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

R.Jayaraman vs The Additional Chief Secretary
2024 Latest Caselaw 4951 Mad

Citation : 2024 Latest Caselaw 4951 Mad
Judgement Date : 4 March, 2024

Madras High Court

R.Jayaraman vs The Additional Chief Secretary on 4 March, 2024

                                                                    W.P.(MD).No.28163 of 2023




                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            DATED : 04.03.2024

                                                   CORAM

                             THE HONOURABLE MRS.JUSTICE L.VICTORIA GOWRI

                                       W.P.(MD).No.28163 of 2023
                                                 and
                                       W.M.P.(MD)No.24249 of 2023



                R.Jayaraman                                             ... Petitioner

                                                       Vs.


                1.The Additional Chief Secretary
                   to Government of Tamil Nadu,
                  Transport Department, Secretariat,
                  Chennai-09.

                2.The Tamil Nadu State Transport
                   Corporation (Kumbakonam) Ltd.,
                  Representated by its Managing Director,
                  Kumbakonam.

                3.The General Manager,
                  The Tamil Nadu State Transport
                   Corporation (Kumbakonam) Ltd.,
                  Nagapattinam Region,
                  Nagapattinam.




               1/10
https://www.mhc.tn.gov.in/judis
                                                                            W.P.(MD).No.28163 of 2023




                4.The Administrator,
                  The Tamil Nadu Transport Corporation,
                  Employees Pension Fund Trust,
                  Thiruvalluvar Illam,
                  Pallavan Salai,
                  Chennai-02.                                                   ... Respondents


                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 Government letter issued by the 1st
                respondent in Ref No.2048/E1/2022-2 Transport (E1) Department dated
                17.02.2023, quash the same in so far as restricting the payment of revised
                pension prospectively and freezing rate of Dearness Allowance at present rates
                and in so far as not giving any direction to 2nd respondent to pay other terminal
                benefits to the petitioner including difference amounts in Gratuity, Leave salary
                and Commuted value of Pension based on the revised salary payable to him as
                on the date of his retirement as per pay revision given under 14 th wage revision
                settlement sgined under section 12(3) of the I.D act dated 24.08.2022 and
                consequently directing the respondents to pay the petitioner, difference
                amounts in Gratuity, Leave salary and Commuted value of Pension and Revised
                Pension with arrears alongwith Dearness Allowance at the percentage of
                Dearness Allowance as fixed by the State Government to the in-service
                employees of the transport corporation based on such wages payable to him as
                on the date of his retirement that is as on 31.07.2022 in terms of the above
                settlement along with interest at the rate of 6% per annum within a time frame
                as may be fixed by this Court.



               2/10
https://www.mhc.tn.gov.in/judis
                                                                             W.P.(MD).No.28163 of 2023




                                     For Petitioner     : Mr.A.Rahul

                                     For R-1            : C.Baskaran,
                                                          Government Advocate

                                     For R-2 and R-3    : Mr.K.Ramaiah,
                                                          Standing Counsel

                                     For R-4            : Mr.S.C.Herold Singh,
                                                          Standing Counsel


                                                       ORDER

Heard, the learned Counsels on either sides. Carefully perused the

materials available on record.

2. The impugned letter dated 17.02.2023 obviously deprives the

petitioner's right to refixation of their terminal benefits including Gratuity,

Leave Salary, Commuted value of pension, monthly pension and family

pension, which was vested on them under clause 1 and 2 of the 14th wage

revision settlement. Since this deprivation of refixation of terminal benefits of

the petitioner, which was secured under the 14th wage revision settlement

arrived at, as a result of the collective bargaining between the representatives of

the State Government, State owned transport undertakings and the various trade

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

unions, with full and matured deliberation, after taking into account the interest

of the employees, the interest of the Transport Corporation and that of the state,

with a view to approximating towards the goal of a living wage as envisaged in

Article 43 of the Constitution, would amount to an unreasonable restriction,

the impugned letter will not stand the scrutiny of law and the same has to be

modified.

3. During the implementation of the 13th wage revision settlement, the

Government issued G.O.Ms.No.142 dated 26.08.2019, thereby directing to

implement the revision of the pension as per 7th pay commission to the

pensioners with notional effect from 01.01.2016 and with monetary benefits

prospectively, thereby freezing the dearness allowance at the present rates

without any change. The said G.O. was challenged by the pensioners by filing

W.P.(MD)No.1147 of 2020 etc., batch and a learned Single Judge of this Court,

by his order dated 02.03.2023 modified the aforesaid Government order with

certain directions. A Writ Appeal was preferred as against the said order of the

learned Single Judge in W.A.(MD)No.1240 of 2023 and the Hon'ble Division

Bench of this Court clearly indicating that executive instructions cannot

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

supersede the extant rules upheld the order passed by the learned Single Judge

and the relevant portion of which is extracted as follows:

“Once a particular decision of implementing the Revised Pay Rules, is implemented as such granting the benefits retrospectively, then at the time of carrying out of the same, it cannot proclaim one and restrict thereafter. In this regard, useful reference can be made to the Judgment of the Division Bench of this Court in Tamil Nadu Electricity Board and Another Vs. G.Sethuraman1 and Paragraph Nos. 13 and 14 of the said Judgment are extracted hereunder:

