Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Secretary To Government vs N.Namasivayam
2024 Latest Caselaw 15955 Mad

Citation : 2024 Latest Caselaw 15955 Mad
Judgement Date : 19 August, 2024

Madras High Court

The Secretary To Government vs N.Namasivayam on 19 August, 2024

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

    2024:MHC:3102



                                                                         W.A.Nos.2103 & 2106 of 2021



                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                        RESERVED ON           : 30.07.2024

                                        PRONOUNCED ON         : 19.08.2024

                                                    CORAM

                           THE HONOURABLE Mr.JUSTICE S.M.SUBRAMANIAM
                                                      AND
                              THE HONOURABLE Mr.JUSTICE C.KUMARAPPAN

                                        W.A.Nos.2103 & 2106 of 2021
                                                    and
                         CMP.Nos.13339, 13350, 13351 of 2021 & 19543 & 19546 of 2022

                  WA.No.2103 of 2021

                  1. The Secretary to Government,
                     Home (SC) Department
                     Fort St. George,
                     Secretariat, Chennai-600 009.
                  2. The Additional Director of Police and
                     Director of Fire and Rescue Services,
                     Office of the Tamil Nadu Fire and Rescue Services Department,
                     Chennai-600 008.
                                                                                  ... Appellants
                                                        Vs.
                  N.Namasivayam
                                                                               ... Respondent
                  Prayer: Writ Appeal filed under Clause 15 of Letters Patent praying to set
                  aside the order dated 30.08.2019 passed in W.P.No.25362 of 2013 and allow
                  this writ appal.


                 1/20
https://www.mhc.tn.gov.in/judis
                                                                          W.A.Nos.2103 & 2106 of 2021



                  WA.No.2106/2021

                  1. The Principal Secretary to Government,
                     Home (Police-XVII) Department,
                     Government of Tamil Nadu,
                     Fort St. George, Secretariat,
                     Chennai-600 009.

                  2. The Director Fire and Rescue Services Tamil Nadu,
                     Office of the Director Fire and Rescue Services Services,
                     No.1, Greams Road,
                     Chennai-600 008.
                                                                                    ... Appellants
                                                        Vs.
                  1. N.Namasivayam

                  2. The Secretary,
                     Tamil Nadu Public Service Commission,
                     Greams Road,
                     Chennai-600 006.
                                                                                 ... Respondents

                  Prayer: Writ Appeals filed under Clause 15 of Letters Patent praying to set

                  aside the order dated 30.08.2019 passed in W.P.No.30766 of 2013 and allow

                  the writ appeal.

                                  For Appellants   : Mr.Haja Nazirudeen
                                  in both WAs        Additional Advocate General
                                                     assisted by Mr.V.Nanmaran
                                                     Additional Government Pleader

                                  For Respondents : Mr.S.Kanniah
                                  in both WAs
                                                     *****



                 2/20
https://www.mhc.tn.gov.in/judis
                                                                              W.A.Nos.2103 & 2106 of 2021



                                         COMMON JUDGMENT

[Judgment of the Court was made by C.KUMARAPPAN, J.]

The respondents 1 and 2 before the writ Court are the appellants

herein. The petitioner is the respondent in the Writ Appeal.

2. For the sake of convenience, the parties will be referred to according

to their litigative status before the Writ Court.

3. Short facts which give rise to the instant writ appeals is that, the

petitioner preferred a writ petition in WP.No.25362 of 2013 seeking a

direction to pay the monetary and all other service benefits due to the

petitioner, treating him that he was deemed to have been retired from the

services as Deputy Director of Fire and Rescue Services with effect from

31.01.2008.

4. Apart from the above writ petition, the petitioner has also filed yet

another writ petition in WP. No. 30766 of 2013 seeking to quash the

G.O.Ms.No.748, Home (Police-XVII) Department dated 26.09.2013 by and

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

in which the petitioner was terminated from the services for his proved

misconduct.

5. The Writ Court, after having considered the submissions made by

either side, and on the basis of the order passed in the batch of connected writ

petitions between the same parties in the previous writ proceedings in

WP.Nos.35217 of 2005, 5398 of 2006, 22850 & 25550 of 2008, 4211, 4212

and 6517 of 2009, has arrived at a conclusion that there are no occasions for

the authority to proceed further against the petitioner and such order is

nothing but, overreaching the order of the Writ Court and ultimately set aside

the order of punishment.

6. According to the petitioner, when he was serving as a Deputy

Director of Fire and Rescue Services, he was served with a charge

Memorandum dated 05.01.2005. Thereafter, he was directed to submit an

explanation. On submission of explanation, a domestic enquiry was

conducted and one Mr.C.V.S.Rao was appointed as Enquiry Officer. The

Enquiry Officer on completing the enquiry, has submitted his enquiry report

holding that among 4 charges, only the count (ii) and (iii) of Charge No.1 and

charge No.4 are proved and other charges not proved.

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

7. However, the appointing authority has deviated from the finding of

the Enquiry Officer and on furnishing the copy of the enquiry report has

called for further explanation from the delinquent officer. Since he has not

submitted any further explanation, a punishment of dismissal of service was

imposed against the petitioner.

8. The learned counsel for the petitioner would vehemently contend

that by virtue of earlier writ proceedings, the petitioner was deemed to have

been retired from service and that all the previous disciplinary proceedings

have been quashed. Therefore, contended that he is entitled for all terminal

benefits. Apart from that, it is also the submission of the learned counsel for

the petitioner that the order of dismissal is nothing but, an act contrary to the

findings rendered in earlier round of litigation in WA.Nos.999 and 1578 of

2010. The learned counsel for the petitioner would further submit that even

the punishment imposed against the petitioner is disproportionate to the

gravity of the charges. Hence, would contend that the order of the Writ Court

is well merited and does not require any interference.

9. Per Contra, the learned Additional Advocate General Mr.Haja

Nazirudeen assisted by Mr.Nanmaran, Additional Government Pleader would

vehemently contend that as against the petitioner, they have issued three

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

charge memorandums dated 26.08.1997, 18.02.2000 and on 05.01.2005. It

is the submission of the learned Additional Advocate General that in earlier

round of litigation in WA.Nos.999 & 1578 of 2010, the charges in respect of

two charges qua 26.08.1997 and 18.02.2000 were quashed. Whereas, the

impugned charge memorandum dated 05.01.2005 has been challenged by the

petitioner in WP.Nos.4211 & 4212 of 2009. Though WP.Nos.4211 & 4212

of 2009 have been disposed of along with other writ petitions, where the

other two charge proceedings dated 26.08.1997 and 18.02.2000 were under

challenge, the Writ Court has dismissed all the writ petitions giving liberty to

the Management to proceed against the writ petitioner in accordance with

law.

10. However, the writ petitioner has preferred writ appeals in

WA.Nos.999 and 1578 of 2010. Pertinently, the petitioner did not file any

writ appeal against WP.Nos.4211 & 4212 of 2009, where the challenge of

charge memorandum dated 05.01.2005 was dismissed. Therefore, according

to the learned Additional Advocate General, the submissions made by the

petitioner herein that, charge memorandum dated 05.01.2005 and the

punishment imposed against the petitioner in pursuance of the charge

memorandum is not valid, cannot be countenanced. It is also the submission

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

of the learned Additional Advocate General that the punishment imposed

against the petitioner is proportionate to the gravity of charges. It is also the

submission of the learned Additional Advocate General that while exercising

the power of judicial review, the writ Court cannot go into the proportionality

of the punishment, unless the punishment is shockingly disproportionate.

Therefore, the learned Additional Advocate General would submit that the

order of the learned Single Judge is liable to be interfered with.

11. We have given our anxious consideration to either side

submissions.

12. Before we delve into the disputed facts, it is pertinent to refer

certain material details. As against the petitioner, three charge memorandums

were issued on 26.08.1997, 18.02.2000 and on 05.01.2005. Against all of

the charge memorandums qua dated 26.08.1997, 18.02.2000 and

05.01.2005, a batch of writ petitions in WP.Nos.15217 of 2005, 5390 of

2006, 22850 & 25550 of 2008 and 4211, 4212 and 6517 of 2009 were filed.

The same were disposed of on 15.03.2010, through which all the writ

petitions were dismissed. The resultant consequence is that the Writ Court

has upheld all the three charge memorandums.

