Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Chief Educational Officer vs The Correspondent
2024 Latest Caselaw 18969 Mad

Citation : 2024 Latest Caselaw 18969 Mad
Judgement Date : 26 September, 2024

Madras High Court

The Chief Educational Officer vs The Correspondent on 26 September, 2024

Author: R.Subramanian

Bench: R.Subramanian

                                                                          W.A(MD)No.1716 of 2024


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            DATED : 26.09.2024

                                                 CORAM:

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


                                        W.A(MD)No.1716 of 2024
                                                 and
                                      C.M.P.(MD)No.13201 of 2024

              1.The Chief Educational Officer,
               Nagercoil, Kanyakumari District.

              2.The District Educational Officer,
               Thuckalay, Kanyakumari District.
               Presently,
               The District Educational Officer,
               Marthandam,
               Kanyakumari District.                       ... Appellants / Respondents 1 to 2
                                                    -vs-


              The Correspondent,
              Amala convent Girls Higher
               Secondary School,
              Thuckalay-629 175,
              Kanyakumari District.                    ... Respondent/Writ Petitioner



              PRAYER: Appeal filed under Clause 15 of Letters Patent, to set aside the

              order dated 29.06.2022 made in W.P.(MD)No.14577 of 2020.

                           For Appellants    : Mr.S.P.Maharajan,
                                               Special Government Pleader

                           For Respondent    : Mr.A.Ajith Geethan



                ____________
https://www.mhc.tn.gov.in/judis
              Page 1 of 5
                                                                   W.A(MD)No.1716 of 2024




                                          JUDGMENT

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

This is another appeal which is an abuse of process of Court. Despite

the fact that the issue involved is covered by division bench judgments of

this Court, the department is persistently filing appeals.

2. The order in the writ petition which is the subject matter of the

appeal arose under the following circumstances:

The petitioner which is an aided minority institution is under a

corporate management. A vacancy arose in one of the schools due to the

retirement of one M.G.Mary Isabell who was a secondary grade teacher and

the post was upgraded automatically as B.T.Assistant in terms of

G.O.Ms.No.79, School Education Department, dated 14.06.2022. In the

upgraded vacancy, the corporate management transferred one Sr.Roselet

Mary as a B.T.Assistant in English, by its order dated 01.06.2017 and she

joined the school on 08.06.2017. When approval was sought for the said

appointment that came to be rejected on the ground that there was a

surplus teacher in the school from the years 2017-2018 to 2019-2020.

This order was passed on 02.07.2020, despite the fact that this Court had

as early as on 21.03.2012 by its pronouncement made in S.Rasheetha

Banu vs. State of Tamil Nadu, Represented by its Secretary to

Government, Chennai and others held that the question of surplus will ____________ https://www.mhc.tn.gov.in/judis

have to be taken on the date of appointment and not thereafter. It was also

held that if the appointment is to a sanctioned post the fact that it becomes

a surplus in view of subsequent reduction in student strength cannot be a

ground for rejecting approval. In fact that the judgment in S.Rasheetha

Banu vs. State of Tamil Nadu, Represented by its Secretary to

Government, Chennai and others followed the pronouncement of

Division Bench of this Court in W.A.(MD)No.703 of 2019. It is not in

dispute that the judgment in S.Rasheetha Banu was not appealed against

and it has become final. The appointment of Sr.Roselet Mary was on

08.06.2017. Therefore, it is within the period 2016-2017 for the purposes

of staff fixation. The fact that at the staff fixation done during the month of

August 2017 (2017-18), the student strength came down rendering one

post as surplus cannot be a ground for rejecting approval. Therefore the

only ground for rejection of approval made out in the order impugned in

the writ petition does not survive.

3. Mr.S.P.Maharajan, learned Special Government Pleader would

however contend that the modus adopted by corporate management in

transferring a teacher and creating vacancy in another school is

deplorable. There are several deplorable practices adopted both by the

private managements as well as the Education Department and this Court

has no power to control or curb the same. It is for the State Government to

step in legislatively in order to curb such deplorable practices. We have to

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

go by a law declared by this Court.

4. Hence, we see no merit in the appeal. The appeal fails and it is

dismissed with cost of Rs.10,000/- (Rupees Ten Thousand only) payable by

the respondents to Cancare Foundation, 3A, Ramaniyam Saras, 39/17, 4th

Main Road, Gandhi Nagar, Chennai, Tamil Nadu 600 020, (Mobile No.

9841617464).

5. It is also made clear that the respondents shall approve the

appointment of the teacher with effect from the date of initial appointment

within a period of four (4) weeks from the date of receipt of a copy of this

order and the salary due to her shall be paid with interest at the rate of 6

percent per annum from the date on which it became due till date of

payment. The arrears of salary along with interest shall be paid within a

period of six (6) weeks from the date of receipt of a copy of this order.

Consequently, connected miscellaneous petition is closed.

                                                          [R.S.M., J.]            [L.V.G., J.]
                                                                   26.09.2024
              NCC      :Yes/No
              Index    :Yes/No
              Internet : Yes
              Sml




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


                                     R.SUBRAMANIAN, J.
                                                  and
                                   L.VICTORIA GOWRI, J.

                                                        Sml









                                               26.09.2024




                ____________
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter