Citation : 2025 Latest Caselaw 7622 Mad
Judgement Date : 8 October, 2025
2025:MHC:2327
W.A.No.2552 of 2025
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Reserved on : 08.09.2025
Pronounced on : 08.10.2025
CORAM:
THE HON'BLE MR. JUSTICE R.SURESH KUMAR
AND
THE HON'BLE MR.JUSTICE HEMANT CHANDANGOUDAR
W.A.No.2552 of 2025
and C.M.P.Nos.20295 and 22021 of 2025
1. The Director General of Police / Chairman
Tamil Nadu Uniformed Services Recruitment Board,
Old Commissioner of Police Complex,
Pantheon Road,
Egmore, Chennai - 600 008
2. The Member Secretary
Tamil Nadu Uniformed Services Recruitment Board,
Old Commissioner of Police Complex,
Pantheon Road,
Egmore, Chennai - 600 008. ... Appellants
Vs.
1. S.Mohamed Aslam
S/o. Sheat Mohamed
2. C.Sampath
S/o. Chakkaravarthi
3. V.Maragathavalli
D/o. Veerasamy ... Respondents
Prayer : Writ Appeal filed under Clause 15 of the Letters Patent against the
1/59
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
W.A.No.2552 of 2025
order dated 22.04.2025 made in W.P.No.32347 of 2024.
C.M.P.No.22021 of 2025
The State of Tamil Nadu
Rep. by its Secretary to Government
Human Resources Management Department,
Fort St. George, Chennai - 600 009. ..... Petitioner / Proposed
4th Respondent
Vs.
1. The Director General of Police / Chairman
Tamil Nadu Uniformed Services Recruitment Board,
Old Commissioner of Police Complex,
Pantheon Road,
Egmore, Chennai - 600 008
2. The Member Secretary
Tamil Nadu Uniformed Services Recruitment Board,
Old Commissioner of Police Complex,
Pantheon Road,
Egmore, Chennai - 600 008.
3. S.Mohamed Aslam
S/o. Sheat Mohamed
4. C.Sampath
S/o. Chakkaravarthi
5. V.Maragathavalli
D/o. Veerasamy .... Respondents
For Appellants / Petitioner : Mr.P.Kumaresan, AAG
assisted by Mr.J.Lenin
2/59
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
W.A.No.2552 of 2025
in W.A.No.2552 of 2025
Mr.R.Neelakandan, AAG
assisted by
Mr.S.Yashwanth, AGP for
impleading petitioner in
C.M.P.No.22021 of 2025
For Respondents : Mr.S.Prabhakaran, Senior Counsel
for Mr.M.A.Gowthaman for R1
For Assisting the Court : Mr.R.Singaravelan, Senior Counsel
for Mr.R.Jayaprakash
Mr.K.Venkataramani,
Senior Counsel
for Mr.M.Muthappan
Mr.L.Chandrakumar
JUDGMENT
R.SURESH KUMAR, J.
This Intra Court Appeal has been directed against the order passed by
the writ court dated 22.04.2025 made in W.P.No.32347 of 2024.
2. The order impugned infact is a common order, where a batch of
writ petitions similar to that of W.P.No.32347 of 2024 were disposed of.
However the appellants have chosen to file this single writ appeal against the
very first writ petition, i.e., W.P.No.32347 of 2024.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
3. The factual background of this writ appeal are stated as follows :
(i) that the second appellant, Tamil Nadu Uniformed Services
Recruitment Board, in short, TNUSRB has issued a notification in
Notification No.01/2023 dated 05.05.2023 inviting applications from the
eligible candidates for selection and direct recruitment to the post of Sub-
Inspectors of Police-2023 for Taluk, Armed Reserve and Tamil Nadu
Special Police (Men, Women and Transgenders).
(ii) As per the notification, the vacancies are distributed as
follows :
Sub-Inspectors of Police (Taluk) - Total number of vacancy is 364 + 2
Backlog vacancies.
Sub-Inspectors of Police (AR) - Total number of vacancy is 141 + 4
Backlog vacancies.
Sub-Inspectors of Police (TSP) - Total number of vacancy is 110.
Therefore altogether, the total vacancies for the post of Sub-Inspectors
of Police under three categories would be 615 + 6 Backlog vacancies.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
(iii) In the same month, i.e., on 23.05.2023, the second respondent
TNUSRB has come out with an Addendum to Notification No.01/2023,
whereby it called for applications for the direct recruitment to the post of
Station Officers in Fire & Rescue Services Department (Men and Women)-
2023. The vacancy notified in this addendum notification is 128 + 1 Backlog
vacancy.
(iv) It is to be noted that by virtue of original Notification No.01/2023
dated 05.05.2023 and Addendum Notification, dated 23.05.2023, the second
appellant TNUSRB wanted to conduct a combined selection process for the
post of Sub-Inspectors of Police in three categories as well as Station
Officers in Fire & Rescue Services Department for the total vacancy of 750
including the Backlog vacancies.
(v) The TNUSRB conducted the selection process and finalised the
selection list which in fact was questioned in a batch of writ petitions in
W.P.Nos.11855 of 2024 etc., batch on various grounds.
(vi) During the hearing of the said batch of writ petitions before the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
writ court, it was a stand taken by the appellants herein who were the
respondents in the said writ petitions that, some mistake had occurred in the
selection process, therefore they have undertaken to re-do the exercise that is
from the stage of shortlisting the candidates for physical measurement test,
endurance test, physical efficiency test followed by viva-voce.
(vii) Recording the said stand taken by the TNUSRB, the learned writ
court vide its order dated 21.06.2024 has allowed all those writ petitions by
passing the following orders :
"2. When the matter is taken up for hearing today, a report is filed by the first respondent, in which, in paragraph No.5, they have recognized the mistake and have undertaken to redo the exercise from the stage as of 26.09.2023 itself i.e., from the stage of short-listing the candidates for physical measurement test, endurance test, physical efficiency test followed by viva-voice. Therefore, the respondents are going to redo the whole exercise after the stage of the written test. The said paragraph No.5 is extracted hereunder :-
" 5. It is submitted that the orders of the Hon'ble High Court in para 4 of the order will be complied with. The Board has
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
decided to redo the Joint Recruitment 2023 from the stage of 26.09.2023 itself which includes Physical Measurement Test, Endurance Test and Physical Efficiency Test followed by Viva voce for those candidates who stands eligible as per the Supreme Court order in the case of State of Tamil Nadu Vs K.Shobana reported in 2021 (4) SCC 686. In this new process and the revised selection will commence from the month of July and will be completed within three months."