13. However, the petitioner preferred Writ Appeal in WA.Nos.999 &

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

1578 of 2010 and the same was disposed on 24.01.2012. If we closely peruse

the order of the Writ Appeal with forensic inquest, the same has been filed

only against the order dated 15.03.2010 made in WP.Nos.35217 of 2005 and

25550 of 2008. Therefore, it is amply clear that though the writ petitions

relating to all the three charges have been disposed of by common order, in

respect of the 3rd charge memorandum dated 05.01.2005, which has been

challenged and was dismissed in WP.No.4212 of 2009 and 4211 of 2009 has

not been taken by way of writ appeal. Therefore, the 3rd charge

memorandum still has force as against the petitioner and the respondents-

disciplinary authority has got every right to proceed against the said charge

memorandum. Here, the punishment of dismissal of service was ordered vide

impugned G.O.Ms.No.748 dated 26.09.2013, which arisen only in pursuance

of the charge memorandum dated 05.01.2005.

14. Now, with that background, if we look at the impugned order of

the learned Single Judge, the learned Single Judge has proceeded under the

premise that all the three charge memorandums have been quashed in the

Writ Appellate Court in WA.Nos.999 & 1578 of 2010. Only in that context,

the learned Single Judge has allowed the writ petition, thereby the order of

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

dismissal was set aside.

15. To understand the issue lucidly and for ready reference, this Court

deems it appropriate to extract the findings rendered by the learned Single

Judge made in paragraphs 16 and 17:-

“16. The order of learned Single Judge dismissing the Writ Petition No.5398 of 2006 and WP.Nos.4211 and 6517 of 2009 thus stands set aside. By the impugned order dated 26.09.2013, bearing G.O.Ms.No.748 Home (Police-XVII) Department, the respondent has set aside the findings of the enquiry officer regarding count 1, 4 of Charge-I, Charge-II and Charge-III, and has imposed the punishment of dismissal from service. The first respondent while passing impugned order accepted the recommendation of the Public Service Commission. The question which arises as to whether after the Division Bench has set aside the order of the learned Single Judge dismissing the Writ Petition Nos. 5398 of 2006, 4211 and 6517 of 2009, could the department have proceeded ahead with departmental proceedings?. It is further pertinent to note that in any event, the time limit fixed by this Court in WP.No.2252 of 2008 of three months had not been to adhere to. Time was not extended by this Court. The enquiry could not been continued further. In any event, the judgment of the learned Single Judge in WP.No.5398 of 2006 and WP.No.4211 and 6517 of 2009, has been set aside. The result would be that the Writ Petition Nos.4211 and 6517 of 2009, with prayer to quash the impugned proceedings dated 18.02.2000 and

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

31.08.2005, of the 2nd respondent, stands allowed. As a result Writ Petitions stands allowed. There is thus no occasions for the authority to proceed further and pass G.O.Ms.No.748 Home (Police-XVII) Department dated 26.09.2013, imposing of punishment of dismissal of service.

17. The fact that the Division Bench has set aside the judgment of the learned Single Judge would mean that the Division Bench of this Court has held that the aforesaid prayers in WP.No.35217 of 2015, the prayer in WP.No.2550 of 2008 and the prayer in WP.No.4221 of 2009, stands allowed. The impugned order dated 26.09.2013 is in fact over reaching the orders of this Court in WA.No.999 and 1578 of 2010. The petitioner is deemed to be retired from 31.01.2008. The Writ Petition has to be allowed and the order dated 26.09.2013 in G.O.Ms.No.748 Home (Police-XVII) Department, needs to be set aside. No Costs. Consequently, the connected miscellaneous petitions are closed.”

16. Now that we have found that the petitioner has not filed any writ

appeal against the order passed in WP.No.4211 & 4212 of 2009. As such the

3rd charge memorandum dated 05.01.2005 was in force. Therefore, the

disciplinary proceedings pursued by the Department on the basis of above

charge, and ended in dismissal cannot be found faulted with.

17. If that being the case, now the next point to be considered is,

whether the Disciplinary Authority has followed the due procedure in

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

conducting the domestic enquiry. It is not in serious dispute about the due

procedure followed by the respondent-Authority. However, it is the

submission of the learned counsel for the petitioner that the punishment

imposed against the petitioner is shockingly disproportionate to the gravity of

the charge. In this regard, the learned counsel would submit that, according

to enquiry report, charge in respect of Count (i) and Count (iv) of Charge-I,

Charge-II, and Charge-III was not proved. However, the disciplinary

authority has deviated from the said finding. The only proven charge is in

respect of Count (ii) and Count (iii) of Charge-I. According to the petitioner,

they are only minor in nature, which does not require any capital punishment.

