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

R.M.Ramesh Kumar vs Government Of Tamil Nadu
2023 Latest Caselaw 7586 Mad

Citation : 2023 Latest Caselaw 7586 Mad
Judgement Date : 5 July, 2023

Madras High Court
R.M.Ramesh Kumar vs Government Of Tamil Nadu on 5 July, 2023
                                                                  1

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                       DATED 05.07.2023

                                                             CORAM

                                  THE HONOURABLE MR. JUSTICE C.V.KARTHIKEYAN

                                                     W.P.No. 23408 of 2019
                                                             And
                                                    W.M.P.No. 23176 of 2019


                     R.M.Ramesh Kumar                                                   ... Petitioner

                                                                  ..Vs..

                     1.           Government of Tamil Nadu
                                  Represented by its Principal Secretary
                                  School Education Department
                                  Fort St. George
                                  Chennai -600 009.

                     2.           The Director of Public Library
                                  Anna Salai, Chennai – 600 002.

                     3.           The District Library Officer
                                  Coimbatore District.                           ... Respondents

                     PRAYER: Petition under Article 226 of the Constitution of India, praying
                     for the issue of a Writ of Certiorarified Mandamus calling for the entire
                     records          which     culminated       in    passing    the     order      bearing
                     Na.Ka.No.462/A2/2017 dated 12.02.2018 of the 2nd respondent, and quash
                     the same and consequently directing the 1st respondents to consider and pass



https://www.mhc.tn.gov.in/judis
                                                               2

                     appropriate orders on the proposal sent by the 3 rd respondent in his
                     proceedings in Na.Ka.No. 4842/A1/2016 dated Nil.12.2016 signed on
                     08.12.2016 for appointing the petitioner to the post of Village Librarian in
                     the light of the Judgment dated 10.11.2014 in W.A.No. 1363 of 2014
                     confirming the order dated 28.03.2013 in W.P.No. 12007 and 12009 of
                     2009 with all consequential benefits and in accordance with law.
                                                              ***
                                        For Petitioner         :: Mr. P.Ganesan

                                        For Respondents        :: Mr.S.Ravikumar
                                                                  Special Government Pleader


                                                          ORDER

The Writ Petition has been filed in the nature of Certiorarified

Mandamus seeking records relating to an order dated 12.02.2018 in

Na.Ka.No. 462/A2/217 of the second respondent and quash the same and

direct the first respondent to consider and pass appropriate orders on the

proposal sent by the third respondent in proceedings in Na.Ka.No.

4842/A1/2016 of December 2016 and appoint the petitioner to the post of

Village Librarian.

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

2. The petitioner placed reliance on a Judgment of a Division

Bench of this Court dated 10.11.2014 in W.A.No. 1363 of 2014, [The

Secretary to Government, Education Department and others Vs.

C.Loganathan] wherein the Division Bench had confirmed the order of a

learned Single Judge in W.P.No. 12009 of 2008 dated 28.3.2013,

[G.Loganathan Vs. the Secretary to Government, Education Department

and another].

3. The petitioner, had completed his +2 in March 1980 and had

joined as Village Librarian Assistant on 01.03.1996 under proceedings of

the third respondent, the District Library Officer, Coimbatore District. He

then passed the Certificate of Library Information Science (CLIS) exam in

October 1998. He was therefore eligible to be considered for appointment to

the post of Grade-II Librarian which required as educational qualification of

+2 pass and CLIS certificate. He was working as part time Librarian for a

period of 23 years.

4. It was stated that another individual, who was similarly placed,

Loganathan, also sought appointment as part time Village Librarian but the

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

respondents had rejected such appointment on the ground that the name of

Loganathan was not sponsored through the employment exchange. That

issue was decided by a learned Single Judge in W.P.No. 12009 of 2009

wherein by Judgment dated 28.03.2013, the Writ Petition was allowed and

the condition imposed by the respondent that the name should be sponsored

through employment exchange was interfered with and set aside.

5. The subsequent Writ Appeal in W.A.No. 1363 of 2014 was

also dismissed by a Division Bench dated 10.11.2014.

6. In the impugned order, the petitioner had been refused to be

posted as part time Librarian only because of the fact that his name was not

sponsored through the employment exchange.

7. The learned Special Government Pleader pointed out two

Government Orders, namely, G.O.Ms.No. 156, School Education (K2)

Department dated 10.09.1998 and G.O.Ms.No. 170, School Education (K2)

Department dated 17.07.2007. In the first Government Order, it had been

stated that adhoc rules cannot be framed for the post of Village Librarian

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

and the guidelines to be followed were given. The guidelines related to an

earlier Government Order in G.O.Ms.No. 66, Education Science and

Technology, dated 30.01.1996.

8. In the annexure to the said Government Order, the guidelines

for appointment had been given. The required had been given. The terms of

appointment had been given. There were two windows of appointment,

namely, by transfer from part time Librarian, who had put for 5 years of

service and appointment through employment exchange or by direct

recruitment.

9. In the second Government Order, namely, G.O.Ms.No. 170, the

appointment of 27 individuals, whose names were sponsored by the

employment exchange had been given.

10. However, this issue of a pre requisite condition of being

sponsored by the employment exchange had been examined by the learned

Single Judge in the Writ Petition aforementioned. The learned Single Judge

had observed as follows:-

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

“8. Today, there is no dispute that the petitioners hold the educational qualifications or a pass in the certificate course. They have been working as Part Time Librarians for the past more than 20 years. Therefore, at least from the date of fulfilment of the qualifications and other requirements, the petitioners are entitled to regular absorption.

9. In view of the above, both these Writ Petitions are allowed, directing the respondents to pass appropriate orders, within a period of 8 weeks, granting the benefit of regular absorption to the petitioners, with effect from the dates on which they became qualified for such absorption, on par with other similarly placed candidates. The said order shall be passed after relaxing the requirement of sponsorship through Employment Exchange. No costs. Consequently, connected miscellaneous petitions are closed.”

11. In the Division Bench, in the order in W.A.No. 1363 of 2014,

paragraph Nos. 3 & 4 read as under:-

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

“3. We have perused the pleadings, documents and also the counter affidavit filed by the appellants before the Writ Court. The only stand taken by the appellant before the Writ Court. The only stand taken by the appellant before the Writ Court was that the respondents were not qualified on account of the fact they were not sponsored by the Employment Exchange.

4. On a perusal of the Government Order, we found that there is no such requirement for appointment and it is stated therein that all the part time librarians, who have been working in Village Libraries, which were thereafter, converted to regular Village Library, be considered for regularisation. It is stated at the Bar that similarly placed part time librarians have already been considered and regularised on the post. In view of that, we do not find any error in the order sought to be impugned in this Writ Appeal and the Writ Appeal stands dismissed. No costs. The connected Miscellaneous Petition is also dismissed.”

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

12. The ratio laid down applies to the petitioner also.

13. In view the facts that the petitioner has requisite qualification,

having qualified in Higher Secondary and also having the necessary

certificate, namely, CLIS, a direction is issued to the respondents, to pass

appropriate orders within a period of 8 weeks granting the benefit of regular

absorption to the petitioner with effect from the date on which he became

qualified for such absorption on par with other similarly placed candidates.

The said order must be passed after relaxing the requirement of sponsorship

through employment exchange.

14. The above is the order passed in the aforementioned Writ

Petition. It is again reiterated by this Court.

15. It is to be noted that thereafter, the respondents had also

enforced the directions given by the learned Single Judge, as affirmed by the

Division Bench.

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

16. In view of the above observations, the Writ Petition stands

allowed with a direction to absorbtion the petitioner in direct recruitment

after relaxing the condition of being sponsored by the employment

exchange. The entire exercise must be completed within a period of 8 weeks

from the date of receipt of a copy of this order. No costs. Consequently,

connected Civil Miscellaneous Petition is closed.

05.07.2023

vsg

Index: Yes/No Internet: Yes/No Speaking / Non Speaking Order To

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

2. The Director of Public Library Anna Salai, Chennai – 600 002.

3. The District Library Officer

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

Coimbatore District.

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

C.V.KARTHIKEYAN, J.,

vsg

W.P.No. 23408 of 2019 And W.M.P.No. 23176 of 2019

05.07.2023

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