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

B.Vallipavai vs The State Of Tamilnadu
2023 Latest Caselaw 8047 Mad

Citation : 2023 Latest Caselaw 8047 Mad
Judgement Date : 11 July, 2023

Madras High Court
B.Vallipavai vs The State Of Tamilnadu on 11 July, 2023
                                                                            W.P.No.8055 of 2015

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 11.07.2023

                                                      CORAM:

                            THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                              W.P.No.8055 of 2015 and
                                               MP.Nos.1 & 2 of 2015

                     B.Vallipavai                                         ... Petitioner
                                                          Vs.
                     1.The State of Tamilnadu,
                       Rep. by its Secretary to Government,
                       Finance Department,
                       Fort St.George, Chennai-9
                     2.The Director of School Education,
                       College Road, Chennai-6
                     3.The Chief Education Officer,
                       Madurai District
                     4.The District Elementary Educational Officer,
                       Madurai District
                     5.The Secretary,
                       Arulmigu Andavar Subramaniaswamy
                       Girls Higher Secondary School,
                       Thirupparankundram,
                       Madurai District                                         ... Respondents

                     PRAYER: Writ Petition is filed under Article 226 of Constitution of
                     India praying to issue Writ of Certiorarified Mandamus calling for the
                     entire records connected with impugned order of New Contributory
                     Provident       Fund   Scheme   in   GO.Ms.No.259,    Finance     (Pension)
                     Department dated 06.08.2003 and subsequent GO.Ms.No.304 dated

                     1/16
https://www.mhc.tn.gov.in/judis
                                                                                 W.P.No.8055 of 2015

                     27.05.2004 of the first respondent and quash the same insofar as the
                     petitioner's concerned, as not applicable to the petitioner because it
                     cannot be given retrospective operation and direct the respondents to
                     continue the Teachers Provident Fund (Family Pension) Scheme and
                     Account No.3394152.


                                       For Petitioner      : Mr.S.N.Ravichandran

                                       For Respondents
                                             For R1 to 4 : Mr.M.P.Murugan Raja,
                                                           Government Advocate

                                             For R5        : Mr.P.Gopalan

                                                          ORDER

This writ petition has been filed challenging the order of the

first respondent thereby converted employees from old pension scheme

to contributory pension scheme.

2. The fifth respondent school, namely Arulmigu

Subramaniyaswamy Andavar Girls Higher Secondary School run by the

temple through HR&CE Department. It is an aided institution and

governed by the provisions of Tamilnadu Recognised Private School

Regulations Act, 1973 and Rules, 1974. A vacancy was arose for the post

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

of B.T.Teacher(Science) in the fifth respondent school on 09.11.2002

due to voluntary retirement of Tmt.Kanchana Mallika on 08.11.2002.

Therefore, the fifth respondent sought permission to fill up the said post

in the month of December 2002 on the recommendation of the fourth

respondent dated 10.02.2003 to fill up the post of B.T.Assistant. On such

permission, the fifth respondent had notified vacancy in the District

Employment Exchange and requested a list of suitable candidates by

letter dated 02.03.2003. The District Employment Exchange had

furnished list of candidates to the fifth respondent school by letter dated

28.03.2003. Accordingly, the petitioner was directed to receive call letter

from the fifth respondent for interview to be held on 10.04.2003.

2.1 The petitioner appeared for interview and on her merit and

ability, the fifth respondent school selected her and appointed as

B.T.Assistant by order dated 17.04.2003. She had joined in the service

on the same day. Her appointment was approved by the fourth

respondent by the proceedings dated 31.07.2004. But it was with effect

from 17.04.2003. She has been enrolled for Teachers Provident Fund and

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

she was given TPF No.339415. While being so, the fourth respondent by

the proceedings had informed the petitioner that her appointment was

made after 01.04.2003 and as such, as per the Government Order in

GO(Ms).No.259 dated 06.08.2003, she had not been been eligible for

TPF scheme and directed to get new number under the Contributory

Pension Scheme for deductions. Therefore, the petitioner made

representation requesting to continue her in the old pension scheme.