3. It is also clarified by the learned Additional Advocate General for the second respondent that they will redo the exercise of short-listing the candidates for physical measurement test, endurance test, physical efficiency test, viva-voice etc. In the said list, if any of the new candidates are called, they will alone be called for physical measurement tests, endurance tests, physical efficiency tests etc., and in respect of the candidates who have already undergone the tests, the said tests will not be undertaken. However, their measurements and marks will be taken as such and a new list will be prepared in accordance with law. He also submits that due care will be undertaken to meticulously follow the directions of
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
the Hon'ble Supreme Court of India in the cases of Saurav Yadav and Ors. Vs. State of Uttar Pradesh and Ors., (2021) 4 SCC 542 and State of Tamil Nadu Vs. K.Shobana, (2021) 4 SCC 686 and the revised select list will be published in accordance with law. It is also represented on behalf of the respondents that the entire exercise will be conducted within three months from the date of receipt of a copy of this order.
4. In view thereof, the grievances of all the writ petitioners, in all these Writ Petitions, shall stand redressed. It goes without saying that if, on the publication of the revised list or even short-listing of the list or even in the physical endurance test, any other person has any other grievance, the same can be agitated afresh.
5. Recording the above, all these Writ Petitions stand disposed of. There shall be no order as to costs. Consequently, connected miscellaneous petitions are closed. "
(viii) Therefore as per the undertaken given by the TNUSRB, the
entire exercises have to be redone, accordingly, after redoing the exercise
once again the selection list was issued sometime in October-2024.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
However, this time also, a batch of writ petitions had been filed in
W.P.No.32347 of 2024 etc., batch challenging the infirmity of the said
selection list made by the TNUSRB and the said batch of cases were heard
together and were disposed of by the common order passed by the writ court
dated 22.04.2025 which is infact impugned in this instant appeal.
(ix) In the impugned order, the learned writ court Judge having
analysed all the aspects of the issue which were raised before him has
ultimately concluded with the following orders :
"Conclusion:
83. The discussion above leads to the following conclusions:
(1) the Revised Provisional Selection List published on 03.10.2024 is set aside;
(2) The respondents will have to rework the entire selection process following the Judgment of the Hon'ble Supreme Court in (2021) 4 SCC 686 [State of Tamil Nadu and Others Vs. K.Shobana and Others] and strictly follow the three steps laid therein, namely,
(i) Step 1: To first fill the 31% merit list on the basis of total marks obtained irrespective of
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
caste, community or religion;
(ii) Step 2: Fill the back log vacancies with the merit list for the particular community first;
(iii) Step 3: apply the reservation for other communities (3) Care must be taken that meritorious reserved candidates are fitted in the General Turn and thereby provide opportunity for the reserved candidates in the reserved list.
(4) Certificates introduced midway through the selection process or after the earlier order passed by this Court should be rejected and the candidate should be categorised in accordance with the details given by them in the application form and no other fresh certificate should be taken into consideration.
(5) Care should also be taken that PSTM reservation is applied only once while applying for a public post and not for a second time. If any of the departmental candidates had already been selected under the PSTM reservation, they cannot be considered under PSTM reservation under this notification.
84. This Court appoints Hon'ble Mr. Justice N. Paul Vasanthakumar, Former Chief Justice of
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
Jammu and Kashmir High Court to Monitor the selection and to supervise the fitment of candidates on the basis of the materials already available in the written examination and the marks in the physical endureance test and the marks in the viva- voce.
85. The respondents are directed to nominate a Nodal Officer in the cadre of Superintendent of Police, to assist the Hon'ble Judge appointed by this Court. The respondents are further directed to provide access to all records relating to the recruitment process to the Hon'ble Judge now appointed by this Court and also provide necessary and adequate secretarial staff as required and an office base to complete the process of fitment of the candidates from the stage after physical measurement test, endurance test, physical efficiency test and viva~voce had been done consequent to the order dated 21.06.2024 in W.P.No. 11855 of 2024 batch.
86. The Hon'ble Judge is at liberty to include any other staff/official to assist him in the discharge of this onerous task.
87. The Revised Selection List shall be presented before the Director General of Police/
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
Chairman, Tamil Nadu Uniformed Services Recruitment Board, Chennai, who shall publish the same.
88. The respondents are directed to pay an initial remuneration of Rs.5,00,000/~ (Rupees Five Lakhs only) to Hon'ble Mr.Justice N.Paul Vasanthakumar and also pay any further remuneration as determined by the Hon'ble Judge. The respondents are also directed to bear the transport and other incidental expenses of the Hon'ble Judge and of all the members of his team.
89. The entire exercise by the Hon'ble Judge shall be completed within a period of three months from the date of receipt of a copy of this order.
90. In view of the aforementioned orders, the petitions seeking to implead are allowed. Registry is directed to carry out necessary amendment in the cause title before issuing the order copy.
91. The Writ Petitions stand allowed. The Revised Provisional Selection List dated 08.10.2024 and the consequential proceedings are set aside. Consequently, connected Miscellaneous Petitions stand closed. No order as to costs."
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
(x) Therefore after having set aside the provisional selection list
published in this regard by the TNUSRB dated 03.10.2024, the writ court
had given directions to rework the entire selection process following the
Judgment of the Hon'ble Supreme Court in State of Tamil Nadu and others
v. K.Shobana and others reported in (2021) 4 SCC 686.
(xi) The learned writ court in the impugned order had in fact
appointed Hon'ble Mr.Justice N.Paul Vasanthakumar, Former Chief Justice
of Jammu & Kashmir High Court to monitor the selection and to supervise
the fitment of the candidates based on the materials already available in the
written examination and the marks in the physical measurement test,
endurance test, physical efficiency test and the viva-voce.
(xii) Pursuant to the said directives issued by the learned writ court, in
the impugned order, the TNUSRB, the present appellant, having accepted
the Judgment in fact acted upon by rendering all assistance to the Hon'ble
Former Chief Justice being the supervisory Commission to complete the task
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
of selection process including the fitment as logistics and secretarial
assistance and other needy assistance of the Commission Judge had been
rendered.
(xiii) The learned Commission Judge having completed the task with
the help of two more officers and other set of staff has given a detailed
report consisting of 470 pages.
(xiv) After completing the entire process by the Commission, the
report since has been handed over by the Commission to the TNUSRB,
however, the TNUSRB, having known to the selection process completed by
the Commission, had raised some doubts, especially in two contexts. In the
first context, the doubts arisen in the minds of the TNUSRB was that the
selection process undertaken by the Commission since was on the basis of
the method indicated in K.Shobana's case cited supra, but at the end, the
resultant position would be in some of the communal categories for want of
candidates other community categories have been fit in, thereby the roaster
whether had been followed promptly and correctly was an issue.
(xv) The second issue raised by the appellants herein is that insofar as
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
the horizontal reservation given to Persons Studied in Tamil Medium, in
short PSTM candidates are concerned, the Commission adopted the method
that, since the recruitment is by way of direct recruitment to the post of Sub-
Inspector of Police as well as the Station Officer in Fire Department, the
candidates who sought for such selection under the PSTM quota would be
considered, provided if they have claimed such quota first time. In other
words, a candidate who had already been selected and has been working in
any Government job or in any Governmental organisation under the PSTM
quota, second time such a quota cannot be extended to such candidates as it
would defeat the very import of the Act namely Tamil Nadu Appointment
on preferential basis in the Services under the State of Persons Studied in
Tamil Medium Act 2010 as amended in 2020, in short, the PSTM Act.
Therefore on that ground also, it is the contention of the appellants that, the
selection made by the Commission might be an erroneous one and therefore
in order to set aside the said selection and permit the TNUSRB to go ahead
with selection once again afresh, the appellants have moved the present Writ
Appeal.
4. Even at the admission stage, notices have been taken by the learned
respective counsels appearing for the private respondents and therefore
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
arguments were advanced by the learned Additional Advocate General
Mr.P.Kumaresan on behalf of the appellants and Mr.S.Prabhakaran, learned
Senior counsel appearing for R1 and Mr.R.Singaravelan, learned Senior
counsel for Mr.R.Jayaprakash, Mr.K.Venkataramani, learned Senior counsel
for Mr.M.Muthappan and Mr.L.Chandrakumar for other respondents.
5. As the impugned order is a common order in a batch of writ
petitions filed by various individual candidates and before the writ court
those writ petitions were conducted by various Senior counsels and counsel
and presently as against only the first writ petition in W.P.No.32347 of 2024
alone, the present Intra Court Appeal has been directed, majority of those
counsels who appeared before the writ court on behalf of the writ petitioners
since had appeared before this Court and they wanted to make their
submissions, their submissions also were heard as combined submissions on
behalf of the various candidates including the private respondents herein.
6. That apart, an impleading petition also has been filed in
C.M.P.No.22021 of 2025 filed by the State of Tamil Nadu represented by its
Secretary to Government, Human Resources Management Department, Fort
St. George, Chennai – 9, as the said authority wanted to get impleaded in the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
writ appeal as one of the party respondent to put forth their stand that the
intention of the Department, i.e., impleading party is not to restrict the
PSTM Reservation only once and wherever PSTM candidates participate in
any selection process, even though they have already availed such benefit,
even second time or third time also such kind of benefit under PSTM quota
can be extended to those candidates. Therefore in order to reiterate the said
stand of the Department, that impleading petition also since was filed,
Mr.R.Neelakandan, learned Additional Advocate General who appeared for
the impleading party also was heard and he also made submissions in the
line of submissions made by Mr.P.Kumaresan, learned Additional Advocate
General appearing on behalf of the appellants.
7. All these arguments put forth by the learned counsel appearing for
the parties having been heard and after having perusal of the materials
placed before this Court, we have called for the report submitted by the
Commission before the learned single Judge and accordingly the
Commission's Report also was made available before this Court and the
same has also been gone through and taken into account.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
8. At least two times, the selection list has been set aside by this
Court. In the first time, on 21.06.2024, the TNUSRB itself had come
forward to admit that some mistakes have been committed in the selection
process and therefore they wanted to re-do the exercise. Recording the same,
such a direction was given in the said order of the writ court dated
21.06.2024.
9. Pursuant to the said order when the TNUSRB made the selection
list, that was under challenge in the batch of writ petition including
W.P.No.32347 of 2024. In the said batch of writ petitions, the learned writ
court in its detailed order has concluded that the selection process has not
been conducted as per the procedure mandated by the Hon'ble Supreme
Court in Shobana's case cited supra.
10. In this context, it is to be noted that, apart from the PSTM Act,
insofar as the selection to the post of Sub-Inspectors of Police is concerned,
already the Government has issued a Government Order in G.O.(Ms).No.10,
Home (Police-III) Department, dated 04.01.2012.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
11. If we look at the import of G.O.(Ms).No.10, among other things,
the Government in the said G.O has stated that after careful examination of
the proposal of the Chairman, TNUSRB, had decided to accept such
proposal. Therefore the Government directed that the preference of the
candidates in the recruitment of Sub-Inspectors of Police shall not be sought
for among the three categories, namely Taluk, AR and TSP and the
provisionally selected candidate in the post of Sub-Inspector of Police be
allotted among the three categories depending upon the marks as provided
therein.
12. In order to have a ready reference of the import of
G.O.(Ms).No.10, the relevant portion of the G.O.(Ms).No.10 is extracted
hereunder :
"4. The Government after careful examination of the proposal of the Director General of Police and Chairman, Tamil Nadu Uniformed Services Recruitment Board, Chennai have decided to accept it. Accordingly, the Government direct that the preference of the candidates in the recruitment of Sub-Inspectors of Police shall not be sought for
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
among the three categories, viz., Taluk / Armed Reserve / Tamil Nadu Special Police and the provisionally selected candidates in the post of Sub-Inspectors of Police be allotted among the three categories depending upon their marks as detailed below :
(i) The highest ranking candidates shall be allotted to Category-I (Taluk Police) subject to rules of reservation for the notified number of vacancies in this category.
(ii) Next level of ranking candidates shall be allotted to Category-II (Armed Reserve), subject to rules of reservation for the notified number of vacancies in this category and
(iii) Remaining candidates in the lowest level of ranking shall be allotted to Category-III (Tamil Nadu Special Police), subject to rules of reservation for the notified number of vacancies in this category.
