Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Tharanga Raman vs The State Of Tamil Nadu
2024 Latest Caselaw 54 Mad

Citation : 2024 Latest Caselaw 54 Mad
Judgement Date : 2 January, 2024

Madras High Court

V.Tharanga Raman vs The State Of Tamil Nadu on 2 January, 2024

Author: G.K.Ilanthiraiyan

Bench: G.K.Ilanthiraiyan

                                                                              W.P.No.11024 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 02.01.2024

                                                     CORAM:

                            THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                              W.P.No.11024 of 2022

                     V.Tharanga Raman                                         ...Petitioner
                                                         -Vs-

                     1. The State of Tamil Nadu
                        Represented by its Secretary,
                        Personnel and Administrative
                            Reforms Department,
                        Secretariat, Chennai – 9.

                     2. The State of Tamil Nadu,
                        Rep. by its Principal Secretary to Government,
                        Health & Family Welfare Department,
                        Secretariat, Fort St. George,
                        Chennai – 600 009.

                     3. The Director of Drugs Control,
                        Chennai – 600 006.

                     4. The Secretary,
                        Tamil Nadu Public Service Commission,
                        TNPSC Road,
                        Chennai – 600 003.                                    ... Respondents

                     Prayer: Writ Petition filed under Article 226 of the Constitution of India
                     praying to issue a Writ of Mandamus, to direct the respondents 1 to 4
                     prepare the seniority list for the purpose of promotion to the post of
                     Deputy Government Analyst and further promotion on the basis of merit
https://www.mhc.tn.gov.in/judis
                     Page 1 of 6
                                                                               W.P.No.11024 of 2022

                     i.e., the marks scored in the selection by TNPSC for appointment to the
                     post of Junior Analyst without considering the communal roster
                     points/order of communal rotation stimulated in the selection list
                     prepared by the TNPSC for appointment to the post of Junior Analyst in
                     the Tamil Nadu Medical Service, 2000-01 by considering objection made
                     by the petitioner dated 22.03.2022 and in accordance with law within a
                     time to be stipulated by this Court.
                                   For Petitioner  : Mr.P.Ganesan
                                   For Respondents
                                     For R1 to R3 : Dr.T.Seenivasan
                                                     Special Government Pleader
                                         For R4    : Mr.R.Baranidharan
                                                     Standing Counsel
                                                    ORDER

The writ petition has been filed to direct the respondents 1

to 4 prepare the seniority list for the purpose of promotion to the post of

Deputy Government Analyst and further promotion on the basis of merit

i.e., the marks scored in the selection by TNPSC for appointment to the

post of Junior Analyst without considering the communal roster

points/order of communal rotation stimulated in the selection list

prepared by the TNPSC for appointment to the post of Junior Analyst in

the Tamil Nadu Medical Service, 2000-01 by considering objection made

by the petitioner dated 22.03.2022 and in accordance with law within a

time to be stipulated by this Court.

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

2. Heard the learned counsel appearing on either side and

perused the materials placed before this Court.

3. Pursuant to the seniority list published by the respondent, on

22.03.2022, petitioner has sent objection to the respondents, to consider

the said seniority list only on the basis of merit i.e. marks secured by

them to the appointment of new Junior Analyst, without taking note of

the communal roster points/order of communal rotation for appointment

to the post of new Junior Analyst, in the light of the decision rendered by

the Hon'ble Supreme Court in SLA Nos. 2861- 2876 of 2020, confirming

the judgment passed by this Court in the case of K. Raja and Others vs

Additional Chief Secretary to Government and another reported in

2019 (6) CTC 750, wherein this Court has held that roster point cannot

be the basis for seniority giving adequate reasons both on law and fact

and declared Sections 1(2), 40(1) and 70 of the Tamil Nadu Government

Servants Service (Conditions of Service) Act 2016 as ultra vires and

unconstitutional. But so far, the petitioner's objection has not been

considered by the respondent.

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

3. The learned Special Government Pleader appearing for the

respondents 1 to 3, submitted that the said objection of the petitioner,

will be considered by the respondents by taking into account the

applications pending before the Hon'ble Supreme Court.

4. In the light of the above, this Court will not go into merits of

the case. However, directs the second respondent to consider the

petitioner's objection dated 22.03.2022 and pass orders on its own merits

and in accordance with law by taking into consideration the decision

sited supra, as early as possible, within a period of twelve weeks from the

date of receipt of a copy of this order. Till such time the respondents

shall not finalise the promotion to the post of Junior Analyst to Deputy

Government Analyst.

5. With the above directions, the Writ Petition stands disposed

of. There shall be no orders as to costs.

02.01.2024 Internet: Yes Index : Yes/No Speaking/Non Speaking order rts

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

To

1. The Secretary, State of Tamil Nadu, Personnel and Administrative Reforms Department, Secretariat, Chennai – 9.

2. The Principal Secretary to Government, State of Tamil Nadu, Health & Family Welfare Department, Secretariat, Fort St. George, Chennai – 600 009.

3. The Director of Drugs Control, Chennai – 600 006.

4. The Secretary, Tamil Nadu Public Service Commission, TNPSC Road, Chennai – 600 003.

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

G.K.ILANTHIRAIYAN. J,

rts

02.01.2024

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 : MAIMS

 
 
Latestlaws Newsletter