Citation : 2025 Latest Caselaw 6583 Mad
Judgement Date : 29 April, 2025
W.P.No. 22499 of 2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated:29.04.2025
Coram:
THE HONOURABLE Mrs.V.BHAVANI SUBBAROYAN
W.P.No. 22499 of 2023 &
W.M.P.No.21938 of 2023
R.Karthikeyan ...Petitioner
Versus
1. The Tamilnadu Public Service Commission,
rep. By its Secretary,
TNPSC Road, VOC Nagar,
Park Town, Chennai – 600 003
2. The State of Tamilnadu
rep. By the Principal Secretary,
Tourism, Culture and Religious
Endowment Department,
Fort St.George, Chennai – 600 009
3. The Commissioner,
HR&CE Department,
Nungambakkam, Chennai – 34
4. K.Chitra Devi
Assistant Commissioner
HR&CE Department,
Thiruvallur ...Respondents
Page 1 / 17
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
W.P.No. 22499 of 2023
Prayer:
Writ Petition is filed under Article 226 of the Constitution of India, to issue a
Writ of Certiorarified Mandamus to call for the records relating to the order of the
1st respondent in Letter No.431/OTD-D/(Adv.No.211/(2009)/2022 dated
26.05.2023 to quash in sofar as the placement of the petitioner at 14-A3 is
concerned and to consequently assign appropriate placement above K.Chitra
Devi below Jayachandran at 11-A with all other service accruals arising thereto.
For Petitioner : Mr.L.Chandrakumar
For Respondent : Mr.R.Bharanidharan for R1
Standing Counsel for TNPSC
Mr.Karthikeyan for R2 and R3
Government Advocate
Mr.R.Amardeep for R4
ORDER
The present Writ Petition has been filed for issuance of a Writ of
Certiorarified Mandamus to call for the records relating to the order of the 1st
respondent in Letter No.431/OTD-D/(Adv.No.211/(2009)/2022 dated 26.05.2023
to quash in sofar as the placement of the petitioner at 14-A3 is concerned and to
consequently assign appropriate placement above K.Chitra Devi below
Jayachandran at 11-A with all other service accruals arising thereto.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
2.The brief facts of the case, as averred by the petitioner, are as follows:
(i) The petitioner, pursuant to the notification of the 3rd respondent in
Group-VII A services for the year 2008-2009, was appointed as Executive Officer
Grade – I with effect from 09.11.2011. The initial notification was for about 14
vacancies and consequent upon 6 selected candidates, 5 simultaneously getting
selected to the post of Assistant Commissioner and the other accepting the other
services, the petitioner was included from the reserve list on the basis of roaster
vacancy, which had been caused due to either non-joining of the selected
candidate or in having left for joining the post of Assistant commissioner. Ever
since the joining the post of Executive Officer, Grade-I, the petitioner has been
discharging a clear and unblemished record of service for the past over a
decade.
(ii) Further, the next avenue of promotion based on seniority is to that of
Assistant Commissioner, as such the respondents had approved as many as 24
vacancies, which had caused due to various reasons such as promotion of the
incumbents and other exigencies but for the petitioner's claim being appropriately
considered the above said vacancies are likely to be occupied by and large
juniors and also that of promotees from the feeder category, who will be
encroaching upon the quota intended for the direct recruit and to be occupied
and held by the petitioner's category in accordance with strict seniority on the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
basis of the merit ranking will now be encroached upon by ineligible hands under
the guise of having been promoted in the interregnum, which if allowed to be
performed would end result in the dictum of law being nullified, thereby the same
is impermissible.
(iii) The seniorty that was initially assigned to the petitioner and other
similarly situated individuals situates on the basis of selection followed by a
roster to be adopted by the respective departments was called in question and
ultimately, the Hon'ble Apex Court by a detailed Judgment resulting in Contempt
Petition (Civil) Diary Nos.6415/2021 in SLP (Civil) No.2886 of 2016 wherein and
whereby the State Government of all 54 departments was directed to recast the
seniority in strict adherence to merit ranking by adjusting of all appointments
followed by promotions already made by its order dated 18.04.2023 and has
directed the same to be placed for reporting compliance on 18.07.2023.
(iv) Also the state of affairs as per the dictum of the Hon'ble Apex Court is
liable to be re-done appropriately by the respondents, who have chosen to revise
and recast the seniority more particularly on the basis of the directions therein,
the 1st respondent issued a proceedings addressed to the 3rd respondent in letter
No.431/OTD-D/(Adv.No.211/2009)/2022 dated 26.05.2023 had intimated the
revised seniority list through the said proceedings and annexure thereto would
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
state that it is pursuant to the order of the Hon'ble Apex Court in the above
reference, but it has miserably failed to strictly adhere, adopt and assign
appropriate placement in so far as the petitioner is concerned based on his
marks obtained in the examination / selection to the post of Executive Officer,
Grade -I. The said communication of the revised seniority list, which is not in
conformity with the directions has been communicated by the 3rd respondent
through Additional Commissioner (Administration) in
Me.Ku.Na.Ka.No.28759/2022-I/L1 dated 07.07.2023, wherein the petitioner's
placement in the seniority has been improperly and wrongly assigned.
