Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

I.Kalaiselvi vs The Director Of School
2024 Latest Caselaw 20703 Mad

Citation : 2024 Latest Caselaw 20703 Mad
Judgement Date : 23 October, 2024

Madras High Court

I.Kalaiselvi vs The Director Of School on 23 October, 2024

Author: N.Anand Venkatesh

Bench: N.Anand Venkatesh

                                                                           WP.No.12474 of 2024



                                     In the High Court of Judicature at Madras

                                               Dated : 23.10.2024

                                                     Coram :

                                  The Honourable Mr.Justice N.ANAND VENKATESH

                                          Writ Petition No.12474 of 2024
                                            & WMP.No.13631 of 2024


                I.Kalaiselvi                                               ...Petitioner
                                                        Vs
                1.The Director of School
                  Education, DPI Campus,
                  College Road, Chennai-6.

                2.The Chief Educational Officer,
                  Nagapattinam, Nagapattinam
                  District.

                3.The District Educational
                  Officer, Nagapattinam,
                  Nagapattinam District.

                4.The Block Development Officer,
                  Nagapattinam, Nagapattinam
                  District.

                5.The Correspondent, TELC
                  Bishop Johnson Higher
                  Secondary School, Tranquebar,
                  Nagapattinam District-609313.                            ...Respondents



                          PETITION under Article 226 of The Constitution of India praying

                for the issuance of a Writ of Certiorarified Mandamus to call for the

                records relating to the impugned order of the 2nd respondent in O.Mu.


https://www.mhc.tn.gov.in/judis
                1/6
                                                                         WP.No.12474 of 2024



                No.1695/A2/20219            dated   20.2.2019,   quash   the   same     and

                consequently direct the respondents to approve the appointment of

                the petitioner in the post of B.T. Assistant (Maths) in the 5th

                respondent school from the date of appointment on 10.9.2018 with

                payment of salary and other service benefits.



                                  For Petitioner    :     Mr.S.Nedunchezhiyan for
                                                          Mr.T.Elumalai
                                  For R1 to R4      :     Mrs.S.Mythreye Chandru, SGP
                                  For R5            :     No appearance


                                                        ORDER

This writ petition has been filed challenging the proceedings of

the second respondent dated 20.2.2019 and for a direction to the

respondents to approve the appointment of the petitioner in the post

of B.T. Assistant (Maths) in the fifth respondent school from the date

of appointment i.e. on 10.9.2018 and to extend all the attendant

benefits.

2. Heard the learned counsel appearing on behalf of the

petitioner and the learned Special Government Pleader appearing for

respondents 1 to 4. Though the fifth respondent is served and his

name printed in the cause list, there is no representation on behalf of

him either in person or through counsel.

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

3. The case of the petitioner is as follows :

(i) The fifth respondent is a religious minority school. The

petitioner was appointed as a B.T. Assistant (Maths) in the fifth

respondent school in a vacancy that arose due to the retirement of an

incumbent. The petitioner joined the post on 10.9.2018.

(ii) The fifth respondent school submitted the proposal to the

second respondent through the third respondent. However, the second

respondent rejected the proposal through the impugned proceedings

dated 20.2.2019 on the ground that it was a surplus post and that

therefore, the approval could not be granted. Aggrieved by that, the

above writ petition has been filed.

4. The second respondent filed a counter, in which, he has taken

a stand that there was no vacancy since one post of Secondary Grade

Teacher was already found surplus and it was surrendered to the

common pool maintained by the first respondent and that no approval

can be granted to the appointment. Accordingly, the second

respondent sought for dismissal of this writ petition.

5. This Court has carefully considered the submissions of the

learned counsel on either side and perused the materials available on

record and more particularly the impugned order.

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

6. The case in hand is squarely covered by the common

judgment of the Madurai Bench of this Court in the case of Secretary

to Government of Tamil Nadu, School Education Department,

Fort St.George, Chennai-9 Vs. Iruthaya Amali [W.A.(MD) No.76

of 2019 etc. cases dated 31.3.2021], in which, the Division Bench

issued series of directions and it was categorically held that G.O.Ms.

No.165 dated 17.9.2019 cannot be given a retrospective effect so as

to take away the sanctioned posts, which have already been granted

to the institution. The said common judgment was followed

subsequently in various cases where the approval was rejected by

citing the same reason.

7. In the light of the above discussions, the impugned

proceedings of the second respondent dated 20.2.2019 is hereby

quashed. There shall be a direction to the fifth respondent school to

resubmit the proposal to the second respondent through the third

respondent. The second respondent shall deal with the proposal to be

resubmitted and grant approval for the appointment subject to the

petitioner fulfilling all the other requirements. It is made clear that the

fifth respondent school is a minority school and that therefore, the

second respondent cannot insist for the TET qualification. The entire

process shall be completed within a period of six weeks from the date

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

of receipt of a copy of this order. It goes without saying that once the

approval is granted, the petitioner will be entitled to all the service and

monetary benefits.

8. In the result, the writ petition is allowed with the above

directions. No costs. Consequently, the connected WMP is closed.

23.10.2024 To

1.The Director of School Education, DPI Campus, College Road, Chennai-6.

2.The Chief Educational Officer, Nagapattinam, Nagapattinam District.

3.The District Educational Officer, Nagapattinam, Nagapattinam District.

4.The Block Development Officer, Nagapattinam, Nagapattinam District.

RS

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

N.ANAND VENKATESH,J

RS

WP.No.12474 of 2024&

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