3. The learned counsel for the petitioner would submit that the

new contributory pension scheme was notified only by GO.Ms.No.304

dated 27.05.2004. The scheme was implemented with effect from

01.04.2003. The petitioner comes within the operative date, but before

the date of Government Order. Therefore, in GO.Ms.No.259, Finance

(Pension) Department dated 06.08.2003, Tamilnadu Pension Rules, 1978

was amended, according to which, Tamilnadu Pension Rules shall not

apply to the Government servants on or after 01.04.2003. Therefore, the

amendment itself is unconstitutional because it has given retrospective

operation. The Government Order itself was issued only on 06.08.2003,

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

but it was given effect from 01.04.2003. Therefore, the amendment itself

had taken away the vested right of pension which is earned and accrued

right of the petitioner retrospectively which is impermissible in law.

4. The third respondent find counter and stated that as per

GO.Ms.No.259, Finance (Pension) Department dated 06.08.2003,

Tamilnadu Pension Rules, 1978 was amended to the effect that

Tamilnadu Pension Rules shall not apply to the Government servants

appointed on or after 01.04.2003. It is purely State Government policy in

respect of its employees. This rule has been made applicable with effect

from 01.04.2003. Admittedly the petitioner was appointed on 17.04.2003

and necessary proposals for admission into TPF scheme were submitted

by the petitioner on 27.01.2005 through the fifth respondent at the time

when the Government introduced a new scheme. However erroneously

the proposals sent by the fifth respondent submitted by the Government

Date Centre and the petitioner was allotted with TPF number. Therefore,

taking advantage of the same, the petitioner cannot seek benefit under

old pension scheme. The new pension scheme came into force with effect

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

from 01.04.2003. Therefore, it is mandatory to the employees recruited

on or after 01.04.2003 to join in the new scheme i.e. contributory pension

scheme. The petitioner had applied only after introduction of new

pension scheme and as such, she is not eligible for inclusion in the

existing pension scheme.

5. Heard, the learned counsel appearing on either side.

6. Admittedly, the vacancy arose for post of B.T.Teacher due

to voluntary retirement of earlier incumbent on 08.11.2002. The third

respondent accorded permission to fill up B.T. Assistant post of the fifth

respondent school by communication dated 10.02.2003. Accordingly, the

fifth respondent had notified its vacancy to the District Employment

Exchange by the letter dated 02.03.2003. After furnishing the list of

candidates, the petitioner was called for interview by the letter dated

28.03.2003 for the interview to be held on 10.04.2003. Accordingly, the

petitioner had appeared in that interview on 10.04.2003 and she was

selected on the basis of the merit and ability to the post of B.T.Assistant.

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

Accordingly, she was appointed and she had joined on 17.04.2003. In

fact, the fourth respondent approved her appointment by the proceeding

dated 31.07.2004 itself.

7. The learned counsel for the petitioner relied upon the

judgment of the Hon'ble High Court of Uttarakhand at Nainital, wherein

the Hon'ble Division Bench in Special Appeal No.330 of 2013 held that

undisputedly, when petitioners applied for the post, old pension scheme

was in existence, therefore, petitioners had every reasonable expectation

that they would be governed by the service conditions prevailing on the

date posts were advertised and recruitment process was commenced. The

service conditions, prevailing on the date recruitment process

commenced, cannot be permitted to be altered in disadvantage of the

recruitees. The learned counsel for the petitioner also relied upon the

judgment of the Hon'ble Supreme Court of India in the case of Union of

India Vs. Tushar Ranjan Mohanty reported in 1994 (5) SCC 450,

wherein it is held that Rules under Article 309 of Constitution of India

cannot be made retrospectively so as to nullify the right vested in a

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

person under a statute or under the Constitution. He also relied upon the

judgment of this Court passed in batch of writ petitions in WP.Nos.8584,

8589, 8592, 8593 and 8595 of 2021 dated 10.02.2023 and this Court had

relied upon the judgment of the Delhi High Court in WP(C) 8208 etc., of

2020 dated 15.01.2021, wherein it is held as follows:

8. The issue in the present batch of matters is no longer res integra. Consequently, the request for additional time to file counter~affidavit is declined.

9. In the case of certain constables of the BSF, this Court by its judgment dated 12th February, 2019 in Tanaka Ram (supra) allowed the prayer of those Petitioners and permitted them to avail of the benefit of the Old Pension Scheme. It was held that the option to continue the Old Pension Scheme should be extended to all those who had been selected in the examination conducted in 2003, but were issued call letters only in January or February, 2004. It is also pertinent to mention that the Respondents aggrieved by the said judgment filed an SLP bearing No. 25228/2019 before the Apex Court. The said SLP has been dismissed by the Supreme Court vide order dated 02nd September, 2019.

10. This Court in Shyam Kumar Choudhary and

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

Ors. vs. Union of India being W.P.(C) No.1358 of 2017 allowed similar petitions vide judgment dated 09th April, 2019 against which the Respondents had again filed SLP bearing no. 31539/2019 which was again dismissed on 27 th September, 2019. The Respondents thereafter chose to file a review petition bearing no.2188/2020 before the Apex Court in the said matter and the said Review petition was also dismissed on merits vide order dated 24th November, 2020.

11. Following the judgment of Shyam Kumar Choudhary (supra), the learned predecessor Division Bench in Niraj Kumar Singh & Ors. vs. Union of India & Ors.,W.P.(C) No.13129/2019 granted similar benefit to 17 petitioners who had applied to the post of Sub~Inspector in Central Police Organisations pursuant to an advertisement dated 21 st June, 2003 even when the written examination and physical efficiency test were held in November, 2003, medical examination was held in January~February, 2004 and final result was declared in May, 2004. The said 17 petitioners were issued offer of appointment on 02nd June, 2005 and on accepting the same, the appointment letter was issued on 14th July, 2005 for joining the Sashastra Seema Bal.

12. Another Coordinate Bench vide judgment dated

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

06th November, 2020 in W.P.(C) No. 6548 of 2020 as well 6989/2020 was pleased to allow the said petitions for grant of Old Pension Scheme by following the judgment in Shyam Kumar Choudhary (supra).

13. Having regard to the fact that in the present batch of cases also the advertisement/notification was issued in September, 2003 and June, 2003 i.e. prior to coming into force of the present contributory pension scheme on 22nd December, 2003, this Court is of the view that petitioners cannot be deprived of the benefit of the Old Pension Scheme.

8. This Court also relied upon the judgment of the Hon'ble

Supreme Court of India in the case of P.Ranjitharaj Vs. State of

Tamilnadu and others reported in (2022) SCC online SC 508, wherein it

is held as follows:

12. In the given circumstances, when those who are lower in order of merit to the appellants were appointed by an order dated 24th September, 2002, the appellants have no right of say in the matter of appointment and no justification has been tendered by the State respondent as to why their names were withheld for two/three years, when their names were cleared by the Commission on 3rd September, 2002

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

and sent to the State Government and finally appointments were made of the appellants on 23rd August, 2005 and 23rd April, 2004 respectively and the delay indeed in making appointments in the case of the present appellants in no manner could be attributable to them.

13. In the given circumstances, when all other candidates who had participated along with the appellants pursuant to advertisement dated 9th November, 2001, on the recommendations made by the Commission were appointed on 24th September, 2002 including those who are lower in the order of merit, there appears no reason for withholding the names of the present appellants and merely because they were appointed at a later point of time, would not deprive them from claiming to become a member of Tamil Nadu Pension Rules, 1978, which is applicable to the employees who were appointed on or before 1st April, 2003.

9. In both the judgments, given indication as to how the issue

involved in the present writ petition should be dealt with. The

contributory pension scheme was brought into force from 01.01.2004,

whereas vacancy arose for the post of B.T.Assistant as early as on

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

09.11.2002 itself. After obtaining permission from the third respondent

to fill up the vacancy, the fifth respondent requested the District

Employment Exchange for list of suitable candidates by letter dated

02.03.2003 itself. After furnishing of the list of candidates, the petitioner

was called for interview to be held on 10.04.2003. Therefore, the option

to continue the old pension scheme must be extended to all those persons

who were participated in the selection prior to the crucial date, but

however got appointment letter after crucial date. Though GO.No.259

dated 06.08.2003 with effect from 01.04.2003 and the old pension

scheme will not apply to the Government service who are appointed on

or after 01.04.2003.