(iv) Further, insofar as the petitioner's merit marks are concerned, it is
513.00, as such, the petitioner ought to have been placed above K.Chitra
Devi(483) and below Jayachandran (513.00) as per the dictum of law holding the
field towards its proper implementation of the directives in its true letter and spirit.
Instead the placement as shown suffers not only violation, but also amounts to
the rights crystalized and conferred upon the petitioner by the Apex Court not
having been thwarted resulting in the exercise of power leading to total non-
application of mind coupled with arbitrariness despite the fact that the petitioner's
ranking should be assigned on merit basis dehors the roster point occupied by
the incumbent therein. Since there had occured patent illegality coupled with
irregularity in the assignment of seniority, the petitioner has come up with this
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
petition.
4. The learned counsel for the petitioner submits that the writ petition
arises out of an order dated 26.05.2023, wherein the seniority of the petitioner
has been wrongly assigned instead of merit ranking and also that the dictum of
law, which would state that roster point cannot be put in place when merit is to be
taken into account. Under these circumstances, the Hon'ble Supreme Court in
Bimlesh Thanwar reported in [2003] (5) SCC 604] fixed the cut-off date as
10.03.2003 and subsequently the Hon'ble Division Bench of this Court in
Santhosh Kumar's case has repeatedly and categorically held that, be it
whatever the roster may be, if selection is conducted for one set of people, in the
instant case, the notification of the year 2008-2009 concluded on 09.11.2011 for
the post of Executive Officer Grade-I in HR&CE.
5. The learned counsel for the petitioner also contend that in the instant
case, the notification of the year 2008-2009 concluded on 09.11.2011 for the post
of Executive Officer Grade-I in HR&CE. Out of the 14 selected candidates, 6 of
them got selected for the post of Assistant Commissioner, thereby creating six
vacancies for persons in the Reserve List. Those waiting in accordance with the
merit ranking were called upon and were appointed by proceedings on
12.04.2011, even though the original selection was forwarded on 24.03.2010 in
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
view of non-joining and that of vacancies caused, the reserve list termed it as
supplemental list came to be given effect to. The homogeneous construction of
the selection is that all the 14, who were selected, be it by operation of a
supplemental / reserve list or to find their placement in the respective merit
ranking so that the merit marks obtained by these candidates are not sacrificed
by placing them below a person with lesser marks. The petitioner(R.Karthikeyan)
had obtained 513.00 marks. Therefore, at any stretch of imagination, and also
that of the dictum of law holding the field that these persons, who have obtained
better merit ranking cannot be brought below a person, who has obtained lesser
merit.
6. The learned counsel for the petitioner further submits that the petitioner
R.Karthikeyan at 14A2, thereby the merit selection in which they have been
appointed has been given a total go by since 14A2 is placed below a person,
viz., Saravanan and Ramani, who have obtained 481.50 and 471.00 respectively,
thereby defeating the merit ranking. The said assignment of placement on a
wrong conception and misconstruction of the merit under the guise of petitioner
having been appointed on a later date viz., 09.11.2011 is without any basis as
per the dictum of law.
7. The learned counsel for the petitioner also contends that the selection
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
having been made for 14 posts and that 6 of them, who stood selected having
not chosen to join the post, it is nothing but automatic that be it a supplementary
or reserve list, the selected candidates from the common selection have to find
their own merit ranking and not be placed before any person, who is less
meritorious, thereby the merit cannot be sacrificed and also run detrimental to the
individual for the simple reason that they were allowed to join at a later point of
time, i.e., on 09.11.2011. The reserve/supplemental list is for an exigency
contemplated in the Rules 27(f) of the Act 14/2016 would inure to the benefit of
the petitioner as because it would state that the reserve list shall be operated
against the vacancy caused due to non-joining or left, thereafter, so long as the
reserve list in force, which means that when the petitioners were validly placed in
the reserve list and that the same stood operated due to non-joining of the
candidates for various reasons best known to them, the petitioner's merit ranking
shall not be allowed to be overlooked when Rule – 40 would specifically state
that the placement will be determined in the order of the list prepared by the
recruiting agency viz, TNPSC has assigned merit ranking, it is incumbent upon
the appointing authority to assign placement in the order of the merit marks
obtained by the petitioners.
8. Lastly, the learned counsel for the petitioners reiterates that admittedly,
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
the petitioner has got more marks than the persons below whom they have been
placed, i.e.,, Sl.No.14, 14Aa and 14A3 instead of 7A and 11A respectively, hence
the Writ petition is liable to be allowed by quashing the impugned order with
consequential direction to assign appropriate placement and other consequential
benefits.
9. Per contra, the learned standing counsel appearing for the 1st
respondent by way of counter in W.P.No.No.22499 of 2023 averred as follows:-
(i) The petitioner is a candidates, who had applied to the commission for
the post of Executive Officer Grade-I and holding the post of Executive officer
Grade-I respectively in the Tamilnadu Religious and Charitable Endowments
Subordinate Service, 2008-2009 vide advertisement no.211 dated 29.07.2009,
wherein 14 vacancies were notified for the said post, which was held on
11.10.2009. The result of the written examination was published on 12.02.2010
and the oral test was held on 26.02.2010. The main selection list comprising the
details of 14 candidates was forwarded on 24.03.2010 to the head of department,
viz., The Commissioner, Hindu Religious and Charitable Endowments
Administration Department, Chennai – 600 034. Later, the Head of the
department had requested the Commission in C.No.20548/2011/L1 dated
12.04.2011 to allot substitute candidate to their department as six of the selected
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
candidates had joined and left, therefore, the supplemental selection list was
drawn for 6 candidates and forwarded by the Commission on 20.09.2011 to the
head of the department. The petitioner was selected from the supplemental list,
who obtained 517.50 and 513.00 marks respectively.
(ii) While so, the petitioner has filed this petition seeking to quash the order
of the 1st respondent dated 26.05.2023 in sofar as the placement of the petitioner
at Sl.No.14-A3 is concerned and to consequently assign appropriate placement
above one above K.Chitra Devi and below one Jayachandran at 11-A
respectively with all other service accruals arising thereto. In this connection, the
merit based seniority list for the post of Executive Officer Grade-I in the
Tamilnadu Hindu Religious and Charitable Endowments Subordinate service,
2008-2009 was rearranged, as per the orders of the Hon'ble Supreme Court of
India in Contempt Petition (Civil) Nos.6415/2021 in SLP (C) No.2886/2016 dated
18.04.2023 and forwarded to the Head of Department on 24.03.2010 and
26.05.2023 respectively. In the rearranged merit list with reference to the
Hon'ble Supreme Court's order, the regularly selected candidates were
rearranged as per merit and the supplemental selected candidates who came to
be selected by right on account of six candidates not joining or leaving were
assigned seniority as per merit in the supplemental selection category, as the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
supplemental selection was on a later date. Therefore, the seniority of the
candidates, who were selected supplementally from the reserve list for this post
had been fixed as per specification in Proviso 6, section 27(f) of the Tamilnadu
Government Servants (Conditions of Service) Act, 2016.
(iii) Further, when a similar issue was raised before the Hon'ble Benches
(Kerala & Delhi High Court in two different cases), the Hon'ble Division Bench of
High Court of Kerala in OP(CAT) No.172 of 2019 as well as the Hon'ble Division
Bench of Delhi High Court in W.P.(C) No.14908 of 2022, CM APPLs 45835/2022
& 53190/2022 has upheld the seniority reckoned by the authorities therein. The
above said issue is also squarely covered by the Hon'ble Division Bench
Judgment of this Court in W.P.No.410 of 2024 dated 20.02.2024, therefore, the
action of TNPSC in fixing the seniority for the candidates is as per the
procedures, rules and law in force, hence the petitioner's request is without any
basis, thereby pleaded to dismiss the petition.
10.Heard the learned counsels on either sides and perused the documents
placed on record carefully.
12. It is to be noted that the petitioner rest on the contention that they
possess seniority, relevant service credentials, and academic qualifications that
ought to have been considered during the process. The petitioner further allege
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
the procedural lapses in the manner in which the selection was conducted,
suggesting that favouritism and lack of transparency undermined the integrity of
the process. In response, the learned counsel for the 1st respondent (TNPSC)
has submitted that the selection process was carried out strictly in accordance
with the Tamil Nadu Government Servants (Conditions of Service) Act, 2016 and
the Rules framed thereunder. It was further submitted that all applications were
scrutinized based on eligibility, merit, seniority-cum-fitness, and the norms laid
down by the Department of Personnel and Administrative Reforms. The 2nd and
3rd respondents, representing the State and HR&CE Department, also affirmed
that the selection and promotion were based on recommendations of the
Departmental Promotion Committee (DPC) and that no irregularity or illegality
can be attributed to the process. It was submitted that the 4th respondent was
rightly selected based on the norms and no bias has been shown.
13. Admittedly, the appointment of the petitioner was made from the
reserve/supplemental list, following the non-joining of candidates initially
selected. It is the petitioner’s contention that, since he secured higher marks
(513.0) in the selection process, he ought to have been given seniority above
those who scored lesser marks, irrespective of their later date of appointment.
