Citation : 2023 Latest Caselaw 13430 Mad
Judgement Date : 3 October, 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 03.10.2023
CORAM
THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
AND
THE HONOURABLE MR.JUSTICE V.LAKSHMINARAYANAN
W.A.(MD)No.1700 of 2023
Perumal ...Appellant
-Vs.-
1.The Government of Tamil Nadu,
represented by its Principal Secretary,
Environment and Forest Department,
Secretariat, Chennai – 600 009.
2.The Principal Chief Conservator of Forests,
Kolappakkam, Chennai – 600 048.
3.The Tribunal for Disciplinary Proceedings,
Madurai. ...Respondents
PRAYER:- Writ Appeal - filed under Clause 15 of Letters Patent Act, to set
aside the order dated 12.03.2020 made in W.P.(MD)No.6361 of 2012 on the
file of this Court.
For Appellant : Mr.V.P.Rajan
For Respondents : Mr.N.Satheesh Kumar
Additional Government Pleader
****
1/4
https://www.mhc.tn.gov.in/judis
JUDGMENT
(Judgment of the Court was delivered by V.LAKSHMINARAYANAN, J.)
The appeal arises out of an order passed by learned Single Judge
of this Court in W.P.(MD)No.6361 of 2012. Under the impugned
Government Order, a punishment of postponement of increment for a
period of one year with cumulative effect was imposed. This has been
challenged before the learned Single Judge, as disproportionate.
2.The finding of the learned Single Judge is that the Writ
Petitioner has received money (bribe) for the purpose of permitting persons
to graze their cattle in the Government lands.
3.The learned Counsel for the appellant would submit that the
amounts were received in order to satisfy the wants of the superior official
and he did not receive any money for his own benefits.
4.It is a matter of bribe, whether it is received for himself or for
others. It is an offence against the society and the learned Single Judge has
appreciated this fact and held that the punishment is not disproportionate.
2/4
https://www.mhc.tn.gov.in/judis
We do not find any reason to interfere and this Writ Appeal is dismissed.
No costs.
[S.M.S.J.,] & [V.L.N.J.,]
NCC :Yes/No 03.10.2023
Index :Yes/No
Internet :Yes/No
cmr
To
1.The Government of Tamil Nadu,
represented by its Principal Secretary,
Environment and Forest Department,
Secretariat, Chennai – 600 009.
2.The Principal Chief Conservator of Forests,
Kolappakkam, Chennai – 600 048.
3.The Tribunal for Disciplinary Proceedings,
Madurai.
3/4
https://www.mhc.tn.gov.in/judis
S.M.SUBRAMANIAM, J.
AND V. LAKSHMINARAYANAN, J.
cmr
W.A.(MD)No.1700 of 2023
03.10.2023
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!