“13. In an oft quoted passage in East End Dwelling Co. Ltd v. Finsbury Borough Council, (1951) 2 All.E.R 587, Lord Asquith observed : -

" If you are bidden to treat an imaginary state of affairs as real, you must surely, unless prohibited from doing so, also imagine as real the consequence and incidents which, if the putative state of affairs had in fact existed, must inevitably have flowed from or accompanied it. The statute says that you must imagine a certain state of affairs; it does not say that having done so, you must cause or permit your imagination to boggle when it comes to the inevitable corollaries of that state of affairs"

The above observation has been quoted with approval by the Supreme Court in several decisions e.g. Bhavnagar University v. Palitana Sugar Mills Pvt. Ltd., AIR 2003 SC 511 (para-33), C.W.T v.

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

Trustees of H. E.H., (2003) 5 SCC 122 (para-20), Dipak Chandra Ruhidas v. Chandan Kumar Sarkar, (2003) 7 SCC 66 (para-12), etc.

14. In the present case, the legal fiction which has been created by order dated 7.6.1996 is that the writ petitioner is deemed to have been retrospectively promoted as Executive Engineer from 9.6.1988.

Hence full effect must be given to this legal fiction, and for all purposes we have to treat it as if the writ petitioner had in fact been promoted as Class I officer from 9.6.1988, and our eyes should not boggle half way. For these reasons, we fully agree with the view taken by the learned single Judge in the impugned judgment.”

Thus it can be seen that in the instant case also, after making a conscious decision implementing the order partly by way of Statutory Rule and partly by way of extending the benefit, at the final lap, the eyes of the Government had boggled. Therefore the same is impermissible. ”

4. The same was further challenged by the respondent Corporation before

the Hon'ble Supreme Court by filing a SLP in (C) No.27785 of 2023 and the

Hon'ble Apex Court, by its order dated 06.02.2024 dismissed the same. In the

same manner, after having arrived at a settlement by signing the 14th wage

revision settlement, in the instant lis, the Government has issued the impugned

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

Government letter dated 17.02.2023, in similar lines to the modified

G.O.Ms.No.142, dated 26.08.2019, thereby directing the respondents to

implement the revision of the pension with notional effect from 01.09.2019 and

with monetary benefits prospectively and freezing the dearness allowance at the

present rates without any change.

5. Fully fortified by the judgment passed by the Hon'ble Division Bench

of this Court in the case discussed supra, I hereby observe that once a particular

decision of implementing revision of wages is implemented as such granting

the benefits retrospectively, then at the time of carrying out of the same, it

cannot proclaim one and restrict thereafter. Concluding that a Government

letter cannot over rule the extant rules, when the rules says that the employees

are entitled to the benefits immediately after retirement, the employees who

worked in the Transport Corporation who have retired between 01.09.2019 and

31.07.2022 are entitled to receive revised monetary benefits from the date on

which revised monetary benefits were given to the working employees under

the 14th wage revision settlement.

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

6. Hence, in view of the fact that the pension has been revised in terms of

the 14th wage revision settlement and rule 15 of the Tamil Nadu State Transport

Corporation Employees Pension Fund Rules, pensionable salary shall be the

last drawn basic salary and taking into account that, the last drawn basic salary

has been revised in terms of the 14th wage revision settlement, impugned letter

is hereby modified by directing the respondents to revise the monetary benefits

and the difference in the revised pension is payable from the date on which the

revised monetary benefits were given to the working employees under the 14th

wage revision settlement.

7. Further with regard to the dearness allowance the retired employees

are entitled to the percentage of the dearness allowances as fixed by the State

Government to the inservice employees. The respondents are directed to

calculate the difference in gratuity and leave salary from the date of retirement.

Further, the respondents are directed to calculate the arrears of pension and

salary payable to the petitioners and settle the entire benefits within a period of

twelve (12) weeks from the date of receipt of a copy of this order.

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

8. Accordingly, this Writ Petition stands disposed of. No costs.

Consequently, connected miscellaneous petition is closed.




                                                                                04.03.2024

                NCC               : Yes / No
                Index             : Yes / No
                Internet          : Yes
                Sml
                To

                1.The Additional Chief Secretary
                   to Government of Tamil Nadu,
                  Transport Department, Secretariat,
                  Chennai-09.

                2.The Tamil Nadu State Transport
                   Corporation (Kumbakonam) Ltd.,
                  Representated by its Managing Director,
                  Kumbakonam.

                3.The General Manager,
                  The Tamil Nadu State Transport
                   Corporation (Kumbakonam) Ltd.,
                  Nagapattinam Region,
                  Nagapattinam.

                4.The Administrator,
                  The Tamil Nadu Transport Corporation,
                  Employees Pension Fund Trust,
                  Thiruvalluvar Illam,
                  Pallavan Salai,
                  Chennai-02.




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





                                   L.VICTORIA GOWRI, J.

                                                             Sml









                                                    04.03.2024





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