14. The central issue for consideration is whether a candidate appointed
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
later from the reserve list can claim seniority over candidates appointed earlier
from the main selection list solely on the basis of higher marks. While the Apex
Court in Contempt Petition in SLP No.2886/2016 did direct fixation of seniority
based on merit ranking, such directions did not override statutory rules applicable
to appointments from reserve lists, especially where appointments are staggered
over different time periods due to administrative exigencies. The judgment in Civil
Appeal No. 3767 of 2010 categorically laid down that seniority must be reckoned
from the date of regular appointment, and not merely from the merit ranking,
particularly in cases involving separate appointment orders arising out of
reserve/waiting lists, the Court observed:
"An offer of appointment or placement in a reserve list does not confer a vested right for claiming seniority above those who were appointed earlier, unless the rules so permit."
15. Further, the Tamil Nadu Government Servants (Conditions of Service)
Act, 2016, specifically under Section 27(f) proviso 6, recognizes that
appointments from reserve lists are distinct, and seniority must be fixed based on
the date of joining when appointments are made at different times. The principle
of “merit-cum-seniority” applies within the same selection and appointment batch,
but cannot override the hierarchy established by different dates of entry into
service.
16. It is pertinent to point out that the petitioner was appointed much later,
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
viz., on 09.11.2011 from the supplemental list, not the original list. The seniority
list was rightly drawn as per the Proviso to Section 27(f) of the Tamil Nadu
Government Servants (Conditions of Service) Act, 2016, which allows seniority to
be based on date of appointment when candidates are drawn from a reserve list.
Though the Judgment of Hon’ble Supreme Court in Civil Appeal No.3767 of 2010
dated 28.09.2021, emphasized merit, it did not overrule the principle that the date
of regular appointment remains a valid basis for assigning seniority when
appointments are made in different phases.
17. Further, in the decision of the Hon'ble Supreme Court in Civil Appeal
No. 3767 of 2010 dated 28.09.2021, wherein the Hon’ble Supreme Court cited
the decision relied on by the appellant therein (Shitla Prasad Shukla Vs. State of
U.P. & Ors) wherein at Paragraph No.10, it is held as follows:-
“10..... The late comers to the regular stream cannot steal a march over the early arrivals in the regular queue. On principle the appellant cannot therefore succeed. What is more in matters of seniority that court does not exercise jurisdiction akin to appellate jurisdiction against the determination by the competent authority, so long as the competent authority has acted bonafide and acted on principles of fairness and fair play. In a matter where there is no rule or regulation governing the situation or where there is one, but is not violated, the Court will not overturn the determination unless it would be unfair not to do so...”
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
18. Further, in the said Judgment of the Hon'ble Supreme Court referred
supra at Paragraph no.12, referred the Judgment in Ganga Vishan Gujrati and
Ors. Vs. State of Rajasthan and Ors reported in 2(2019) 16 SCC 28,
“41..... A consistent line of precedent of this Court follows the principle that retrospective seniority cannot be granted to an employee from a date when the employee was not borne on a cadre. Seniority amongst members of the same grade has to be counted from the date of initial entry into the grade This principle emerges from the decision of the Constitution Bench of this Court in Direct Recruit Class II engineering Officers' Association V State of Maharashtra (1990) 2 SCC 715. The principle was reiterated by this Court in State of Bihar Vs. Akhouri Sachindra Nath (2007) 1 SCC 683 and State of Uttaranchal Vs. Dinesh Kumar Sharma [2007] 1 SCC 683.
19. In view of all the above, this Court is of the considered view that the
petitioner was validly appointed, but from the reserve list, and his placement in
the seniority list reflects his actual date of entry into service, which is consistent
with service jurisprudence, including statutory provisions and judicial
precedents. Accordingly, the Writ Petition is dismissed. Consequently,
connected miscellaneous petitions are closed. No costs.
29.04.2025
Index:Yes / No;Internet: Yes/no Speaking / non speaking order ssd
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
To
1. The Tamilnadu Public Service Commission, rep. By its Secretary,TNPSC Road, VOC Nagar, Park Town, Chennai – 600 003
2. The State of Tamilnadu rep. By the Principal Secretary, Tourism, Culture and Religious Endowment Department, Fort St.George, Chennai – 600 009
3. The Commissioner, HR&CE Department,Nungambakkam, Chennai – 34
4. Ganapathy Murugan Superintendent, A/M Meenakshi Sundareswarar Thirukoil, Madurai – 625 001
5. K.Chitra Devi Assistant Commissioner HR&CE Department, Thiruvallur
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
V.BHAVANI SUBBAROYAN, J.
ssd
29.04.2025
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/04/2025 01:36:35 pm )
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!