Citation : 2023 Latest Caselaw 11994 Mad
Judgement Date : 7 September, 2023
W.P.(MD).No.20923 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 07.09.2023
CORAM
THE HONOURABLE MRS.JUSTICE L.VICTORIA GOWRI
W.P.(MD).No.20923 of 2023
and
W.M.P(MD)No.17327 of 2023
K.Murugesan ... Petitioner
Vs.
1.The State of Tamil Nadu,
Represented by its Secretary to Government,
Home Department,
Fort St. George,
Chennai-600 009.
2.The Director General of Police,
Kamarajar Salai,
Mylapore,
Chennai-600 004.
3.The Deputy Inspector of General of Police,
Dindigul Range,
Dindigul.
4.The Superintendent of Police,
Theni District,
Theni.
5.The Accountant General (Accounts & Entitlement),
Pension Section – 15,
No.361, Anna Salai,
Chennai-600 018. ... Respondents
https://www.mhc.tn.gov.in/judis
1/7
W.P.(MD).No.20923 of 2023
Prayer : Writ Petition filed under Article 226 of the Constitution of India,
praying this Court to issue a Writ of Certiorarified Mandamus, to call for the
records pertaining to the impugned order bearing No.C.No.A1/46451/2017,
dated 13.06.2019 on the file of the fourth respondent and quash the same as
illegal and consequently direct the respondents to upgrade the petitioner's post
as well as revision of pay and other benefits by implementing the G.O(Ms)No.
15, dated 07.01.2010.
For Petitioner : Mr.R.Shankar Ganesh
For R1 – R4 : Mr.M.Prakash
Additional Government Pleader
For R5 : M/s.S.Mahalakshmi
Standing Counsel
ORDER
This Writ Petition has been filed for issuance of Writ of Certiorarified
Mandamus, to call for the records pertaining to the impugned order bearing
No.C.No.A1/46451/2017, dated 13.06.2019 on the file of the fourth respondent
and quash the same as illegal and consequently direct the respondents to
upgrade the petitioner's post as well as revision of pay and other benefits by
implementing the G.O(Ms)No.15, dated 07.01.2010.
https://www.mhc.tn.gov.in/judis
W.P.(MD).No.20923 of 2023
2. When the writ petition was taken up for hearing, the learned Special
Government Pleader appearing for the respondents submitted that the issue of
granting upgradation / promotion to the next level in the Police Department was
considered by the Hon'ble Full Bench of this Court vide order, dated
04.02.2022 passed in State of Tamil Nadu and others Vs. C.Srinivasan (W.A.
Nos. 3748 of 2019 etc., dated 04.02.2022) reported in 2022 (1) CTC 833. The
issue that was referred is whether the upgradation / promotion to the next level
can be granted only on completion of qualifying service as prescribed by the
relevant Government Orders or can it be granted as deemed upgradation or
deemed promotion. The Hon'ble Full Bench of this Court has held that the
proposition laid down in the case of The Principal Secretary to Government
Vs. V.Ramachandran and others [Review Application Nos.70 to 79 etc. of
2015 dated 22.03.2017] is correct proposition of law. The judgment rendered in
the case of The Government of Tamil Nadu represented by Home Secretary
Vs. V.Samy and others [W.A.(MD).No.1506 of 2011 etc. batch dated
17.06.2013], did not lay down correct proposition of law and the Hon'ble Full
Bench overruled the judgment of Sami's case (stated supra). The Hon'ble Full
Bench has held that there is no question of deemed upgradation or deemed
promotion and the benefit can be extended only on completion of qualifying
service in each level. The relevant portion of the order is extracted hereunder:
https://www.mhc.tn.gov.in/judis
W.P.(MD).No.20923 of 2023
“We hold that the Division Bench in V.Samy case did not lay down the law correctly and we uphold the law laid down in V.Ramachandran case to the extent that there is no deemed upgradation or deemed promotion contemplated in the relevant Government orders and the benefit of upgradation/promotion to the next level can be granted/claimed only on completion of the qualifying service in each level/rank as prescribed in the relevant Government Orders. At the risk of repetition, insofar as understanding the expression “retrospective operation” is concerned, we hold that the Government Orders operate prospectively but it imposes/grants new results in respect of a past event. In other words, the Government Order operates forward but it looks backward and in that it attaches new consequences for the future to an event that took place before the Government Order was issued. If the Government Orders are understood in this perspective, there is no need to get into the issue of “retrospective operation”. Thus, we are of the view that the Division Bench while rendering the judgment in V.Ramachandran case dealt with the Government orders in its proper perspective and the judgment in V.Samy case is hereby overruled.”
3. Following the Hon’ble Full Bench judgment, the Hon’ble Division
Bench of this Court in a batch of writ petitions in W.A.Nos.3748 of 2019 etc.,
has allowed the Writ Appeals filed by the State.
https://www.mhc.tn.gov.in/judis
W.P.(MD).No.20923 of 2023
4. At this juncture, the learned Counsel appearing for the petitioner
submitted that against the judgment of Ramachandran's case (stated supra),
S.L.P. No(s).6980 to 6996 of 2018 was filed and the case is pending. The
learned Special Government Pleader submitted that the similar plea was
submitted before the learned Single Judge while considering the case filed in
W.P.(MD).No.17111 of 2019, wherein, the said Writ Petition was dismissed
vide order, dated 02.03.2022 and the relevant portion is extracted hereunder:
“3. However, this Court is of the considered opinion that in the event of disposal of the Special Leave Petition by the Hon'ble Supreme Court of India, if any benefit is granted, thereafter, the petitioner is at liberty to claim the same based on the judgment to be passed by the Hon'ble Supreme Court of India”.
5. Hence, following the aforesaid order of the Hon'ble Full Bench of this
Court, dated 04.02.2022 and the judgment, dated 15.03.2022 rendered by
Hon’ble Division Bench in a batch of writ petitions in W.A.Nos.3748 of 2019
etc., and the judgment rendered in W.P.(MD).No.17111 of 2019 by learned
Single Judge, this Court is inclined to dismiss the present Writ Petition.
Accordingly, this Writ Petition stands dismissed. However, if any benefit is
granted in Special Leave Petition by the Hon'ble Supreme Court, the petitioner
https://www.mhc.tn.gov.in/judis
W.P.(MD).No.20923 of 2023
is at liberty to claim the same after the disposal of the SLP. There shall be no
order as to costs. Consequently, connected Miscellaneous Petition stands
closed.
07.09.2023
NCC : Yes / No
Index : Yes / No
Internet : Yes
gbg/btr
To
1.The Secretary to Government,
The State of Tamil Nadu,
Home Department,
Fort St. George,
Chennai-600 009.
2.The Director General of Police,
Kamarajar Salai,
Mylapore,
Chennai-600 004.
3.The Deputy Inspector of General of Police, Dindigul Range, Dindigul.
4.The Superintendent of Police, Theni District, Theni.
https://www.mhc.tn.gov.in/judis
W.P.(MD).No.20923 of 2023
L.VICTORIA GOWRI, J.
gbg/btr
W.P.(MD).No.20923 of 2023
07.09.2023
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!