Citation : 2024 Latest Caselaw 21806 Mad
Judgement Date : 20 November, 2024
W.P.No.16282 of 2020
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 20.11.2024
CORAM:
THE HONOURABLE MR. JUSTICE J.SATHYA NARAYANA PRASAD
W.P.No.16282 of 2020
and
W.M.P.Nos.20361, 20363 & 20364 of 2020
1.R.Sathish
2.G.Pannerkumar
3.R.Manikandan
4.R.Manikandan
5.V.Narayanan
6.S.Illayaraja
7.P.Arulnathan
8.Selvakumar ...Petitioners
-Vs-
1.The Principal Chief Conservator of Forest,
Panagal Buildings,
Saidapet, Chennai – 600 015.
2.M.Ganapathy
3.M.Perumal
4.P.Rajeskaran
5.P.Ragu
6.A.Shanmuga Sundaram
7.A.Kalyana Sundaram
8.K.Umasankar
9.V.Rajendran
10.J.Dilli
11.K.Sudhakar
12.N.Nallasivam
13.P.P.Murugesan
https://www.mhc.tn.gov.in/judis
1/6
W.P.No.16282 of 2020
14.K.Kannan
15.M.Sivakumar
16.P.A.Karthikeyan
17.J.Deva
18.P.Aruchamy
19.V.Vishwanathan
20.K.Venkatachalam
21.C.G.Venkatesan
22.S.Palani
23.B.Ravi
24.G.Velmurugan
25.G.Perumal
26.K.Chinnadurai
27.P.Senthil
28.D.Viswanathan
29.K.Ganapathy
30.A.Kannan
31.S.Balasundaram
32.K.Ambalavanan
33.K.Mahadeva Pandian
34.S.A.Sankar Raja
35.U.Saravanan
36.R.Ramesh
37.M.Manikandan
38.R.Gandhi Raja
39.M.Jeyapal
40.A.Jayabal
41.C.Sivakumar
42.M.Anandan
43.A.Mahalingam
44.S.Ravikumar
45.E.Rajasekaran
46.K.Nethaji
47.M.Mani
48.K.Vinayaga Moorthy
49.K.Gurunathan
50.R.G.Suresh Babu
51.T.S.Radhakrishnan
52.R.E.Ganesan
https://www.mhc.tn.gov.in/judis
2/6
W.P.No.16282 of 2020
53.K.Sivakumar
54.A.Nirmal Ashok Kumar
55.C.Mohanasundaram
56.R.Mohan
57.A.Mohan
58.M.Pavun
59.B.Elumalai
60.K.Shankar
61.M.Moorthy
62.P.Senthil Ragavan
63.M.Ganesamoorthy
64.K.Paramasivan
65.P.Sivanpandian
66.K.Thavamurugan
67.G.Suresh
68.M.Suresh Anand
69.S.Baladhandapani
70.P.Muthukumaran
71.S.Alaguraja
72.V.Rajeshkannan ...Respondents
Prayer: Writ Petition filed under Article 226 of the Constitution of India,
praying for the issuance of a direction in the nature of Writ of Certiorarified
Mandamus, calling for the records of the first respondent in
Ref.No.AB1/21033/2013 dated 09.09.2019 and consequential panel for the
year 2016-17 of the first respondent in proceedings No.AB1/32897/2015
dated 12.10.2020 and quash the same and consequently direct the first
respondent to prepare a fresh Seniority List by following the judgment of the
Hon'ble Division Bench in W.A.No.811 of 2011 etc., dated 17.04.2018 and
the Tamil Nadu Forest Subordinate Service Rules and pass such further
orders.
For Petitioner : Mr.K.Rajendra Prasad
https://www.mhc.tn.gov.in/judis
3/6
W.P.No.16282 of 2020
For R1 : Mr.S.Rajesh
Government Advocate
For R44, R70,
R71 & R72 : Mr.G.Prabhu Rajadurai
For R2 to R43
R45 to R69 : No appearance
ORDER
This writ petition is filed to quash the impugned order passed by
the first respondent in Ref.No.AB1/21033/2013 dated 09.09.2019 and
consequential panel for the year 2016-17 of the first respondent in
proceedings No.AB1/32897/2015 dated 12.10.2020 and directing the first
respondent to prepare a fresh Seniority List by following the judgment of the
Division Bench of this Court in W.A.No.811 of 2011 etc., dated 17.04.2018
and the Tamil Nadu Forest Subordinate Service Rules.
2. When the matter came up for hearing, learned counsel appearing
for the petitioners as well as learned Government Advocate appearing for the
first respondent are at idem that the matter was covered by the orders of this
Court in W.P.No.19165 of 2020 in the case of M.Kalan and others Vs. The
Principal Chief Conservator of Forest, Panagal Buildings, Saidapet,
https://www.mhc.tn.gov.in/judis
Chennai – 600 015 and others, which held as follows:
“9. Considering the above facts and circumstances, the respondent is directed to consider the objections raised by the petitioners in the light of the order of notional promotion given to the similarly placed person in his order dated 09.07.2024 and pass orders on merits and in accordance with law, within a period of eight weeks from the date of receipt of a copy of this order.”
3. In view of the above ratio laid down by this Court, the
respondents are directed to follow the above order and pass appropriate
orders on merits and in accordance with law, within a period of eight
weeks from the date of receipt of a copy of this order.
4. In the result, this writ petition stands disposed of with the
above observations and direction. No costs. Consequently, connected
miscellaneous petitions are closed.
20.11.2024 cda Index : Yes/No Speaking/Non Speaking order
J.SATHYA NARAYANA PRASAD, J.
https://www.mhc.tn.gov.in/judis
cda
To
The Principal Chief Conservator of Forest, Panagal Buildings, Saidapet, Chennai – 600 015.
20.11.2024
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!