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

S.Saveetha vs The State Of Tamil Nadu
2023 Latest Caselaw 5762 Mad

Citation : 2023 Latest Caselaw 5762 Mad
Judgement Date : 8 June, 2023

Madras High Court
S.Saveetha vs The State Of Tamil Nadu on 8 June, 2023
                                                                                           W.P.No.11599 of 2023


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 08.06.2023

                                                                CORAM

                                    THE HONOURABLE MR. JUSTICE M.S. RAMESH

                                                   W.P.No.11599 of 2023

                    S.Saveetha                                                            ... Petitioner

                                                                  Vs.

                    1.The State of Tamil Nadu
                      rep. by its Secretary to Government,
                      Revenue Department,
                      Fort St. George,
                      Chennai-600 009.

                    2.The Director,
                      Rural Development and Panchayat,
                      Panagal Building,
                      Saidapet, Chennai-600 015.

                    3.The District Collector,
                      Thiruvannamalai District.

                    4.S.Prabhu                                                      ... Respondents
                    PRAYER: Writ Petition filed under Article 226 of the Constitution of
                    India         praying   to    issue    a    Writ    of   Mandamus,      directing     the
                    respondents         2   and     3     to   consider      and   pass   orders    on    the
                    representation of the petitioner dated 10.09.2022 based on the
                    general         instruction     in     Letter       No.29620/AA1/2019-03           dated
                    13.04.2022 issued by the Secretary to Government of Tamil Nadu.
                                       For Petitioner          : Ms.Radhika Boopathi

                                      For Respondent : Mr.P.Sanjay Gandhi
                                            Nos.1 to 3 Government Advocate

                                      For Respondent-4 : Mr.L.Chandrakumar
https://www.mhc.tn.gov.in/judis
                    1/7
                                                                              W.P.No.11599 of 2023



                                                       ORDER

With the consent of both parties, this Writ Petition is taken up

for final disposal.

2. The petitioner herein is a third party, who seeks for a

direction to the respondents 2 and 3, to consider and pass orders

on the representation of the petitioner dated 10.09.2022 based on

the general instruction in Letter No.29620/AA1/2019-03 dated

13.04.2022 issued by the Secretary to Government of Tamil Nadu.

3. At the outset, the Writ Petition itself is liable to be

dismissed on the ground of maintainability, since this Court had

already held in the case of 'Sudalaikannu Vs. The Principal

Secretary to Government, Municipal Administration and Water

Supply Department, Secretariat, Chennai and 5 Others' in

'W.P.(MD) No.8871 of 2018' dated 26.04.2018, that a third

party cannot stand in the way between an employee and the

employer in matters of service disputes, especially, in the context of

disciplinary proceedings. For such a proposition, the learned Single

Judge therein, had placed reliance on a decision of the Hon'ble

Division Bench and had come to such a conclusion in the following

manner:-

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

W.P.No.11599 of 2023

..... “14. As it is rightly pointed out by the learned Amicus, the law in this regard is well settled, as a third party, not connected with any service dispute cannot maintain the Writ Petition, invoking Article 226 of the Constitution of India, on the service side seeking a Writ of Mandamus to take action against any employee or officials.

15. The theory of personal injury can very well be pressed into the service in this case.

16. Admittedly, the petitioner is a third party and though he has claimed to be the social worker, he cannot claim any personal injury of the case of the alleged delayed action of disciplinary proceedings against the official respondent against the private respondent.

17. Once the third party cease to be the person, without any personal injury, he cannot maintain the Writ Petition as an adversary Writ Petition.

18. If the petitioner files any adversary writ petition on the service side, because he is a third party, the next question would be naturally raised is that, whether he can file such petitions by way of Public Interest Litigations(PIL).

19. In this regard, it is also brought to the notice of this Court that, the very same petitioner already approached this Court by filing a PIL, where the Division Bench of this Court in W.P.(MD).No.6734 of 2007 in Sudalaikannu Vs., the Secretary, Municipal Administration and Water Supply Department and https://www.mhc.tn.gov.in/judis

W.P.No.11599 of 2023

others dated 23.12.2008 made the following observations which can usefully be pressed into service herein.

“It is seen that the petitioner belongs to a particular political party and he also functioned as a Councilor of the Municipal Corporation. Further, the petition has been filed on frivolous reasons after knowing fully well that action is being taken against respondents-4 to 7. It has been repeatedly held by the Hon'ble Supreme Court as well as by this Court that vexatious applications in the guise of public interest litigations should not be entertained. Since the present petition is one of such kind, we hold that the petitioner has no locus standi to file it and the same is liable to be dismissed.”

20. Since the very same petitioner has been branded as the frivolous litigant by the judicial pronouncement of the Division Bench Judgment cited supra, with regard to the genuineness of the litigant's nature, attached with the nature of this Court, one cannot have any doubt that, the petitioner certainly has not approached this Court for any good intention and he might have approached this Court with any other private intention (i.e.,) the reason why the petitioner knowing well that he cannot file the writ petition against the official respondent herein, for the alleged inaction on their part on the private respondents herein by way of service dispute, has https://www.mhc.tn.gov.in/judis

W.P.No.11599 of 2023

filed this Writ Petition.

21. If such kind of frivolous litigations are entertained by this Court, that too, in exercising the extraordinary original jurisdiction of this Court under Article 226 of the Constitution of India, this Court is afraid that, there will be pouring of such frivolous litigations by unscrupulous persons every day and that will open the flood gate to so many unscrupulous persons to abuse the process of law, to settle their personal score in the guise of service dispute. Therefore, this Court has no hesitation to hold that this petitioner does not have any locus to maintain this writ petition for more than one reason, as he has already been considered to be a frivolous litigant by the Division Bench of this Court.”

4. The aforesaid extract is self explanatory. As such, the

petitioner herein, who is not an employee and is a third party,

cannot maintain the present Writ Petition. Hence, the prayer sought

for by the petitioner in this Writ Petition, does not deserve

consideration.

5. Accordingly, the Writ Petition stands dismissed. There shall

be no order as to costs.

08.06.2023 Order :Speaking/Non-speaking https://www.mhc.tn.gov.in/judis

W.P.No.11599 of 2023

Index: Yes/No Neutral Citation: Yes/No DP

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

W.P.No.11599 of 2023

M.S.RAMESH, J.

DP

To

1.The Secretary to Government,, State of Tamil Nadu Revenue Department, Fort St. George, Chennai-600 009.

2.The Director, Rural Development and Panchayat, Panagal Building, Saidapet, Chennai-600 015.

3.The District Collector, Thiruvannamalai District.

W.P.No.11599 of 2023

08.06.2023

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