6. The Director General of Police is requested to send necessary amendment proposals to Home (Police.VI) Department and Home (Police.IX) Department to make necessary amendments in the Special rules for Tamil Nadu Police Subordinate Services and Special rules for Tamil Nadu Special
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
Police Subordinate Service Rules."
13. Therefore the method to be adopted in making the selection for the
post of Sub-Inspectors of Police in three categories, i.e., Taluk, AR and TSP,
the top meritorious candidates would be selected and fitted in Taluk SI
category and the next meritorious candidates would go for AR category and
only the remaining people would be fit in under the TSP.
14. This method of recruitment since has been envisaged by the
Government through G.O.(Ms).No.10, Home (Police-III) Department, dated
04.01.2012 and the present recruitment is a combined recruitment for all the
three categories of Sub-Inspectors of Police, the selection authority had no
other option except to strictly follow G.O.(Ms).No.10, Home (Police-III)
Department, dated 04.01.2012.
15. Insofar as the reservation for the communal categories made
available in this State is concerned, it is a 69% reservation being distributed
among various communal categories and such reservation can be considered
to be a vertical reservation. The remaining 31% of situations would be made
available for open competition, for which irrespective of community any one
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
can compete. In such case, only based on merits alone, selection shall be
made.
16. Only in this context, the Judgment of the Hon'ble Apex Court in
Shobana's case cited supra would come into play. If we look at the Judgment
of the Hon'ble Supreme Court in Shobana's case cited supra, there has been
three steps envisaged therein, under which, first the general merit list to be
filled in, thereafter the backlog vacancies on the particular reserved category
to be filled in and the remaining reserved vacancies for the current year to be
filled thereafter. The said Judgment in K.Shobana's case is a Judgment
following the earlier decision of the Hon'ble Supreme Court in Saurav
Yadhav and others v. State of Uttar Pradesh and others reported in (2021) 4
SCC 542.
17. Only in this context, while disposing the batch of writ petitions
through the impugned order, the writ court in paragraph No.83 has
categorically held and directed that, the respondents will have to re-work the
entire selection process, following the Judgment of the Hon'ble Supreme
Court in K.Shobana's case and strictly follow the three steps laid therein, i.e.,
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
step 1, step 2 and step 3.
18. In the impugned Judgment at paragraph No.83.5, the learned writ
court also has directed that care should also be taken that, PSTM reservation
is applied only once while applying for a public post and not for a second
time. If any of the departmental candidates had already been selected under
the PSTM reservation, they cannot be considered under PSTM reservation
under this notification.
19. Therefore the two issues that has been raised by the appellants
herein has been clarified and a clear cut direction in fact had been given by
the learned writ court in the order impugned.
20. Taking into consideration, the learned Commission, who
completed the task of the selection process, in its voluminous report, has
dealt with each of the issue as to how the selection process was undertaken
and concluded. In the report, the Commission from Page No.368 onwards
under the Heading Part-II has given the details as to how the selection of 594
direct recruitment candidates and 148 department Police and Fire Rescue
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
Service candidates in pursuance of Notification No.01/23 and addendum to
Notification of TNUSRB was made and allotment of category as per
G.O.(Ms).No.10, dated 04.01.2012 has been made.
21. In order to have an easy reference, the relevant portion of the
Report of the Commission under the Heading Part-II is extracted hereunder.
PART – II
41.Selection of 594 Direct recruitment candidates and 148 Department Police & Fire and Rescue Services candidates in pursuance of Notification 1 of 2023 and Addendum to Notification of TNUSRB and Allotment of Department as per G.O.Ms.No.10, dated 04.01.2012.
The method of selection adopted is: Unified Reservation Across 594 Direct recruitment vacancies.
All 594 vacancies (S.I Taluk, 291, + S.I. AR 113, + S.I.TSP 88, + 102 S.O) are clubbed together for the selection.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
69% Communal reservation + horizontal
reservation (Women, PSTM, Sports and Wards) were applied across total vacancies.
After selection, candidates are allotted to Taluk, AR, and TSP based on rank, community, and availability of the selected candidates.
Among the 594 selected candidates 102 candidates are allotted to Station officers Fire and Rescue services Department on the basis of marks and option offered by the candidates as stated in the instructions to candidates.
G.O.Ms.No.10 Home (Police-III) Dept, dated 04.01.2012 is the guideline for allotment of selected candidates in three categories on merit- based allocation after selection and also rule of reservation. Meritorious candidates are chosen in categories I, II and III. in Taluk, AR and TSP respectively.
By following the above method, 291 candidates are allotted to S.I.Taluk Police. (G.T. 90 + B.C. 77+ BCM 10 + MBC/DNC 58 + S.C. 44 S.C.A 9+
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
S.T. 3=291)
For S.I. AR. 113 vacancies, candidates are allotted as G.T. 35 + B.C.30 + BCM 4+MBC/DNC 23 + S.C. 17+ S.C.A.3+ S.T. 1 = 113.
The balance number of candidates available within 594 selection list are, 88 candidates. They are to be allotted in TSP category. There is no reservation for women in TSP as per notification. By following communal reservation for 88 candidates 27 vacancies ought to be on G.T., 23 are to be allocated to B.C. 3 for BCM,18 for S.C, 13 for SCA 3 and for ST:1
In the available 88 selected candidates 27, high ranking candidates are allotted to GT, in BC for 23 vacancies only 21 B.C candidates are available. For 3 BCM vacancies 3 BCM candidates are available. They are accommodated under BCM.
For 18 MBC/DNC candidates only 16 candidates are available. For 13 SC vacancies 18 candidates are available i.e. in excess of 5 candidates. For SCA 3 vacancies 3 candidates are available. They are accommodated. For ST one vacancy and no ST
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
candidate is available.
The shortage of candidates are 2 BC, 2 MBC/DNC, and 1 S.T. vacancy. These vacancies are adjusted with 5 excess candidates in the selection list belongs to S.C.
Likewise, in the Police Departmental vacancies allotments are made based on the merit and community.
Total vacancies under police departmental quota is
123.(S.I. Taluk 73 +S.I. AR 28 + S.I.TSP 22). The said vacancies are clubbed together for selection. The selected candidates allotted to S.I. of Police Taluk are (G.T.22 + B.C.19 + BCM 3+MBC/DNC 15 +S.C 11 +S.C.A 2 +S.T.1) For S.I AR 28 vacancies are (G.T.9+B.C. 7 +BCM 1 + MBC / DNC 6 +S.C 4+SCA 1)
In the remaining available 22 selected candidates, 7 high ranking candidates are allotted to G.T, in B.C. for 6 vacancies only 2 candidates are available, for 1 BCM candidate no candidate is available. For 4 MBC/DNC vacancies 8 candidates
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
are available. Thus 4 candidates are in excess. For 3 S.C. vacancies and 4 candidates are available, 1 candidate is in excess. For one SCA vacancy one SCA candidate is available and he is accommodated.
The shortage of 4 B.C candidates and shortage and of BCM candidate, that are adjusted with 4 excess candidates belong to M.B.C/DNC and 1 excess candidate belongs to S.C who are in the selection list.
If this methodology of unified system of selection process is not followed, the allotment of 594 selected Direct recruitment and 123 selected Departmental candidates are not possible, which may lead in not following the merit and communal reservation.
Further G.O.Ms.No.10 Home dated 04.01.2012 clearly states that, the provisionally selected candidates are to be allotted to three categories depending upon marks viz highest-ranking candidates within the community being allotted to category I and II and the remaining candidates
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
with lowest level of ranking shall be allotted to category III i.e. T.S.P.
It is noticed that the G.O.M.S. 10 dated 04.01.2012 has two limbs (i) Remaining candidates in the lowest level to be allotted to Category III (ii) Subject to Rule of reservation. The second part could not be complied with.
Justification for Non-Compliance of Second part of G.O.:
The G.O.Ms.No.10, dated 04.01.2012, contains two parts for allotment of candidates in departments:
First part: Candidates with higher merit within the community are to be allotted to Categories I and II respectively.
Second part: The remaining candidates with lower marks shall be allotted to Category III, i.e. T.S.P. subject to rule of reservation.
While the first part was strictly adhered to-i.e., top- ranking candidates within each community were
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
allotted to Taluk and AR-the second part, which requires rule of reservation to be followed in Category III (TSP), could not be strictly complied with, due to the following practical constraints:
The recruitment was conducted through a unified selection process, not on a "one Department - one selection basis. Therefore, the reservation was meticulously applied at the time of selection across the total number of vacancies (594 + 123). At the allotment stage, candidates had to be fitted into available posts within three categories. As a result of earlier communal reservation compliance during selection, and based on rank and community availability, it became inevitable that communal reservation could not be strictly ensured again in Category III (TSP).
For instance, in TSP, despite 88 candidates being available, there was a shortage of candidates in some categories (e.g., BC and MBC/DNC), while excess candidates are available in SC. These were adjusted by internal redistribution to avoid violating overall merit and reservation principles already followed during selection.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
In compliance of first part after allotting the selected candidates on the basis of Mark and community to Taluk and AR, then remaining candidates in the lowest level are allotted to the Category III, however unable to fully comply the Rule of reservation. This has happened because, the communal reservation was strictly adhered in selection process, then allotting candidates category wise, it is not permissible to comply with the communal reservation in category III. This is due to the nature of the recruitment process, which is not based on a "one Department-one selection" model, but rather a unified selection for multiple categories, across two departments.
Thus, the objective and spirit of the G.O. have been duly followed, even if technical deviations arose in the allotment stage in Category III due to practical constraints.
Likewise, in the postings of Station Officers in the Fire and Rescue Services Department (Direct Recruitment), for want of one BC woman candidate and one MBC/DNC woman candidate,
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
women candidates belonging to S.C.(A) and S.T. categories were adjusted in those slots. Similarly, in the S.I. of Police (AR) Direct Recruitment, for want of one MBC/DNC woman candidate, a woman candidate belonging to the S.C. category was accommodated. In the postings of S.I. of Police AR (Departmental) candidates, for want of two women B.C candidates, the vacancies were filled with two women candidates belonging to the MBC/DNC and S.C. categories, respectively.
These discrepancies are inevitable when attempting to apply communal reservation within communal reservation during the allotment stage. Once the communal reservation has been properly applied during the selection process, any further subdivision or redistribution based on community and gender within a limited set of selected candidates can result in mismatch or shortage. This happens especially when ranking, merit, and community-wise distribution do not perfectly align with post-specific requirements such as departmental category, gender-specific vacancies, or exclusive male-only postings like TSP. As such, minor internal adjustments are carried out in order
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
to preserve merit and avoid violation of broader reservation principles already ensured in the unified selection phase.
If any other method is followed to allot candidates in three different categories, it would disturb the selection list finalised based on following the communal reservation and meritorious candidates selected will fail to get allotment and it would be injustice to the meritorious candidates whose names are already found in the selection list."
22. Along with the voluminous report submitted by the Commission,
it has also filed a compliance report, where the learned Commission has
stated that (i) the selection process was to be made for Sub Inspectors of
Police Direct Recruitment 492 vacancies + 6 Backlog vacancies; (ii) Station
Officers, Fire and Rescue Services Department, Direct Recruitment 102
vacancies + 1 Backlog vacancy; (iii) Departmental quota 123 post in Police
Department and (iv) Departmental quota 26 posts in Fire and Rescue
Services Department, totally 750 vacancies.
23. It has further been stated that, the selection was carried out by
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
applying the principles laid down by the Hon'ble Supreme Court in the
decisions made in Saurav Yadav v. State of U.P. reported in (2021) 4 SCC
542 as well as the Judgment reported in (2021) 4 SCC 686, i.e., State of
Tamil Nadu and others v. K.Shobana and others, by duly implementing
communal reservation as vertical reservation and Women, PSTM, Sports
and Wards quotas as horizontal reservation.
24. The report has given complete justification and explanation as to
how the selection has been carried out strictly on the basis of the Judgment
in Shobana's case by applying 69% vertical communal reservation as well as
horizontal reservation under various quotas and also by following
G.O.(Ms).No.10, dated 04.01.2012.
25. In G.O.(Ms).No.10, it has been made very clear as stated supra
that the highest ranking candidates shall be allotted to Category 1, i.e., Taluk
Police, the next level of candidates shall be allotted to category 2, i.e., AR
and only the remaining candidates in the lowest level of merit shall be
allotted to category 3, i.e., TSP, subject to rules of reservation for the
notified number of vacancies in each of the category.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
26. Therefore while doing the exercise of selection process, the
Commission having taken note of all these parameters, i.e., Judgment of the
Hon'ble Supreme Court, 69% vertical communal reservation as well as the
method of selection to be adopted as contemplated under G.O.(Ms).No.10,
has completed the task of selection process.
27 Accordingly, 69% of communal reservation has been strictly
followed, i.e., the total vacancies have been distributed among various
communal categories like BC, BCM, MBC/DNC, SC, SCA and ST.
28. First the ranking has been put in based on the interse meritorious
ranking, the top meritorious candidates have been selected for the 31% Open
Competition. After having completed the 31% OC vacancies, in each of the
communal category, the candidates were selected, thereby strictly as per
69% communal reservation, selection has been made and after having
completed the task, then only the distribution among the three categories
would be made possible. Accordingly by applying the method that has been
envisaged under G.O.(Ms).No.10, the top ranking candidates have been
allotted to Taluk Police, the next ranking candidates have been allotted to
AR and only the remaining in the lowest level of ranking were allotted to
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
TSP.
29. Only in this context, now the point has been raised or the grounds
have been urged by the appellants stating that, under the Open quota, for the
post of Sub-Inspectors in three categories as well as the Station Officers in
Fire and Rescue Department, totally 594 vacancies, for all the 594 selection
has been made. Like that in the Departmental quota the total vacancies in
both the post, i.e., Sub Inspector of Police and Station Officer is 148 and for
all the 148 posts selection have been made.
30. While making that selection, the Commission has exercised the
selection method as indicated above. Accordingly, the first meritorious
candidates have been distributed to the Taluk Police and next were given to
AR and last meritorious candidates were given to TSP. Separately that kind
of selection was made to the Station Officers also.
31. While making such selection in each of the communal category,
for each of the three categories, insofar as the Backward Class is concerned,
for the category of TSP, required was 23 but allotted only 21. Like that, in
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
Station Officer, required was 27, allotted was 26, therefore totally out of
157, 154 was allotted, there were three candidates shortage. Like that in
MBC, three candidates were in shortage, in SC-5 excess candidates and
SCA-1 excess candidate. The 3+3 shortage is nothing but 5+1 excess.
Meaning thereby, over all for the entire vacancy of 594, in the open quota
category for both the posts including the three categories, there has been no
change in number of vacancies or number of persons selected by applying
the 69% reservation. After having applied the 69% reservation and selected
them, because of the implementation of G.O.(Ms).No.10 since top
meritorious candidates first has to be gone to Taluk Police followed by AR
and further followed by TSP, this kind of small jumping of candidates from
one category to another category become inevitable and that inevitable
jumping of candidates to the maximum of only six candidates out of 594 is
only because of implementation of G.O.(Ms).No.10 but at no stretch of
imagination it can be stated that either 69% reservation has not been
followed or the three steps envisaged in Shobana's case has not been
followed.
32. In fact, 69% reservation has been strictly followed, three steps
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
envisaged in Shobana's case also is strictly followed as well as the allotment
method to be adopted as contemplated under G.O.(Ms).No.10 has been
followed. If all the three mandatory instructions given to the selection
authorities since has been followed by the Commission it can never be stated
that there has been any lacuna or infirmity in the selection process
completed by the Commission. Justification to that effect as well as the
clarification already been given by the Commission, which we have in fact
extracted herein above.
33. Coming to the second and final query raised by the appellants as
well as the impleading party, i.e., the Human Resources Management
Department, Government of Tamil Nadu, i.e., the applicability of 20%
horizontal PSTM quota.
34. In this context, we may refer to the PSTM Act, where Section 2(a)
makes very clear that, "direct recruitment" means first appointment of a
person to any services under the State in accordance with the rules or
regulations or orders in force.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
35. Under Section 2(f) it defines, the services under the State includes
the services under (i) the Government; (ii) the Legislature of the State;
(iii) any local authority; (iv) any Corporation or Company owned or
controlled by the Government; and (v) any other authority in respect of
which the State Legislature has power to make laws.
36. Therefore the direct recruitment is nothing but the first
appointment and services of the State is not only the Government but also
Legislature, Local Authority, Corporation or any other authority under the
State.
37. If we look at Section 3 which provides for preferential
appointment or enabling provision to give this 20% reservation for PSTM
candidates, the language used in Section 3 reads that “notwithstanding
anything contained in any law for the time being in force and subject to
Section 5, 20% of all vacancies in appointment in the services under the
State which are to be filled through direct recruitment shall be set apart on
preferential basis to Persons Studied in Tamil Medium”.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
38. Here the words are "direct recruitment". If vacancies are filled
through direct recruitment, 20% of all vacancies in the services under the
State shall be earmarked or shall be set apart on preferential basis to Persons
Studied in Tamil Medium.
39. When that being the criteria fixed under the PSTM Act and here it
is a direct recruitment, where if appointments are made a candidate in the
first appointment certainly can claim the PSTM quota. Suppose the
candidate already been in services either in Government or in any other
authority as enumerated under Section 2(f), the first appointment quota
would not be available to such candidates under PSTM category. This has
been made very clear under the provisions of the PSTM Act itself. Therefore
the same cannot be stretched upon to state that, in any number of recruitment
a person who claims the PSTM quota has to be considered and the PSTM
quota shall be extended to such candidate as submitted by the appellants as
well as the impleading party which is totally against the very provisions of
the PSTM Act itself.
40. Even though in this context, the learned Additional Advocate
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
General appearing for the impleading party has submitted that the restriction
that has been given to Ex-servicemen and the Destitute Widow has not been
made in respect of the PSTM candidate, therefore more than one number of
occasions such kind of benefit can be claimed by a PSTM candidates,
because of the provisions that is available in Act 14 of 2016, i.e., Tamil
Nadu Government Servants (Conditions of Service) Act 2016, we are not
impressed with the said arguments advanced by him for the simple reason
that, Section 3 of the PSTM Act itself starts with the non obstante clause
stating that "notwithstanding anything contained in any law for the time
being in force", which means, the PSTM Act will have a prevailing effect
over any other law for the time being in force and therefore the 2016 Act
cannot be taken for the rescue either for the appellants or for the impleading
party to put forth their case that, such a PSTM quota can be extended for a
incumbent employee of the Government or Governmental organisation for
more than one occasion.
41. Such an interpretation is not at all possible and cannot be granted
because, once such an interpretation is given, the very purpose of the 20%
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
PSTM quota provided under the PSTM Act itself would get defeated. The
reason being that, the legislature thought it fit to give such a horizontal
preferential quota of 20% for PSTM candidates only in order to give benefit
to more and more number of PSTM candidates, thereby it would be an
encouraging factor for the wards of the State of Tamil Nadu to undertake
their studies from I Std till higher studies only in Tamil medium, so that they
would get the preference in the job opportunities in the State of Tamil Nadu.
That kind of encouraging factor is provided only to develop the mother
tongue of majority people of Tamil Nadu, i.e., Tamil, since the legislation
has been brought in. Such a noble object cannot be destroyed and defeated
by giving such lenient interpretation as sought for by the appellants or
impleading party to extend such PSTM benefit to the same person again and
again, by thus such benefit would be denied to a new candidate or in other
words, the benefit of PSTM quota would be prevented from being extended
to more number of candidates if such an interpretation sought for is accepted
by this Court.
42. Moreover in the report itself, the Commission has given clear
explanation and justification for the PSTM preference with the following
contents :
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
"5. PSTM Preference - Clarification Regarding those already in employment under the state.
In the notification, it was clearly stipulated that the 20% reservation/concession under the Persons Studied in Tamil Medium (PSTM) category would not be applicable to departmental candidates. However, in respect of direct recruitment, large number of individuals already employed under the State, including predominantly police personnel, have sought the benefit of 20% PSTM reservation. It is noticed that 84 such candidates, comes under the zone of consideration who are currently in Government service, who have applied claiming preference under the PSTM category.
On a careful reading of the Tamil Nadu Appointment on Preferential Basis in the Services under the State of Persons Studied in Tamil Medium Act, 2010 and the rules framed thereunder, it is evident that the Act applies only to unemployed individuals applying for direct recruitment, and not to those who are already employed in any service under the State or any other four services specified.
Relevant Statutory Definitions :
Section 2(a) of the Tamil Nadu Act, 2010 defines “direct recruitment” as:
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
"first appointment of a person to any service under the State in accordance with the rules or regulations or orders in force."
Similarly, Rule 2(a) of the Tamil Nadu PSTM Rules, 2010 reiterates:
"direct recruitment" means first appointment of a person to any service under the State in accordance with the rules or regulations or orders in force,
Rule 2(c) defines "services under the State" to include:
(i) Government;
(ii) the Legislature of the State;
(iii) any local authority;
(iv) any Corporation or company owned or controlled by the Government; and
(v) any other authority in respect of which the State Legislature has power to make laws.
Judicial Precedents:
1. In M. DuraiMurugan and Others vs. State of Tamil Nadu and Others - W.P. (MD) Nos. 2760 and 2761 of 2016, the Hon'ble (D.B) Madurai Bench of the Madras High Court in paragraphs 24 and 25 held as follows:
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
"Rule 2(a) defines 'direct recruitment' as the first appointment of a person to any service under the State. There is no ambiguity in the expression used by the Legislature. The intention is clearly to benefit only those who are entering government service for the first time. As the petitioners therein were already in service, they were held ineligible for PSTM preference. The benefit under the Act cannot be extended to candidates already in employment."
2. In S. Nithyanandhan vs. Tamil Nadu Uniformed Services Recruitment Board, W.P. No. 5546 of 2019, decided on 27.02.2019, the Hon'ble High Court observed at paragraph 12 as follows:
"The definition of 'direct recruitment' unambiguously refers to the first entry of an unemployed person into public service through an open competitive process. There is no scope for extending this benefit to in-service candidates already employed under the State."
From the above statutory provisions and judicial pronouncements, it is abundantly clear that the purpose of the PSTM reservation is to provide employment
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
opportunities to unemployed youth under the State. It is not intended to promote or assist individuals who are already in government employment, whether for advancement within the same department or for securing a better position in a different department under the State. Hence PSTM preference is not applicable to those who are already in service under the State as defined in Rule 2(c).
Accordingly, in the present selection process, the status of the 84 candidates who were initially considered under the PSTM category - despite being already employed under the State has been revised and they have been treated as Non- PSTM candidates. Similarly, in case there is no PSTM candidate under Sports and Wards Quota then the Non- PSTM candidates in the respective category is considered and selected as provided in section 6 of Act No 40 of 2010 which states that "6. Notwithstanding anything contained in section 3, where adequate number of qualified and suitable persons studied in Tamil medium are not available for appointment in the preferential vacancies, such unfilled vacancies shall be filled up with persons studied in other mediums within the respective category". The final selection has been carried out based on this corrected classification.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
6. Eligibility of Candidate under PSTM without Schooling of HSC:
The Inspector General of Police / Member Secretary, Tamil Nadu Uniformed Services Recruitment Board (TNUSRB), in her letter C.No.1/NODAL OFFICER/TNUSRB/2025 dated 18.06.2025 addressed about the provisional selection of candidate K. Chitra (Enrolment No. 5800282) under the MBC/DNC PSTM category.
From the said communication, it is understood that candidate K. Chitra studied up to the 10th Standard in a Tamil Medium school, (regular) without studying the 11th Standard and directly appeared for the 12th Standard examination as a private candidate, and subsequently obtained B.Litt. degree through correspondence course. The TNUSRB rejected her claim for PSTM status on the ground that she had not studied the Higher Secondary Course (HSC) in a regular school, and therefore, did not fulfill the requirement of having studied the entire HSC through Tamil Medium.
Statutory Framework and Interpretation The definition of a "Person Studied in Tamil Medium"
(PSTM) was amended by Act 35 of 2020, and the relevant clause reads:
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
The definition of person studied in Tamil Medium is amended by Act 35 of 2020 as follows:
Section 2 "(d) "person studied in Tamil medium" means a person who has studied through Tamil medium of instruction up to the educational qualification prescribed for direct recruitment in the rules or regulations or orders applicable to any appointment in the services under the State.
Explanation - For the purpose of this clause, - (i) in cases, where SSLC is prescribed as the educational qualification, one shall have studied up to SSLC through Tamil medium of instruction;
(ii) in cases, where a Higher Secondary Course is prescribed as the educational qualification, one shall have studied SSLC and the Higher Secondary Course through Tamil medium of instruction;
(iii) in cases, where a Diploma is prescribed as the educational qualification, one shall have studied SSLC and the Diploma through Tamil medium of instruction or if the Diploma is obtained after completion of Higher Secondary
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
Course then one shall have studied SSLC, Higher Secondary Course and the Diploma through Tamil medium of instruction;
(iv) in cases, where a Degree is prescribed as the educational qualification, one shall have studied SSLC, Higher Secondary Course and the Degree through Tamil medium of instruction;
(v) in cases, where a Post-Graduate Degree is prescribed as the educational qualification, one shall have studied SSLC, Higher Secondary Course, Degree and the Post-Graduate Degree through Tamil medium of instruction.".
When the TNUSRB declined to consider the candidature of K. Chitra as PSTM since she has not studied Higher Secondary Course as defined in clause (iv) of definition mentioned supra, the candidate preferred writ petition W.P.No.3536 of 2024 in which the Hon'ble High Court of Madras ordered on 14.02.2024 as follows:
"5.Admittedly the petitioner had completed SSLC, Higher Secondary Course and degree through Tamil Medium. However, the petitioner was not awarded any marks in the VIVA. Therefore, the respondents are directed to publish the marks
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
obtained by the petitioner through VIVA and if the petitioner has scored marks within the zone of consideration the respondent are directed to consider the case of the petitioner to the post of Sub-Inspector of police, if found otherwise eligible, within a period of two weeks from the date of receipt of copy of this order."
After the order of the Hon'ble High Court the Board by its order dated 01.03.2024 in C. No. D1/0493/2024. B.O.(R) No.11/2024 provisionally selected the candidate under MBC/DNC PSTM category.
The Hon'ble High Court Madras in W.P. No. 3536 of 2024, by order dated 14.02.2024, did not make any specific declaration regarding the petitioner's eligibility under the PSTM category, but only directed consideration if otherwise eligible. Acting upon this TNUSRB provisionally selected her under the MBC/DNC PSTM category via B.O.(R) No.11/2024 dated 01.03.2024.
The Government of Tamil Nadu subsequently in G.O. No. 16 Personnel and Administrative Reforms (S) Department, dated 15.04.2025, clarified in Clause IV that:
"Candidates who did not attend school but
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
appeared directly for the examination as private candidates and passed in Tamil Medium are not entitled to preference under the PSTM category."
Further, in Letter No.2437/Police-III/2025-1 dated 24.05.2025, it was reiterated that: "Candidates who passed 10th or 12th Standard directly without studying the 9th or 11th Standard, though eligible to apply for direct recruitment, are not eligible for PSTM preference." Thus, candidate K. Chitra, having not attended school for the 11th and 12thStandards and having directly appeared privately for the 12th Standard examination, clearly falls outside the ambit of the amended statutory definition of a PSTM candidate. Thus K.Chitra cannot be considered under PSTM candidate.
43. Having taken into consideration of the afore discussed legal
position as well as the factual matrix and after having gone through the
report submitted by the Commission and the compliance report filed in this
regard, we are fully satisfied that Commission has done a wonderful exercise
of completing the selection process as has been directed by this Court
through the impugned order.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
44. Once the order having been accepted and acted upon, the
appellants cannot turn around and file this belated appeal by raising some
grounds which are even otherwise untenable. Therefore on these grounds, no
successful challenge can be made against the direction given by the writ
court through the impugned order. In the result, the appeal has to fail for
want of merits.
45. In the upshot, we are inclined to dismiss the writ appeal with the
following further directions:
(i) That the report submitted by the Hon'ble
Mr.Justice N.Paul Vasanthakumar, Former Chief
Justice of Jammu & Kashmir, on the recruitment
in question as directed by the writ court through
the impugned order dated 22.04.2025 shall be
published and based on which, the TNUSRB shall
release the final selection list of candidates for the
direct recruitment to the post of Sub-Inspector of
Police as well as the Station Officer in the Fire
and Rescue Department-2023, within a period of
30 days (Thirty days) from the date of receipt of a
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
copy of this order.
(ii) Along with the Report of the
Commission, the learned Judge has filed a
compliance report also, where it has been
indicated that the initial remuneration as ordered
by the writ court in the order impugned has
already been paid to him and the honorarium for
the two officers who assisted the learned Judge
was sanctioned but that was not paid at the time
when the compliance report dated 04.08.2025 was
filed.
(iii) In this context, a further direction is
hereby given that, the appellants shall pay an
additional remuneration of Rs.5,00,000/- (Rupees
Five Lakhs only) to Hon'ble Mr.Justice N.Paul
Vasanthakumar, Former Chief Justice of Jammu
& Kashmir High Court, within a period of one
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
month from the date of receipt of a copy of this
order.
(iv) Insofar as other two assisting Officers
are concerned, if the initial honorarium of
Rs.2,00,000/- (Rupees Two lakhs only) each
already paid, the final honorarium of further
Rs.2,00,000/- (Rupees Two lakhs only) each also
shall be paid by the Appellants within one month
from the date of receipt of a copy of this order.
45. With these directions, the writ appeal is dismissed. However, there
is no order as to costs. Consequently, connected miscellaneous petitions are
closed.
(R.S.K., J.) (H.C., J.) 08.10.2025 Index : Yes Speaking Order : Yes https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm ) Neutral Citation : Yes tsvn To1. The Director General of Police / Chairman Tamil Nadu Uniformed Services Recruitment Board, Old Commissioner of Police Complex, Pantheon Road, Egmore, Chennai - 600 008
2. The Member Secretary Tamil Nadu Uniformed Services Recruitment Board, Old Commissioner of Police Complex, Pantheon Road, Egmore, Chennai - 600 008.
3. The Secretary to Government State of Tamil Nadu Human Resources Management Department, Fort St. George, Chennai - 600 009.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 pm )
R.SURESH KUMAR, J.
AND HEMANT CHANDANGOUDAR, J.
tsvn
Judgment in
08.10.2025
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/10/2025 01:42:09 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!