Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Secretary vs The State Of Tamil Nadu
2024 Latest Caselaw 17764 Mad

Citation : 2024 Latest Caselaw 17764 Mad
Judgement Date : 6 September, 2024

Madras High Court

The Secretary vs The State Of Tamil Nadu on 6 September, 2024

Author: Abdul Quddhose

Bench: Abdul Quddhose

                                                                 W.P.(MD)No.12759 of 2021

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            DATED : 06.09.2024

                                                    CORAM

                             THE HONOURABLE MR JUSTICE ABDUL QUDDHOSE

                                        W.P.(MD)No.12759 of 2021
                                                  and
                                    W.M.P.(MD).Nos.9935 & 9936 of 2021



                The Secretary,
                Guruvappa Higher Secondary School,
                Neikkarapatti,
                S.K.C. Nagar,
                Palani-624 615,
                Dindigul District.                                       ... Petitioner

                                                      Vs.

                1.The State of Tamil Nadu,
                  Represented by its Secretary,
                  Department of School Education,
                  Fort St.George,
                  Chennai-600 009.

                2.The Director of School Education,
                  College Road,
                  Chennai-600 009.

                3.The Joint Director of School Education,
                  College Road, Chennai-600 009.

                4.The Chief Educational Officer,
                  Dindigul, Dindigul District.


                1/6
https://www.mhc.tn.gov.in/judis
                                                                          W.P.(MD)No.12759 of 2021

                5.The District Educational Officer,
                  Palani, Dindigul District.                                ... Respondents
                PRAYER: Writ Petition filed under Article 226 of the Constitution of India for
                issuance of Writ of Certiorarified Mandamus, calling for the records relating to
                the impugned proceeding issued by the fifth respondent District Educational
                Officer in A.Thi.Mu.No.1245/A4/2021, dated 15.04.2021 quash the same and
                further direct the fourth and fifth respondents to sanction and disburse forthwith
                incentive increment to Mrs.V.Sri Renuga Devi in the post of BT Assistant
                (Tamil) for possessing M.Phil Degree w.e.f 20.09.2016.


                                      For Petitioner      : Mr.K.Ragatheesh Kumar,
                                                           for M/s.Isaac Chambers
                                      For Respondents : Mr.T.Amjad Khan,
                                                         Government Advocate
                                                         ORDER

This Writ Petition has been filed challenging the order dated 15.04.2021,

passed by the fifth respondent, rejecting the petitioner's request for incentive

increment on the ground that G.O.(Ms).No.37, Personnel and Administrative

Reforms (FR-IV) Department, dated 10.03.2020, which deals with grant of

incentive increment, has been suspended for M.Phil. Degree holders.

2. In this Writ Petition, Mrs.V.Sri Renuga Devi, who is the Secretary of

the Guruvppa Higher Secondary School, had completed her M.Phil. Degree

prior to

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

the date of G.O.(Ms).No.37, Personnel and Administrative Reforms (FR-IV)

Department dated 10.03.2020. She acquired M.Phil. Degree on 19.09.2016.

3. The contention of the respondents as raised in this Writ Petition was

considered in detail by the Division Bench of this Court in W.A.(MD).No.975

of 2024 dated 12.06.2024 in the case of the Director of Elementary School

Education, College Road, DPI Campus, Chennai-6 and Others Vs. M.Fatima

Vijaya Latha and others. The Division Bench held that G.O.(Ms).No.37,

dated 10.03.2020, does not operate retrospectively and the purposive

interpretation of Clause 6 (vi) in the Government Order can only be that the

Teachers, who had acquired higher qualification prior to the issuance of

Government Order and if otherwise qualified are eligible for sanction of the

incentive increment. The Division Bench held that the Teachers, who after

obtaining necessary permission from the authorities, had acquired higher

qualification i.e., wherever the Degrees had been awarded prior to issuance of

G.O.(Ms).No.37, dated 10.03.2020, are entitled for advance increment for the

higher qualification, if it is within the limit of two incentive increments in their

career. In the case on hand, admittedly, the said Mrs.V.Sri Renuga Devi had

acquired her M.Phil. Degree in April 2015 itself, whereas, G.O.(Ms).No.37,

Personnel and Administrative Reforms (FR-IV) Department, dated 10.03.2020

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

was issued only on 10.03.2020. The Division Bench judgment of this Court

referred to supra squarely applies to the case on hand and therefore, the relief

sought for in this Writ Petition has to be granted, since G.O.(Ms).No.37,

Personnel and Administrative Reforms (FR-IV) Department, dated 10.03.2020

does not operate retrospectively.

4. Accordingly, the impugned order dated 15.04.2021, passed by the fifth

respondent is hereby quashed and this Writ Petition is allowed by directing the

fourth and fifth respondents to sanction and disburse forthwith the incentive

increments (maximum of two) payable to the said Mrs.V.Sri Renuga Devi in the

post of B.T. Assistant (Tamil) for possessing M.Phil. Degree within a period of

eight weeks from the date of receipt of a copy of this order. The petitioner is

directed to submit all the relevant documents to the fourth and fifth respondents

to enable them to grant her the incentive increments. No costs. Consequently,

connected miscellaneous petitions are closed.

06.09.2024 NCC:yes/no Index:yes/no Internet:yes/no TSG

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

To

1.The Secretary, State of Tamil Nadu, Department of School Education, Fort St.George, Chennai-600 009.

2.The Director of School Education, College Road, Chennai-600 009.

3.The Joint Director of School Education, College Road, Chennai-600 009.

4.The Chief Educational Officer, Dindigul, Dindigul District.

5.The District Educational Officer, Palani, Dindigul District.

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

ABDUL QUDDHOSE, J.

TSG

06.09.2024

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter