Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unknown vs L.The Additional Chief Secretary
2025 Latest Caselaw 3676 Mad

Citation : 2025 Latest Caselaw 3676 Mad
Judgement Date : 7 March, 2025

Madras High Court

Unknown vs L.The Additional Chief Secretary on 7 March, 2025

Author: R.Vijayakumar
Bench: R.Vijayakumar
                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                      ORDER RESERVED ON : 06.01.2025

                                     ORDER PRONOUNCED ON : 07.03.2025

                                                       CORAM:

                              THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                                     W.P.(MD).Nos.l2211 & 12262 of 2024
                                                    and
                                  WMP(MD).Nos.l0836,10837,10872 to 10874 of 2024

                WP(MD).No.12211 of 2024
                l. S.Ganesan
                2 J.Charles                                                     ....Petitioners
                                                             Vs
                l.The Additional Chief Secretary
                Department of Environment,
                Climate Change and Forests
                Government of Tamil Nadu
                Namakkal Kavingar Maaligai
                Fort St.George Chennai 600 009

                2.The Principal Chief Conservator of Forests
                 (Head of Department)
                Forest Headquarters
                Near Kannikapuram Check Post
                Guindy, Chennai 600 032.

                3.B.Suseela
                4.P.Ramachandran
                5.M.Senthil Kumar
                6.P.I.Samy
                7.N.P.Subbulakshmi
                8.R.Subbaraj
                9.S.Manjula
                10.P.Vayanaperumal
                11. J.Padmini
https://www.mhc.tn.gov.in/judis             ( Uploaded on: 07/03/2025 05:26:57 pm )

                12.C.Mohanraj
                13.M.A.Ramar
                14.C.Karunanidhi
                     15.P.Senthilvel Kumar
                     16.B.Lakshmi
                     17.R.Loganathan
                     18.A.Anandhi
                     19.M.Murugesan
                     20.M.Annalakshmi                                                  ....Respondents

                     WP(MD)No. 12262 of 2024

                     1.M.Sudalaimani
                     2.A.Muniyandi
                     3.V.Senthurammal
                     4.K.K.Narmatha
                     5.S.Anitha
                     6.A.Ashraf Banu                                                       ....Petitioners
                                                                 Vs
                     1 .The State of Tamil Nadu
                     Represented by its Secretary to Government
                     Environment & Forest Department
                     Secretariat, St.George Fort
                     Chennai -9

                     2.The Principal of Chief Conservator
                     Office of the Principal Chief Conservator of Forests
                     (Head of Department)
                     Forest Head Quarters
                     Near Kannigapuram Check Post
                     Guindy, Chennai 32.

                     3.B.Suseela
                     4.P.Ramachandran
                     5.M.Senthilkumar
                     6.P.I.Samy
https://www.mhc.tn.gov.in/judis              ( Uploaded on: 07/03/2025 05:26:57 pm )

                                                                 2/23
                     7.N.P. Subulakshmi
                     8.R.Subbaraj
                     9.S.Manjula
                     10.P.Vayanaperumal
                     11. J.Padmini
                     12.C.Mohanraj
                     13.M.A.Ramar
                     14.C.Karunanithi
                     15.P.Senthilvel Kumar
                     16.B.Lakshmi
                     17.R.Loganathan
                     18.A.Anandhi
                     19.M.Murugesan
                     20.M.Annalakshmi
                     21.S.Dinesh Kumar
                     22.K.Selvi
                     23.K.Banumahi
                     24.G.Thenmozhi Suguna                                             ....Respondents
                     (Respondents 21 to 24 are impleaded
                     vide Court order dated 27.11.2024)
                     Prayer in WP(MD).No.l2211 of 2024 : This Petition filed under Article 226
                     of the Constitution of India, to issue a Writ of Certiorarified Mandamus,
                     calling for the records of the impugned annual list of Tamil Nadu Ministerial
                     Service as on 01.01.2022 published on 29.02.2024 on the file of the second
                     respondent insofar as placing the petitioners in the list of Assistants in serial
                     Number 65 and 79 respectively and the consequent impugned proceedings in
                     Ref.No.W2/6490/2024 dated 20.03.2024 on the file of the second respondent

https://www.mhc.tn.gov.in/judis              ( Uploaded on: 07/03/2025 05:26:57 pm )

                                                                 3/23
                     and the consequent impugned annual list of Tamil Nadu Ministerial Service
                     as on 01.01.2024 published on 25.04.2024 on the file of the second
                     respondent insofar as placing the petitioners in the list of Assistants in serial
                     number 46 and 60 respectively and quash the same and further directing the
                     first respondent to revise the annual list of Assistants by placing the
                     petitioners prior to the promotees by considering the representation of the
                     petitioners dated 20.03.2024 and 11.03.2024 respectively and effect
                     promotion based on such revised annual list.
                     Prayer in WP(MD).No.l2262 of 2024 : This Petition filed under Article 226
                     of the Constitution of India, to issue a Writ of Certiorarified Mandamus,
                     calling for the records relating to the impugned Annual Seniority list of
                     Assistant published in the annual list of “ Tamil Nadu Ministerial Service” by
                     the second respondent vide his proceedings no.nil dated 28.04.2024 insofar
                     as serial Nos. 27 to 44 are concerned and quash the same as illegal and
                     consequentially to direct the respondents to revise the seniority in terms of
                     Section 3(r) of the Tamil Nadu Government Servants (Conditions of Service)
                     Act, 2016 and promote the petitioners as Superintendent by including their
                     names in the panel for the year 2024-2025 within the period that may be
                     stipulated by this Court.
                                     For Petitioners : Mr.G.Prabhu Rajadurai
                                                       for Mr.K.Jeyamohan in
                                                       WP.No.12211 of 2024
                                                      : Mr.M.Ajmalkhan, Senior Counsel
                                                        for M/s.Ajmal Associates
                                                        in WP.No. 12262 of 2024

                                     For Respondents : Mr. Veera.Kathiraven
                                                      Additional Advocate General
                                                      Assisted by Mr.A.Baskaran
                                                      Government Advocate
                                                       for R1 & R2 in both revisions
https://www.mhc.tn.gov.in/judis              ( Uploaded on: 07/03/2025 05:26:57 pm )

                                                                 4/23
                                                                :Mr.M.Laxmimahendraa
                                                                For R4, R5, R7, R8, R10, R12, R13, R15
                                                                R19 & R20 in both revisions.

                                                                 :No appearance for R3, R6, R9, R11, R14
                                                                 R16, R17 and R18 in both revisions

                                                       COMMON ORDER

WP(MD).No.l2211 of 2024 has been filed by the direct recruited

Assistants challenging the annual list of Tamil Nadu Ministerial Service as on

1st January 2022 in Tamil Nadu Forest Department dated 29.02.2024 and the

communication of the second respondent dated 20.03.2024 calling for

preparation of panel of Assistants for promotion as Superintendent in the

Forest Department for the year 2024-2025 and the annual list of Tamil Nadu

Ministerial Service as on 1st January 2024 in Tamil Nadu Forest Department

dated 25.04.2024.

2.WP(MD).No.12262 of 2024 has been filed by the direct recruited

Assistants in the Forest Department challenging the interse seniority list

between the direct recruitees and the promotee assistants which was

published on 25.04.2024.

3.Since the issue involved in both the writ petitions are common, both

these writ petitions are tagged together and a common order is being passed.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

(A) Facts leading to the filing of the writ petitions are as follows:

4.The Tamil Nadu Public Service Commission issued a notification on

16.04.2014 calling for application from the eligible candidates for being

appointed as Assistants by Direct Recruitment failing under Group-IIA

services.

5.The examinations were held on 29.06.2014 and the results were

published on 12.12.2014, Phase-I counselling was held from 29.12.2014 to

22.01.2015. The Tamil Nadu Public Service Commission through letter dated

24.03.2015 allotted 75 candidates to the Forest Department. They were issued

with appointment orders on 25.03.2015. The selected candidates joined

between March to May 2015.

6.On 18.03.2015, a communication was issued by the Chief Conservator

of Forest for preparation of panel for promotion as Assistant from the post of

Junior Assistant/Typist/Steno-typist Grade-Ill for the year 2015-2016 for

which the crucial date was fixed as 15.03.2015. The promotion orders were

issued by the Principal Chief Conservator of Forest 10.12.2015 and 24

member were promoted as Assistants and they joined duty on 10.12.2015.

7.The Tamil Nadu Public Service Commission had conducted Phase-II

counselling for the candidates who got selected under Notification dated

16.04.2014 between 05.10.2015 to 13.10.2015. 28 candidates were selected

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

and allotted to Tamil Nadu Forest Department by way of proceedings of

TNPSC dated 23.10.2015. The appointment orders were issued to the directly

recruited candidates on 10.12.2015. The selected candidates from Phase-II

counselling had joined duty from 21.12.2015 onwards.

8.Under Tamil Nadu Ministerial Service Rules, the annual list of seniority

as on 01.01.2016 was published and directly recruited Assistants from Phase

I counselling were placed in the seniority in Serial.Nos.I28 to 176. The said

seniority was based on communal rotation. The Assistants who were

promoted were placed in the seniority from Serial Nos.177 to 198. The

directly recruited Assistants from Phase-II counselling were placed in the

seniority from Sl.No.199 to 214. The seniority based on communal rotation

was followed till 01.01.2021.

9.The Hon’ble Supreme Court in the Contempt Petition (Civil)Diary

No.6415 of 2021 had directed all the departments in the State of Tamil Nadu

to revise the seniority based upon the merit rank obtained by the candidates in

TNPSC. In compliance with the direction of the Hon'ble Supreme Court,

TNPSC revised the seniority of directly recruited candidates as per their merit

rank and communicated the same to the Government on 20.06.2023.

10.Since the promotee Assistants were placed in between the directly

recruited candidates (selected through Phase-I and Phase-II), TNPSC sought

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

for clarification from the Government through their communication dated

18.11.2022. The Government vide their communication dated 31.05.2023 had

informed TNPSC that the interse seniority has to be fixed as per Rule 40(2)

of Tamil Nadu Government Servants (Conditions of Services) Act, 2016

(hereinafter referred as 'Act').

11.On 29.02.2024, the annual list of the Assistants as on 01.01.2022 was

published in which the directly recruited Assistants in Phase-I were placed

above the promotees. The directly recruited candidates through Phase-II

counselling were placed below the promotees. On 20.03.2024, the Principal

Chief Conservator of Forest had issued a communication calling for

preparation of a panel for promoting Assistant to the post of Superintendent

for the year 2024-2025. Thereafter, the annual list of Tamil Nadu Ministerial

Services as on 1st January 2024 of the members of the Forest Department has

been published on 25.04.2024.

12.The annual list of the year 2022 and the order of the Principal

Conservator of the Forest dated 20.03.2024 calling for preparation of panel

for promotion to the post of Superintendent and the annual list as on

01.01.2024 dated 25.04.2024 were under challenge in the present writ

petition.

13.Two of the direct recruitees who were selected in the first Phase of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

counselling are the petitioners in WP(MD).No. 12211 of 2024. Six of the

direct recruitees who were recruited in the second Phase of counselling are

the petitioner in WP(MD).No.l2262 of 2024. Though 103 candidates were

recruited directly as Assistants, as on today, only 57 of them are in the Forest

Department. Out of the said 57 candidates, 33 candidates who were selected

through Phase-I counselling are placed as senior most. The promotees have

been placed below them. The directly recruited candidates through Phase-II

counselling are placed below the promotees.

14.Out of them, the petitioners in WP(MD).No.l2211 of 2024 namely

Ganesan and Charles, though they were selected under Phase-I, they have

been placed below the promotees on the ground that their ranks were changed

in compliance with the orders of the Hon'ble Supreme Court to follow

TNPSC merit rank.

15.1n the light of the above said facts, let us consider the submissions

made by the counsels made on either side.

(B)Submissions of the counsels appearing on either side:

16.According to the learned Senior Counsel appearing for the writ

petitioners in WP(MD).No. 12262 of 2024, all the directly recruited

candidates should be placed in a single block. Merely because counselling

was conducted separately, they cannot be segregated and placed below the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

promotees. The learned Senior Counsel had relied upon Section 40(2) of Act,

and contended that the seniority of a person where the recruitment is by more

than one method, it should be determined with reference to the date on which

he is appointed to the service. The learned Senior Counsel laid emphasis

upon the 1st proviso to Section 40(2) of the Act and contended that where a

junior directly recruited to the service earlier than the senior under the same

method of recruitment, the senior shall be deemed to have been appointed on

the same day on which the junior was so appointed.

17.According to the learned Senior Counsel, when a junior (as per TNPSC

merit rank) is directly recruited as an Assistant first and thereafter, a senior

(as per TNPSC merit rank) is appointed on a later date, the senior should be

deemed to have been appointed on the same day on which the junior was so

appointed. So according to him, there cannot be any segregation of

candidates selected through a single recruitment process on the basis of

counselling conducted by TNPSC. The candidates who were directly

recruited through Phase-II counselling should always be deemed to have been

appointed on the date when the candidates from Phase-I counselling were

appointed. Therefore, all the directly recruited Assistants should be placed in

a single block and the promotee Assistants should be placed behind the single

block of directly recruited assistants.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

18.The learned Senior Counsel appearing for the petitioners also relied

upon Section 3(b), 3(q) and Section 3(r) of the above said Act to impress

upon the Court that the promotee candidates can never be placed ahead of the

directly recruited candidates. The learned senior counsel also relied upon

third proviso to Section 40(2) of the Act. The interse seniority between the

persons who were appointed by more than one method shall be decided with

reference to their age and contended that the third proviso would not come

into operation in view of the fact that the first proviso to Section 40(2) of the

Act protect the rights of the senior candidates ( based on TNPSC rank).

19.The Senior Counsel appearing for the petitioners had further

contended that though TNPSC had conducted Phase-II counselling and

informed about the selected candidates on 23.10.2015 itself, the department

had delayed the issuance of appointment order in order to help the

in-service candidates. Ultimately, on 10.12.2015 promotion orders were

issued to the in-service candidates and the appointment orders were issued to

the directly recruited candidates. The delay was caused wantonly in order to

favour in-service candidates. In view of the said delay, the directly recruited

candidates through Phase-II counselling have been placed below the

promotee candidates.

20.The learned counsel for the petitioners in WP(MD).No.l2211 of 2024

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

had contended that the petitioners namely Ganesan and Charles were selected

through Phase-I counselling and they have also joined in April 2015.

However, these two candidates have been placed below the promotees who

were issued with promotion order only on 10.12.2015. The learned counsel

for the petitioners had further contended that on the date when the promotees

were appointed, the petitioners had already completed six months of their

services in the post of Assistant. Therefore, they cannot be placed below the

promotee candidates.

21.The learned counsel for the petitioners in WP(MD).No.l2211 of 2024

had further contended that even if the seniority among the directly recruited

candidates is altered in compliance with the orders of the Hon'ble Supreme

Court, the petitioners, having been appointed in April 2015, should be placed

as the last two candidates in the first block to directly recruited candidates.

They cannot be pushed behind the promotee candidates.

22.The learned counsel had further contended that as far as the promotee

candidates are concerned, their seniority will get altered on the basis of the

judgment of the Hon'ble Supreme Court only in their entry level post namely

Junior Assistant/Typist/Steno-typist Grade-Ill. Once they are promoted as

assistants, again their seniority cannot be re-determined on the basis of the

Supreme Court judgment. The directly recruited candidates through Phase-I

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

counselling, cannot be assigned any rank below the promotees citing

alteration of seniority based upon the judgment of the Hon'ble Supreme

Court, especially in view of the fact that the promotees as well as directly

recruited candidates through Phase-II counselling were not appointed through

a single notification. Hence, he prayed for allowing the writ petitions and to

place all the directly recruited candidates in a single block oyer and above the

promotee candidates.

23.Per contra, the learned Additional Advocate General appearing for the

official respondents had contended that, though the petitioners in

WP(MD).No. 12211 of 2024 were appointed in Phase-I counselling, their

mitial seniority was fixed based upon the communal rotation at 64 and 31

respectively. However, in compliance with the orders of the Hon’ble Supreme

Court, their rank got downgraded to 77 and 98 respectively. Therefore, the

candidates who have secured rank up to 73 alone have been placed above the

promotees. Those candidates who have secured below the rank of 73 have

been placed below the promotee candidates. Therefore, the petitioners in

WP(MD).No. 12211 of 2024 cannot have any legal grievance, especially in

the light of the orders of the Hon'ble Supreme Court in the contempt

proceedings.

24.The learned Additional Advocate General relied upon Section 40(2)

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

of the Act and contended that proviso to the above the said sections, would

be applicable only when the directly recruited candidates were issued with

appointment orders on the same day. In the present case, the directly recruited

candidates were appointed in 2 Phases. For the first Phase, the appointment

orders were issued in March 2015. In the second Phase, the appointment

orders were issued in October 2015. In such circumstances, the directly

recruited candidates cannot contend that they should be placed in a single

block over and above the promotees. Admittedly, the candidates selected in

the second Phase of counselling have joined after the promotees. In such

circumstances, the contention of the directly recruited candidates is not

legally sustainable. Hence, he prayed for dismissal of the writ petition.

25.The learned counsel appearing for the private respondents who are the

promotees had contended that the promotees have been issued with

promotion order on 10.12.2015 and on the same day, the directly recruited

candidates (selected through Phase-II counselling) were issued with

appointment orders. In such circumstances, the rank of the directly recruited

candidates, having been downgraded in view of the orders of the Hon'ble

Supreme Court, naturally have to be placed below the promotee candidates.