18. It is also the contention of the learned counsel for the petitioner that

the charge in respect of Count (i) and (iv) of Charge-I are nothing but the stay

of the petitioner in the Hotel instead of the official residence alloted to him.

The Charge-II, which was held to be not proved by the Enquiry Officer and

deviated by the Appointing Authority is in respect of delay of 7 years in

passing final order in a disciplinary proceedings against the subordinates.

The Charge-II and III are also relates to delay in passing final orders. These

charges, according to the learned counsel for the petitioner, do not warrant

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

any capital punishment.

19. While perusing the G.O.Ms.No.748 dated 26.09.2013, the

Disciplinary Authority has stated as to why they are deviating from the

findings recorded by the Enquiry Officer, and also in categorical terms

recorded that the petitioner did not submit any further explanation to the

reason assigned for deviation. Therefore, it is the contention of the learned

Additional Advocate General that when the Disciplinary Authority deviated

from the findings of the Enquiry Officer, it is the duty of the petitioner to

explain as to why the Disciplinary Authority should not deviate from the

findings rendered by the Enquiry Officer. In this case, the petitioner has not

availed such an opportunity.

20. It is well settled principle of law that while this Court exercising the

power of judicial review cannot go into the veracity of the ultimate decision

taken by the Disciplinary Authority, except whether the Disciplinary

Authority has followed all the due procedures while taking such decision. In

this regard, it is useful to refer the following precedents:-

(i) In B.C.Chaturvedi Vs. Union of India reported in (1995) 6 SCC 749, the Hon'ble Supreme Court has held as follows. The relevant paragraphs are paragraphs 12 & 18 and the same read as follows:-

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

“12. Judicial review is not an appeal from a decision but a review of the manner in which the decision is made. Power of judicial review is meant to ensure that the individual receives fair treatment and not to ensure that the conclusion which the authority reaches is necessarily correct in the eye of the court. When an inquiry is conducted on charges of misconduct by a public servant, the Court/Tribunal is concerned to determine whether the inquiry was held by a competent officer or whether rules of natural justice are complied with. Whether the findings or conclusions are based on some evidence, the authority entrusted with the power to hold inquiry has jurisdiction, power and authority to reach a finding of fact or conclusion. But that finding must be based on some evidence. Neither the technical rules of Evidence Act nor of proof of fact or evidence as defined therein, apply to disciplinary proceeding. When the authority accepts that evidence and conclusion receives support therefrom, the disciplinary authority is entitled to hold that the delinquent officer is guilty of the charge. The Court/Tribunal in its power of judicial review does not act as appellate authority to reappreciate the evidence and to arrive at its own independent findings on the evidence. The Court/Tribunal may interfere where the authority held the proceedings against the delinquent officer in a manner inconsistent with the rules of natural justice or in

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

violation of statutory rules prescribing the mode of inquiry or where the conclusion or finding reached by the disciplinary authority is based on no evidence. If the conclusion or finding be such as no reasonable person would have ever reached, the Court/Tribunal may interfere with the conclusion or the finding, and mould the relief so as to make it appropriate to the facts of each case.

13. ..............

14. ...............

15. ...............

16. ................

17. ................

18. A review of the above legal position would establish that the disciplinary authority, and on appeal the appellate authority, being fact-finding authorities have exclusive power to consider the evidence with a view to maintain discipline. They are invested with the discretion to impose appropriate punishment keeping in view the magnitude or gravity of the misconduct. The High Court/Tribunal, while exercising the power of judicial review, cannot normally substitute its own conclusion on penalty and impose some other penalty. If the punishment imposed by the disciplinary authority or the appellate authority shocks the conscience of the High Court/Tribunal, it would appropriately mould the relief, either directing the

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

disciplinary/appellate authority to reconsider the penalty imposed, or to shorten the litigation, it may itself, in exceptional and rare cases, impose appropriate punishment with cogent reasons in support thereof.

(Emphasis supplied by this Court)

(ii) In Deputy General Manager (Appellate Authority) Vs. Ajai Kumar Srivastava reported in (2021) 2 SCC 612, the Hon'ble Supreme Court held that if the decision is against the natural justice, then the same can be interfered. The relevant paragraphs are paragraphs 25 & 29 and the same read as follows:-

“25. It is thus settled that the power of judicial review, of the Constitutional Courts, is an evaluation of the decision-making process and not the merits of the decision itself. It is to ensure fairness in treatment and not to ensure fairness of conclusion. The Court/Tribunal may interfere in the proceedings held against the delinquent if it is, in any manner, inconsistent with the Rules of natural justice or in violation of the statutory Rules prescribing the mode of enquiry or where the conclusion or finding reached by the disciplinary authority if based on no evidence. If the conclusion or finding be such as no reasonable person would have ever reached or where the conclusions upon consideration of the evidence reached by the disciplinary authority is perverse or suffers from patent error on the face of record or based on no evidence at all, a writ of certiorari could be issued. To sum up, the scope of judicial review cannot be extended

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

to the examination of correctness or reasonableness of a decision of authority as a matter of fact.

