Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Gracy … vs The Director Of Elementary Education
2024 Latest Caselaw 20693 Mad

Citation : 2024 Latest Caselaw 20693 Mad
Judgement Date : 23 October, 2024

Madras High Court

P.Gracy … vs The Director Of Elementary Education on 23 October, 2024

Author: N.Anand Venkatesh

Bench: N.Anand Venkatesh

                                                                                W.P.No.30147 of 2023

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 23.10.2024

                                                      CORAM :

                                  THE HONOURABLE MR.JUSTICE N.ANAND VENKATESH

                                           Writ Petition No.30147 of 2023
                                        and WMP Nos.29773 & 29774 of 2023



              P.Gracy                                                            ….     Petitioner

                                                        -Vs-


              1.The Director of Elementary Education
                DPI Campus
                Chennai 600 006.

              2.The District Educational Officer
                Hosur, Krishnagiri District.

              3.The Block Educational Officer
                Kelamangalam Block
                Denkanikottai Taluk
                Krishnagiri District.

              4.The Correspondent
                St. Joseph Primary Aided School
                 Kelamangalam Block
                Denkanikottai Taluk
                Krishnagiri District.                                            ..   Respondents



              Prayer : Writ Petition under Article 226 of the Constitution of India praying for the
              issuance of a Writ of       Certiorarified Mandamus calling for the records of the 2nd
              respondent in Na.Ka.No.1429/A7/2020 dated 29.10.2020 and quash the same and


                                                         1/6

https://www.mhc.tn.gov.in/judis
                                                                                        W.P.No.30147 of 2023

              consequently direct the respondents to grant approval to the appointment to the
              petitioner to the post of Secondary grade teacher in the 4th respondent school with
              effect from 01.08.2019 with service and monetary benefits.



                                   For Petitioner      :      Mrs.Dakshayani Reddy
                                                              Senior Counsel
                                                              for Ms.S.Suneetha


                                   For Respondents      :     Mrs.S.Mythreye Chandru
                                                              Special Government Pleader
                                                              for R1 to R3

                                                              No appearance for R4




                                                              ORDER

This writ petition has been filed challenging the impugned proceedings of the

2nd respondent dated 29.10.2020 and for a consequential direction to the respondents

to grant approval to the appointment of the petitioner to the post of Secondary Grade

Teacher in the 4th respondent School with effect from 01.08.2019.

2.The case of the petitioner is that the 4th respondent is a aided minority

School which comes under the control of Servite Generalate. The petitioner was

appointed to the post of secondary grade teacher under the vacancy which arose due

to the retirement of the incumbent. The further case of the petitioner is that she was

appointed in a sanctioned post.

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

3.The 4th respondent School forwarded the proposal seeking for sanction

of the appointment of the petitioner. The same was rejected by the 2nd respondent

through impugned proceedings dated 29.10.2020. Aggrieved by the same, the

present writ petition has been filed before this Court.

4.Counter affidavit has been filed by the 3rd respondent. The 3rd

respondent has taken a stand that the 4th respondent School must only deploy surplus

teacher and instead the 4th respondent has made a fresh appointment of the

petitioner which is contrary to the Government Order. Thus, the fresh appointment of

the petitioner is illegal and there was no surplus post available. According to the 3rd

respondent, the management ought to have deployed any one of the four surplus

teachers in the vacancy and instead, a fresh appointment was made. Therefore,

proposal was rejected. Accordingly, the official respondents have sought for the

dismissal of this writ petition.

5.Heard Mrs.Dakshayani Reddy, learned Senior Counsel for the petitioner,

Mrs.S.Mythreye Chandru, larned Special Government Pleader for R1 to R3. There is

No appearance for R4 either in person or through counsel.

6.In the considered view of this Court, the issue that is involved in the

present writ petition is squarely covered by the judgment of the Division Bench in WA

(MD).Nos.76 of 2019 etc., dated 31.03.2021. The Division Bench made it clear that

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

the operation of G.O.Ms.No.165 dated 17.09.2019, is only prospective and it cannot

operate retrospectively disabling the schools from filling up the sanctioned post.

7.This judgment was subsequently followed in WA(MD).No.1098 of 2022

dated 16.8.2023. It was held that where the appointment was made in a sanctioned

post prior to the Government Order, the pre-condition for redeployment of surplus

teachers will not come into play since GO.Ms.No.165 was not in operation.

8.In the light of the above judgments, the impugned proceedings of the

2nd respondent dated 29.10.2020, is unsustainable and the same is hereby quashed.

There shall be a direction to the 4th respondent to resubmit the proposal to the 2nd

respondent through the 3rd respondent seeking for the approval of the appointment of

the petitioner in the post of Secondary Grade Teacher in the 4th respondent School.

The same same shall be considered and appropriate orders shall be passed by the 2 nd

respondent granting approval with all attendant benefits, if the petitioner has satisfied

all the other requirements. The proceedings shall be issued within a period of six

weeks from the date of receipt of copy of the order. It goes without saying that the

School in question is an aided minority School and therefore, the respondents should

not insist for TET qualification.

9.In the result, this writ petition stands allowed. No costs. Consequently,

connected miscellaneous petitions are closed.

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

23.10.2024

Index : Yes/No NCS : Yes/No KP

To

1.The Director of Elementary Education DPI Campus Chennai 600 006.

2.The District Educational Officer Hosur, Krishnagiri District.

3.The Block Educational Officer Kelamangalam Block Denkanikottai Taluk Krishnagiri District.

4.The Correspondent St. Joseph Primary Aided School Kelamangalam Block Denkanikottai Taluk Krishnagiri District.

N.ANAND VENKATESH, J.

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

KP

Writ Petition No.30147 of 2023

23.10.2024

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