Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tamilnadu Public Distribution ... vs The Principal Secretary To Government / ...
2024 Latest Caselaw 19676 Mad

Citation : 2024 Latest Caselaw 19676 Mad
Judgement Date : 19 October, 2024

Madras High Court

Tamilnadu Public Distribution ... vs The Principal Secretary To Government / ... on 19 October, 2024

Author: R.Subramanian

Bench: R.Subramanian

                                                                         W.A.(MD) No.2095 of 2024


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 19.10.2024

                                                    CORAM:

                               THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
                                                 and
                              THE HONOURABLE MRS.JUSTICE L.VICTORIA GOWRI

                                          W.A.(MD)No.2095 of 2024
                                                   and
                                         C.M.P.(MD)No.14838 of 2024

                 Tamilnadu Public Distribution Employees Union,
                 (jkpo;ehL nghJ tpepNahf CopaH rq;fk;)>
                 35/26, Vadanantha Street,
                 Water Tank Road,
                 Nagercoil – 1,
                 Rep. by its General Secretary,
                 K.Kumari Selvan.                                              ... Appellant
                                                     -vs-

                 1.The Principal Secretary to Government / The Commissioner,
                   Food and Consumer Protection (CA1) Department,
                   Ezhilagam, IV Floor, Chepauk, Chennai - 5.

                 2.The Registrar of Co-Operative Societies,
                   Kilpauk, Chennai - 10.

                 3.The Managing Director,
                   Tamil Nadu Civil Supplies Corporation,
                   Chennai - 10.



                 ____________
                 Page 1 of 5

https://www.mhc.tn.gov.in/judis
                                                                                   W.A.(MD) No.2095 of 2024


                 4.The Regional Manager,
                   Tamil Nadu Civil Supplies Corporation,
                   Kanyakumari Region,
                   Konam, Nagercoil.

                 5.The District Supply Officer,
                   Collectorate Office, Nagercoil.

                 6.The Joint Registrar of Co-Operative Societies,
                   Collectorate Campus,
                   Nagercoil.                                                     ... Respondents


                           Writ Appeal filed under Clause 15 of Letters Patent, against the order,

                 dated 19.06.2024, passed in W.P.(MD)No.12961 of 2024.


                                   For Appellant        :     Mr.C.T.Perumal

                                   For R1, R2, R5 and R6:     Mr.P.T.Thiraviyam
                                                              Government Advocate

                                   For R3 and R4        :     Mr.G.Mohan Kumar
                                                              Standing Counsel


                                                            JUDGMENT

[Judgment of the Court was made by R.SUBRAMANIAN, J.]

Challenge in the Writ Petition was to the Circular issued by the first

respondent, fixing rates for the shortage of food grains that are found in the fair

____________

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

price shops. The Circular is only fixes the cost of the material. Whether there is

actual shortage or not, will be decided after proper enquiry. The Writ Court has

rejected the challenge on the ground that the apprehension of the appellant that

the salesmen are not allowed to weigh the grains when they are received, in order

to note in the Stock Register as to the actual quantity received is not justified.

This is not a ground to challenge the Circular. If any employee is charged

independently, he can always raise the issue. Hence, we are unable to fault the

Writ Court for having dismissed the Writ Petition. The Writ Appeal fails and it is

accordingly, dismissed. No costs. Consequently, connected Miscellaneous

Petition is closed.





                 NCC              : No               [R.S.M., J.]      [L.V.G., J.]
                 Index            : No                       19.10.2024
                 smn2



                 To

1.The Principal Secretary to Government / The Commissioner, Food and Consumer Protection (CA1) Department, Ezhilagam, IV Floor, Chepauk, Chennai - 5.

____________

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

2.The Registrar of Co-Operative Societies, Kilpauk, Chennai - 10.

3.The Managing Director, Tamil Nadu Civil Supplies Corporation, Chennai - 10.

4.The Regional Manager, Tamil Nadu Civil Supplies Corporation, Kanyakumari Region, Konam, Nagercoil.

5.The District Supply Officer, Collectorate Office, Nagercoil.

6.The Joint Registrar of Co-Operative Societies, Collectorate Campus, Nagercoil.

____________

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

R.SUBRAMANIAN, J.

and L.VICTORIA GOWRI, J.

smn2

and

19.10.2024

____________

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