26. ......

27. .......

28. ........

29. The Constitutional Court while exercising its jurisdiction of judicial review Under Article 226 or Article 136 of the Constitution would not interfere with the findings of fact arrived at in the departmental enquiry proceedings except in a case of mala fides or perversity, i.e., where there is no evidence to support a finding or where a finding is such that no man acting reasonably and with objectivity could have arrived at that findings and so long as there is some evidence to support the conclusion arrived at by the departmental authority, the same has to be sustained.”

21. Therefore, the principles emerging from the above precedents are

as follows:-

(i) Power of Judicial review is not like an appeal. But such power is meant to ensure that the individual receives fair treatment and to ensure the compliance of natural justice.

(ii) The power of judicial review is not like a appellate remedy to substitute its own finding, unless the findings of the Disciplinary Authority and Appellate Authority is perverse and without evidence.

(iii) The High Court had no jurisdiction to review the penalty, unless it is shockingly disproportionate.

(iv) Since because there is a possibility to arrive at yet

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

another finding, cannot be a reason to substitute the finding of the disciplinary Authority.

(v) The judicial review is meant only to ensure fairness in treatment and not to ensure fairness of conclusion.

(vi) While exercising the power of judicial review, so long as there is some evidence to support the conclusion arrived at by the departmental authority, the same has to be sustained.

22. Here in this case, admittedly the petitioner did not dispute and raise

any objection in respect of the procedures followed by the Disciplinary

Authority. However, it is their submission that by way of earlier writ

proceedings, all the charge memorandums have been quashed and that the

Writ Court has declared that he has been deemed to have been retired from

service. Whereas, elsewhere in this order, we have demonstrated that the

Writ Court has gone on the wrong premise that the charge memorandum

dated 05.01.2005 was quashed, contrary to the factual position. Therefore, if

we go by the above discussion, it is apparent that the 3rd charge memorandum

dated 05.01.2005 holds good against the petitioner, and that the Disciplinary

Authority has followed all due procedures.

23. Coming to the proportionality of the punishment, it is the

https://www.mhc.tn.gov.in/judis W.A.Nos.2103 & 2106 of 2021

submission of the learned counsel for the petitioner that it was only a mere

stay in the private hotel and delay in passing final order. However, according

to the Disciplinary Authority, wherever the petitioner has stayed, he has

favoured the said hotel in getting the No Objection certificate contrary to

Rules. Therefore, they contended that it is nothing but a quid pro quo, which

argument is liable to be accepted. Therefore, the Disciplinary Authority has

rightly construed such conduct and has imposed a capital punishment.

Therefore, this Court could not find any infirmity in the order passed by the

Disciplinary Authority vide G.O.Ms.No.748 dated 26.09.2013. Thus, the

appellant made out a case for interference in the order of the writ Court.

24. In the result, these Writ Appeals are allowed. Consequently, the

impugned writ order dated 30.08.2019 passed in W.P.No.25362 & 30766 of

2013 is set aside. No costs. Consequently, connected CMPs are also closed.

                                                                     [S.M.S., J.]     [C.K., J.]
                                                                               19.08.2024
                  kmi
                  Index : Yes
                  Speaking order : Yes
                  Neutral Citation : Yes





https://www.mhc.tn.gov.in/judis
                                                          W.A.Nos.2103 & 2106 of 2021




                  To
                  The Secretary,
                  Tamil Nadu Public Service Commission,
                  Greams Road,
                  Chennai-600 006.





https://www.mhc.tn.gov.in/judis
                                          W.A.Nos.2103 & 2106 of 2021



                                   S.M.SUBRAMANIAM, J.
                                                  and
                                      C.KUMARAPPAN, J.

                                                                kmi




                                       Pre-delivery judgment in
                                  W.A.Nos.2103 & 2106 of 2021




                                                       19.08.2024




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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter