Chief Secretary,
                     Government of Tamilnadu,
                     Fort St. George, Chennai – 9.

                  2. The Secretary,
                     Government of Tamilnadu,
                     Revenue & Disaster Management Department,
                     Fort St. George, Chennai – 9.

                  3. The Commissioner / Director,
                     Survey and Settlement Department,
                     'Survey House', Chepauk,
                     Chennai – 600 005.

                  4. Tamil Nadu Public Service Commission,
                     Rep. by its Secretary,
                     TNPSC Road, Broadway,
                     Chennai – 600 003.                          ...     Respondents




                  Page 1 of 8



https://www.mhc.tn.gov.in/judis
                                                                                    W.P.No.11378 of 2021

                            Writ Petition is filed under Article 226 of the Constitution of India to
                  issue a writ of certiorafied mandamus to call for the records in connection with
                  the order of punishment passed by the second respondent vide G.O.(1D)
                  No.359 Revenue (S.S.3(1)) Department dated 08.10.2013 and the order passed
                  in review petition vide G.O.(1D) No.269 Revenue (S.S3(1)) Department dated
                  18.06.2015 and order passed in review petition vide G.O.(1D) No.38 Revenue
                  & Disaster Management Department, Survey & Settlement wing, Survey and
                  Settlement 3(1) section dated 23.01.2019 and quash the same and
                  consequently direct the first and second respondents to notionally promote the
                  petitioner as Additional Director of Survey & Settlement and refix the
                  seniority above the petitioner's junior C.P.Radhakrishnan retired as Additional
                  Director of Survey & Settlement, with all monetary benefits and all attendant,
                  pensionary benefits and other flowing there from.
                                  For Petitioner  ... Mr.G.Sankaran
                                                      Senior Counsel
                                                      for Mr.M.Habeeb Rahman
                                  For Respondents ... Mr.T.Chezhiyan
                                                      Additional Government Pleader


                                                        ORDER

This Writ Petition has been filed to quash the order of punishment

passed by the second respondent vide order dated 08.10.2013, the order passed

in review petition dated 18.06.2015 and the order passed in review petition

dated 23.01.2019 and consequently direct the first and second respondents to

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

notionally promote the petitioner as Additional Director of Survey &

Settlement and refix the seniority with monetary benefits, attendant benefits

and pensionary benefits.

2.The petitioner was charged for the offence that he had reclassified the

Government Poromboke lands as Ryotwari patta lands and issued patta to a

private person without any authority. Disciplinary proceedings has been

initiated against the petitioner and he has been charged with stoppage of

increment with cumulative effect for four months. The petitioner challenged

above said punishment by way of filing a review and the same was rejected.

Earlier the petitioner filed a Writ Petition in W.P.No.5994 of 2014 by

challenging the order of punishment. In the said writ petition the petitioner

was given with a liberty to file a review petition before the first respondent.

The review petition filed and it was also rejected and the punishment imposed

against the petitioner was confirmed.

3. Mr.G.Sankaran, the learned Senior Counsel for the petitioner,

submitted that though the lands are Ryotwari lands and as held by the

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

judgment of this Court in W.A.No.694 of 2010 dated 08.04.2010, charges have

been wrongly framed against the petitioner and he was found fault for none of

his failure; the petitioner has to pass an order only in compliance of the earlier

orders of this Court dated 13.06.2008 made in W.P.No.13807 of 2008 and

order dated 22.04.2009 made in W.P.No.30052 of 2008; the petitioner has

passed the order based on the inspection report and that he had acted only in a

bona fide manner and that was overruled by the disciplinary authorities.

4. Mr.T.Chezhiyan, the learned Additional Government Pleader,

submitted that the petitioner has got nothing to do with reclassification or

issuance of patta which are exclusively within the jurisdiction of Jurisdictional

Tahsildar and the Revenue Officials; the petitioner being the Assistant Director

of Survey and Land Records had unnecessarily meddled with the issue and

made an order by usurping the powers of the other authorities.

5. The whole background for the action which resulted in punishment

was on the assumption that the lands are Government land and not Ryotwari

lands. But, the above assumption is contrary to the observation made in the

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

judgment in W.A.No.694 of 2010. For the sake of clarity, the relevant

paragraph of the said judgment is extracted hereunder:

“ .. 3. The appellant has filed a parallel writ petition in this Court, being W.P.No.25257 of 2009, wherein also a similar prayer has been made. The appellant, who is the petitioner in that writ petition, has therein relied upon a letter dated 28.08.2008 sent by the District Revenue Officer-cum-Public Information Officer to the first respondent-Association, which states that Survey Nos.18 and 50 of the said village belong to the Corporation of Chennai. The Corporation of Chennai has filed a counter affidavit through its Commissioner and in paragraph 4 thereof, it is stated that both these survey numbers are ryotwari patta lands. It is stated that those lands are not handed over to the Corporation of Chennai.”

6. If the disciplinary authority has overlooked the above important fact

and proceeded to punish the petitioner without taking into consideration of the

essential and fundamental facts involved in the matter, no prejudice would

have caused to the petitioner. Since the disciplinary authorities did not

consider the essential facts about the classification of the land which resulted

in the disciplinary proceedings initiated against the petitioner, I feel it is

appropriate for the second respondent to consider the same in the light of the

judgment passed in W.A.No.694 of 2010 dated 08.04.2010 and pass an order

afresh within a stipulated time.

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

7. Accordingly, this Writ Petition is disposed and the impugned order

passed by the second respondent vide G.O.(1D) No.359 Revenue (S.S.3(1))

Department dated 08.10.2013, the order passed in review petition vide

G.O.(1D) No.269 Revenue (S.S3(1)) Department dated 18.06.2015 and order

passed in review petition vide G.O.(1D) No.38 Revenue & Disaster

Management Department, Survey & Settlement wing, Survey and Settlement

3(1) section dated 23.01.2019 are hereby quashed and the second respondent is

directed to consider the order of punishment in the light of the judgment

passed in W.A.No.694 of 2010 dated 08.04.2010 and pass an order afresh

within a period of eight weeks from the date of receipt of a copy of this order.

No costs. Connected miscellaneous petition is closed.

11.12.2023 Index: Yes / No Speaking order / Non-speaking order bkn

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

To:

1. The Chief Secretary, Government of Tamilnadu, Fort St. George, Chennai – 9.

2. The Secretary, Government of Tamilnadu, Revenue & Disaster Management Department, Fort St. George, Chennai – 9.

3. The Commissioner / Director, Survey and Settlement Department, 'Survey House', Chepauk, Chennai – 600 005.

4. Tamil Nadu Public Service Commission, Rep. by its Secretary, TNPSC Road, Broadway, Chennai – 600 003.

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

R.N.MANJULA ,J.

bkn

11.12.2023

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