Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Parthasarathy vs S.Shathya ... 1St
2023 Latest Caselaw 9215 Mad

Citation : 2023 Latest Caselaw 9215 Mad
Judgement Date : 28 July, 2023

Madras High Court
R.Parthasarathy vs S.Shathya ... 1St on 28 July, 2023
                                                                    W.A.(MD)No.1211 of 2023

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 28.07.2023

                                                    CORAM

                               THE HONOURABLE MR.JUSTICE S.S.SUNDAR
                                               and
                       THE HONOURABLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY

                                           W.A.(MD) No.1211 of 2023
                                        and C.M.P. (MD) No.9108 of 2023

                     R.Parthasarathy                                    ... Appellant/3rd party

                                                    Vs.


                     1.S.Shathya                                        ... 1st Respondent/Writ
                                                                                    Petitioner

                     2.The District Educational Officer (Elementary),
                       Virudhunagar Subbiah Nadar School Campus,
                       Virudhunagar District.

                     3.The Block Educational Officer,
                       Thiruchuli Union (a) Reddiypatti,
                       Virudhunagar District.

                     4.The Accountant General (A & E),
                       Tamil Nadu,
                       361 Anna Salai,
                       Chennai – 600 018.

                     5.The Sub-Treasury Office,
                       Thiruchuli,
                       Virudhunagar District.                           .. Respondents 2 to 5/
                                                                           Respondents 1 to 4

                     1/6
https://www.mhc.tn.gov.in/judis
                                                                         W.A.(MD)No.1211 of 2023

                     R.Lakshmi (Died on 25.04.2023)                   ... Respondent No.5 in the
                                                                                     Writ Petition

                     Prayer: Writ Appeal filed under Clause 15 of the Letter Patent, to set
                     aside the order passed by this Court in W.P.(MD)No.5904 of 2023, dated
                     27.04.2023.


                                    For Appellant                 : Mr.M.Jothi Basu

                                    For Respondents 2 & 3         : Mr.D.Sadiq Raja
                                                                   Additional Government Pleader
                                                            ***
                                                    JUDGMENT

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

This Writ Appeal is directed against the order of the learned

Single Judge of this Court dated 27.04.2023, allowing the Writ Petition

in W.P.(MD) No.5904 of 2023, filed by the first respondent, who is the

daughter of Smt.Pandaribai.

2. The appellant is the brother-in-law of Smt.Pandaribai and

the first respondent is her daughter. Smt.Pandaribai was employed as a

Secondary Grade Teacher in Panchayat Union Primary School,

Vannathiyenthal, Thiruchuli Union, Virudhunagar District. She died on

https://www.mhc.tn.gov.in/judis W.A.(MD)No.1211 of 2023

16.06.2022 by committing suicide, leaving behind her daughter and son,

namely, the first respondent and her brother Harikesh.

3. The question for consideration is the entitlement of the

mother of the appellant / 5th respondent in the Writ Petition for service

benefits of her daughter Pandaribai. It is the case of the appellant that the

matrimonial relationship between the mother of the first respondent and

her husband came to an end by grant of divorce on 16.11.2017 in

H.M.O.P.No.33 of 2007 on the file of Sub Court, Aruppukottai. The fact

that the first respondent is the daughter Smt. Pandaribai is not in dispute.

However, the mother of the deceased Pandaribai raised an objection

before the 5th respondent herein for the disbursement of the service

benefits on the ground she is also a legal heir. Hence, the payment was

withheld by the 5th respondent herein and that lead to the filing of the

Writ Petition by the first respondent.

4. The learned Single Judge finding that the first respondent

and her brother alone are entitled to the terminal benefits, allowed the

Writ Petition filed by the first respondent for issuance of the directions to

https://www.mhc.tn.gov.in/judis W.A.(MD)No.1211 of 2023

the respondents 1 to 4 in the Writ Petition not to disburse the Death cum

Retirement Gratuity to the tune of Rs.20,00,000/- (Rupees Twenty Lakhs

only) to the mother of the deceased R.Pandaribai. As against the order of

the learned Single Judge in the above Writ Petition filed by the first

respondent, appellant has filed the Writ Appeal on the ground that his

mother is also the legal heir of deceased R.Pandaribai. Now she is no

more.

5. Learned Counsel for the appellant submitted that the

deceased appointed the 5th respondent in the Writ Petition / mother of the

appellant as her nominee and therefore, the amount should be disbursed

only to his mother. The learned Single Judge rejected the contention of

the mother of the appellant on the ground that only the legal heirs of the

deceased are entitled to get the monetary benefits on the death of the

deceased. It cannot be disputed that the mother of the deceased is not a

legal heir. Further, now she is no more. The mother of the deceased was

appointed as a nominee only for the purpose of receiving the amount and

not for appropriating it. She may hold the money for the benefits of legal

heirs and not for herself. This position is settled and therefore, this Court

finds no merit in the Writ Appeal.

https://www.mhc.tn.gov.in/judis W.A.(MD)No.1211 of 2023

6. Accordingly, the Writ Appeal is dismissed. No costs.

Consequently, connected Civil Miscellaneous Petition is closed.

                                                              [S.S.S.R., J.]     [D.B.C., J.]
                                                                         28.07.2023
                     NCC          : Yes / No
                     Index        : Yes / No
                     sj

                     To

1.The District Educational Officer (Elementary), Virudhunagar Subbiah Nadar School Campus, Virudhunagar District.

2.The Block Educational Officer, Thiruchuli Union (a) Reddiypatti, Virudhunagar District.

3.The Accountant General (A & E), Tamil Nadu, 361 Anna Salai, Chennai – 600 018.

4.The Sub-Treasury Office, Thiruchuli, Virudhunagar District.

https://www.mhc.tn.gov.in/judis W.A.(MD)No.1211 of 2023

S.S.SUNDAR, J.

and D.BHARATHA CHAKRAVARTHY, J.

sj

W.A.(MD) No.1211 of 2023

28.07.2023

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter