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

State Of Tamil Nadu vs P.Chellappa
2025 Latest Caselaw 591 Mad

Citation : 2025 Latest Caselaw 591 Mad
Judgement Date : 6 June, 2025

Madras High Court

State Of Tamil Nadu vs P.Chellappa on 6 June, 2025

Author: G.R.Swaminathan
Bench: G.R.Swaminathan
                                                                                            W.A.(MD)No.38 of 2023


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 06.06.2025

                                                         CORAM

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
                                               and
                              THE HONOURABLE MR.JUSTICE K.RAJASEKAR

                                            W.A.(MD)No.38 of 2023
                                                    and
                                           C.M.P.(MD)No.413 of 2023


                     1.State of Tamil Nadu,
                       Represented by its Principal Secretary,
                       Department of School Education,
                       Fort St.George, Chennai - 9.

                     2.The Director of Elementary Education,
                       DPI Campus, College Road,
                       Chennai - 6.

                     3.The District Elementary Educational Officer,
                       Sivagangai, Sivagangai District.

                     4.The Assistant Elementary Educational Officer,
                       O/o. the Assistant Elementary Educational Officer,
                       S.Pudur - 630 410,
                       Sivagangai District.                           ... Appellants

                                                              Vs.

                     P.Chellappa                                                       ... Respondent




                     1/6




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 13/06/2025 02:44:22 pm )
                                                                                                W.A.(MD)No.38 of 2023


                     Prayer : Writ Appeal filed under Clause XV of Letters Patent, to allow

                     the writ appeal by setting aside the order passed in W.P.(MD)No.5482 of

                     2018 dated 22.07.2022 on the file of this Court.



                                  For Appellants        : Mr. C.Venkatesh Kumar,
                                                              Spl. Government Pleader

                                  For Respondent        : Mr.S.Rajasekar



                                                              JUDGMENT

Heard both sides.

2.This intra-court appeal has been filed by the State questioning

the order dated 22.07.2022 whereby the learned Single Judge allowed

W.P.(MD)No.5482 of 2018 filed by the respondent herein.

3.The only question that calls for consideration is whether the writ

petitioner would be entitled to selection grade in the post of

B.T.Assistant and if so, from which date.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:44:22 pm )

4.It is not in dispute that the writ petitioner was appointed as

Secondary Grade Teacher on 05.02.2007. He would have been entitled

to selection grade in the post of Secondary Grade Teacher on completion

of ten years service ie., on 04.02.2017. Fortunately, the writ petitioner

was promoted to the post of B.T. Assistant on 03.11.2014 itself. The

respondent could have been conferred with selection grade in the post of

B.T. Assistant only upon completion of ten years in the promoted post.

The service put in by him in the feeder grade cannot be reckoned for the

purpose of conferring selection grade in the promoted post. It is too well

settled a proposition. The learned Single Judge did not take note of this

aspect. The service put in by the employee in the feeder grade can be

taken into account for conferring selection grade in the promotion post,

only if the scales of pay are identical. In this case, the scale of pay

attached to the post of B.T.Assistant is higher than the scale of pay of

secondary grade teacher. Therefore, feeder grade service cannot be taken

into account for conferring selection grade in the promoted post.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:44:22 pm )

4.In this view of the matter, the order of the learned Single Judge is

set aside and the writ appeal is allowed. No costs. Consequently,

connected miscellaneous petition is closed.





                                                                               (G.R.S. J.,) & (K.R.S. J.,)
                                                                                     06.06.2025
                     NCC                 : Yes/No
                     Index               : Yes / No
                     Internet            : Yes/ No
                     ias

                     To:

                     1.The Principal Secretary,
                       Department of School Education,
                       Fort St.George, Chennai - 9.

2.The Director of Elementary Education, DPI Campus, College Road, Chennai - 6.

3.The District Elementary Educational Officer, Sivagangai, Sivagangai District.

4.The Assistant Elementary Educational Officer, O/o. the Assistant Elementary Educational Officer, S.Pudur - 630 410, Sivagangai District.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:44:22 pm )

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:44:22 pm )

G.R.SWAMINATHAN, J.

and K.RAJASEKAR, J.

ias

06.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:44:22 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 : MAIMS

 
 
Latestlaws Newsletter