10. The process of appointment was started from the date of

vacancy and ended with the issuance of appointment orders.

GO.Ms.No.259 (Finance) Pension dated 06.08.2003, which brought in a

New Pension Scheme with retrospective operation. Because of the

retrospective operation of the New Pension Scheme, no employer and

employee would have forethought that appointments made after

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

01.04.2003 would not be eligible for the Old Pension Scheme. In fact the

petitioner had been enrolled for Teacher Provident Fund and she was

given TPF No.339415. Therefore, her request was accepted and she had

been enrolled under the old pension scheme.

11. That apart, the learned counsel for the petitioner produced

office memorandum issued by the Government of India on 03.03.2023,

considering the representation submitted from Government servants

appointed on or after 01.10.2004 requesting for extending the benefit of

the pension scheme under Central Civil Services (Pension) Rules 1972

(now 2021) on the ground that their appointment was made against the

post / vacancies advertised/notified for recruitment prior to notification

for National Pension System referring to court judgments on various

Hon'ble High Courts and Hon'ble Central Administrative Tribunals

decided that in all cases where the Central Government civil employee

has been appointed against a post or vacancy which was advertised /

notified for recruitment / appointment prior to the date of notification for

national pension scheme i.e. 22.12.2003 and is covered under the

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

National Pension System on joining service on or after 01.01.2004, may

be given a one-time option to be covered under the CCS (Pension) Rules,

1972 (now 2021). The said option may be exercised by the Government

servants latest by 31.08.2023. In fact the Government of India also called

for list of pending cases of employees seeking convertion from

contributory pension scheme to old pension scheme by the letter dated

19.02.2023, in which following details were called for:

(i) The details of employees in your department in Secretariat and under your control viz., Heads of Department, Public Sector Undertakings, Statutory Boards and Government Societies for whom orders have been issued for conversion from Contributory Pension Scheme to Old Pension Scheme with authority (G.O.No. and Date along with a copy along with case history from 2003 to till date.

(ii) The details of employees seeking Old Pension Scheme from Contributory Pension Scheme either under the ambit of Government Orders / Clarifications / Court Orders and pending court cases / pending cases with specific case history may be forwarded for consolidation and taking a final decision in the matter after due examination.

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

12. Therefore, the retrospective amendment / change affecting

the vested or accrued rights of employees, adversely affecting their

pension, was declared to be invalid as held by the Hon'ble Supreme

Court of India in the case of Chairman, Railway Board and Ors Vs.

C.R.Rangadhamaiah and Ors. reported in 1997 (6) SCC 623.

13. In view of the above, this Court is of the considered opinion

that the petitioner cannot be deprived of the benefit of old pension

scheme. Therefore, the impugned orders are not applicable to the

petitioner. The first and second respondents are directed to continue the

petitioner under the Teacher's Provident Fund (Family Pension Scheme)

in TPF.No.339415. Accordingly, this writ petition stands allowed.

Consequently, connected miscellaneous petitions are closed. There shall

be no order as to costs.

11.07.2023 Internet: Yes Index: Yes/No Speaking/Non-speaking order lok

https://www.mhc.tn.gov.in/judis W.P.No.8055 of 2015

G.K.ILANTHIRAIYAN, J.

lok

To

1.Secretary to Government, The State of Tamilnadu, Finance Department, Fort St.George, Chennai-9

2.The Director of School Education, College Road, Chennai-6

3.The Chief Education Officer, Madurai District

4.The District Elementary Educational Officer, Madurai District

5.The Secretary, Arulmigu Andavar Subramaniaswamy Girls Higher Secondary School, Thirupparankundram, Madurai District

6. The Public Prosecutor, High Court, Madras.

W.P.No.8055 of 2015

11.07.2023

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