Hence, he prayed for dismissal of the writ petition.

26.Heard the learned counsel appearing on either side and perused the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

material records.

(C)Discussion:

27.Yet again the interse seniority between the directly recruited candidates

and the promotee candidates has come up for consideration before this Court.

The annual list for the year 2022 and the annual list for the year 2024 are

under challenge in the present writ petitions.

28.There is no difference between these two annual lists as far as the

interse seniority between the direct reeruitees and the promotees are

concerned. Apart from these annual lists, the order of the Principal Chief

Conservator, Forest Department dated 20.03.2024 calling for preparation of

panel for promotion from the post of Assistants to Superintendents is also

under challenge. This order dated 20.03.2024 is only an order consequential

to the impugned annual list of the year 2022. Therefore, this Court proceeds

to consider the validity of the annual list of the year 2022 and 2024.

29.A perusal of the annual list for the year 2022 /2024 reveals that the

directly recruited Assistants through Phase-I counselling who are already

promoted as Superintendents are placed in Sl.Nos. 147 to 160. Immediately,

below them are the directly recruited Assistants in the same counselling, who

were still working as Assistants and they are placed in Sl.Nos.1 to 26. As far

as the seniority up to Sl.No.26 in the cadre of Assistant is concerned, there is

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

no dispute between the parties.

30.From Sl.Nos.27 to 44, the promotee candidates who were promoted on

10.12.2015 are placed. From Sl.Nos. 45 to 67, the candidates selected

through Phase-II counselling are placed in the interse seniority list. Among

them Sl.No.46 Ganesan, Sl.No.59, Ramarajan and Sl.No.60 Charles are

directly recruited candidates, through Phase-I counselling. Therefore, it is

clear that these three candidates though selected under Phase -I counselling

and issued with appointment orders in March 2015, have been placed before

the promotees who were issued with promotion order on 10.12.2015. The

only reason that is assigned by the official respondents is that the rank of

these three candidates got downgraded since the orders of the Hon'ble

Supreme Court in the contempt proceedings were complied with and their

ranks were reassigned based upon their TNPSC rank.

31.The following issues now that arise for consideration;

a)Whether the petitioners in WP(MD).No.l2211 of 2024 who were

selected in Phase-I counselling can be placed below the promotees who were

issued with promotion order only on 10.12.2015. ?

b)Whether the petitioners in WP(MD).No. 12262 of 2024 who were

directly recruited through Phase-II counselling and appointed on 10.12.2015,

can be placed below the promotee candidates who were issued with

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

promotion orders on the same day. ?

32.Issue No.1:

As per Section 40(2) of the Act, where two methods of recruitment are

being followed for being appointed to a particular service, the seniority of a

person shall be determined with reference to the date on which he is

appointed to the service. The petitioners in WP(MD).No.l2211 of 2024 and

another candidate namely C.Ramarajan were directly recruited through

Phase-I counselling and they were issued with appointment orders on

24.03.2015. They have joined service in April and May 2015. All the

promotee candidates have joined as Assistants only after 10.12.2015. These

three candidates who have joined services in April and May 2015 should

have been placed over and above the promotee candidates in view of Section

40(2) of the Act. Merely because, their ranks got re-assigned due to the

orders of the Hon'ble Supreme Court in the contempt proceedings, it has

nothing to do with their interse seniority vis-a-vis the promotees. When the

orders of the Hon'ble Supreme Court is complied with, the interse seniority

among the direct recruitees alone will get altered. It can never be interpreted

to result in the downgrading of seniority of a directly recruited person to push

him in below the promotees who were belatedly promoted, six months after

the directly recruited persons. Therefore, the orders impugned in

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

WP(MD).No.12211 of 2024 has to be set aside insofar as the petitioners are

concerned. Their seniority has to be placed below Ganakaraj and above

B.Suseela.

33.Issue No.2:

The learned Senior Counsel appearing for the petitioners relying upon the

first proviso to Section 40(2) of the Act, had contended that where a junior is

appointed earlier than a senior under the direct recruitment, the senior shall

be deemed to have been appointed on the same day on which the junior was

appointed. He had further contended that the directly recruited candidates

who were appointed through Phase-II counselling should be deemed to have

been appointed along with the candidates appointed in Phase-I counselling i.e

on 25.03.2015. In such circumstances, the candidates selected through Phase-

II counselling of TNPSC would naturally become senior to the promotee

assistants who were given promotion order only on 10.12.2015.

34.It is settled position of law that the seniority of a person can be

reckoned only with reference to the date on which he is appointed to a

particular service. The petitioners in WP(MD).No. 12262 of 2024 (those

selected under Phase-II counselling) were issued allotment orders to the

Forest Department only on 23.10.2015. They were issued with appointment

Orders by the Principal Chief Conservator of Forest Department on

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

10.12.2015. On the other hand, the candidates selected in Phase-I counselling

were issued allotment orders on 24.03.2015 and appointment orders on

25.03.2015. Therefore, the seniority of the candidates selected through Phase-

II counselling cannot date back to 25.03.2015 when they were not even

issued with appointment orders.

35.Only if a junior is appointed earlier than the senior, under the direct

recruitment, the first proviso to Section 40(2) of the Act would get attracted.

A perusal of the record reveals that in the merit rank list, all the candidates

who were selected in Phase-II counselling are lower in the rank than the

candidates who were selected in Phase-I counselling. Therefore, it is clear

that the candidates appointed through Phase-II counselling are juniors in

TNPSC rank to the candidates who were appointed in Phase-I counselling. In

such circumstances, the first proviso to Section 40(2) of the Act cannot be

invoked to upgrade Phase-II counselling candidates and tag them along with

Phase-I counselling candidates and place all the directly recruited Assistants

as a single block.

36.The promotee Assistants and the directly recruited candidates

through Phase-II counselling were issued with appointment orders on the

same day, namely 10.12.2015. As per third proviso to Section 40(2) of the

Act, when the candidates are selected through more than one method of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

recruitment and issued with appointment orders on the same day, their interse

seniority has to be decided with reference to their age. The interse seniority

between the directly recruited Assistants and the promotee Assistants who

were issued with appointment orders on the same day namely 10.12.2015 has

to be arranged with reference to their age, i.e elder should be placed senior to

the younger.

37.A perusal of the impugned annual list of Tamil Nadu Ministerial

Service as on 01.01.2024 published by Tamil Nadu Forest Department by the

Principal Conservator of Forest reveals that the promotee Assistants have

been placed en block over and above the directly recruited Assistants through

Phase-II counselling without considering the age.

38.There are six petitioners in WP(MD).No.12262 of 2024. Two of

them are born in the year 1978 and two of them are born in 1983. One

petitioner is born in the year 1973 and the another petitioner is born in the

year 1981. The promotee Assistants who are younger to the directly recruited

Assistants in Phase-II counselling have been placed above the writ petitioners

in WP(MD).Nos.12262 of 2024. Therefore, it is clear that the interse seniority

list has not been prepared as per third proviso to Section 40(2) of the Act and

hence, it is liable to be set aside insofar as the writ petitioners are concerned.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

39.In view of the above said deliberations, this Court is inclined to pass

the following orders:

a)WP(MD).No.12211 of 2024 stands allowed and the official

respondents are directed to place the petitioners between Mr.M.Ganakaraj

and B.Suseela in the annual list of Tamil Nadu Ministerial Service as on

01.01.2024 published by Tamil Nadu Forest Department by the Principal

Conservator of Forest and confer all the other consequential, promotional and

monetary benefits.

b)WP(MD).No.12262 of 2024 stands allowed and the official

respondents are directed to re-arrange the seniority of the promotee Assistants

and the directly recruited Assistants through Phase-II counselling with

reference to their date of birth. No costs. Consequently, connected

miscellaneous petitions are closed.

07.03.2025.

Internet: Yes/No Index : Yes/No NCC : Yes/No msa

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm )

To

l.The Additional Chief Secretary Department of Environment, Climate Change and Forests Government of Tamil Nadu Namakkal Kavingar Maaligai Fort St.George Chennai 600 009

2.The Principal Chief Conservator of Forests (Head of Department) Forest Headquarters Near Kannikapuram Check Post Guindy, Chennai 600 032.1

3. The Secretary to Government State of Tamil Nadu Environment & Forest Department Secretariat, St.George Fort Chennai -9

4.The Principal of Chief Conservator Office of the Principal Chief Conservator of Forests (Head of Department) Forest Head Quarters Near Kannigapuram Check Post Guindy, Chennai 32.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 pm ) R.VIJAYAKUMAR, J.

msa

Pre-delivery common order made in W.P.(MD).NOS.12211 & 12262 of 2024 and WMP(MD).Nos.10836, 10837, 10872 to 10874 of 2024

07.03.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/03/2025 05:26:57 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