Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Vasudevan vs The Government Of Tamil Nadu
2025 Latest Caselaw 2661 Mad

Citation : 2025 Latest Caselaw 2661 Mad
Judgement Date : 10 February, 2025

Madras High Court

V.Vasudevan vs The Government Of Tamil Nadu on 10 February, 2025

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                DATED : 10.02.2025
                                                         CORAM
                                  THE HONOURABLE MS. JUSTICE R.N.MANJULA
                                                W.P No.7335 of 2019

               V.Vasudevan                                 .....                           Petitioner

                                                           Vs.

               1.The Government of Tamil Nadu
                 Rep. by Secretary to the Government,
                School Education Department,
                 Fort.St.George, Chennai -9.

               2.The Secretary,
                 Government of Tamil Nadu,
                 Finance Department,
                Fort.St.George, Cehnnai-9.

               3.The Director of Public Libraries
                 Anna Salai, Chennai -2

               4.The District LIbrary Officer,
                 Vellore District,
                 Vellore.                                  ....                       Respondents
               Prayer: Writ Petition filed under Article 226 of the Constitution of India, to issue
               a Writ of Mandamus directing the respondents to extend the benefit of
               G.O.Ms.No.385 Finance (Pay Cell) Department dated 01.10.2010 to the
               petitioner and issue a consequential direction to the respondents to provide
               special time scale of pay as given in the above said government Order from
               15.09.2010 to the petitioner and to grant arrears of salary.


               1/6

https://www.mhc.tn.gov.in/judis             ( Uploaded on: 19/03/2025 06:54:02 pm )
                                  For Petitioner         : Mr.R.Saseetharan

                                  For Respondents : Mr.T.Cheziyan, AGP


                                                    ORDER

This Writ Petition has been filed by the petitioner seeking a Writ of

Mandamus to direct the respondents to extend the benefit of G.O.Ms.No.385

Finance (Pay Cell) Department dated 01.10.2010 to the petitioner and issue a

consequential direction to the respondents to provide a special time scale of pay

as given in the above said government Order from 15.09.2010 to the petitioner

and to grant arrears of salary.

2.Heard Mr.R.Saseetharan, learned counsel for the petitioner,

Mr.T.Cheziyan, learned Additional Government Pleader for respondents and

perused the materials available on record.

3.The petitioner has been paid with a consolidated pay for his part time

librarian post on and from 01.01.2006. Later it has been raised to Rs.1995/- on

01.11.2015. Despite the petitioner had served for more than 15 years, he has not

been given with any time scale pay in accordance with the government order in

G.O.Ms.No.385 Finance (pay cell) Department dated 01.10.2010 and G.O.(2D)

No.10 School Education Department dated 15.02.2017.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/03/2025 06:54:02 pm )

4. On perusal of the government order issued G.O.Ms.No.385 Finance (pay

cell) Department dated 01.10.2010. The head of the departments were requested

to send a proposal to the government for approving special time scale of pay for

persons who are working as daily wagers or on consolidated pay for three years.

The said Government Order has been passed for the benefit of sanitary workers.

But however the petitioner also claims the very same relief by claiming parity.

5. The learned Additional Government Pleader for the respondent

submitted that the petitioner is not eligible to get the government order issued in

G.O.Ms.No.385 Finance (pay cell) Department dated 01.10.2010 which is a

special government order issued for the benefit of the sweepers to come under the

sanitary workers' classification.

6 The attention was drawn to the judgment of the Hon’ble Supreme Court

in Jawaharlal Nehru Technological University Vs. T.Sumalatha (SMT) and

others report in (2003) 10 Supreme Court Cases 405, wherein it is held that the

payment should not be on a meager salary for years together to the employees

who are working on a temporary or consolidated basis and that even the

consolidated salary should be increased to a level commensurate to the work

done by the persons who are performing similar nature of work. Even in the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/03/2025 06:54:02 pm ) instant case, the consolidated salary fixed for the petitioners is lower than the

minimum salary that was being paid to the daily wagers of other departments

who are doing the mineal work.

7. Despite the petitioner has been working for several years on a meager

consolidated pay no government order has been passed and a scheme has been

made either to fix a special time scale of pay for the petitioners and similarly

placed persons or to regularize their services. Since whatever pay that is being

now given to the petitioner is much below the minimum living standards of an

individual, I feel it is appropriate for the respondents with all benevolence to

revise the salary or to fix a special time scale of pay as requested by the

petitioner.

In the result, this writ petition is disposed and the respondents are directed

to consider the representation of the petitioner dated 01.03.2018, and pass a

reasonable orders within a period of four weeks in the light of the above

observation.

10.02.2025

jrs

https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/03/2025 06:54:02 pm ) Index : Yes

Internet : Yes/No

Speaking/Non- Speakingp

Neutral: Yes/No

To

1.The Secretary to the Government, Government of Tamil Nadu School Education Department, Fort.St.George, Chennai -9.

2.The Secretary, Government of Tamil Nadu, Finance Department, Fort.St.George, Cehnnai-9.

3.The Director of Public Libraries Anna Salai, Chennai -2

4.The District LIbrary Officer, Vellore District, Vellore.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/03/2025 06:54:02 pm ) R.N.MANJULA, J.

jrs

10.02.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 19/03/2025 06:54:02 pm )

 
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