Madras High Court
Corporation Of Greater Chennai vs V.Murugan on 19 September, 2025
Author: M.S.Ramesh
Bench: M.S. Ramesh
W.A.No.486 of 2019 and etc. batch
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 19.09.2025
CORAM :
THE HONOURABLE MR. JUSTICE M.S. RAMESH
and
THE HONOURABLE MR. JUSTICE R.SAKTHIVEL
W.A.Nos.486 and 747 of 2019
and W.A.Nos.2523, 2531, 2538, 2572, 2735, 2737, 2546, 2736, 2658,
2659, 2660, 2663, 2665, 2666, 2667, 2668, 2669, 2670, 2671 of 2018,
and C.M.P.No.11478 of 2023
and C.M.P.Nos.4294, 6005 of 2019
and C.M.P.Nos.20402, 20446, 20481, 20537, 20887, 21717 to 21720,
21722 to 21726, 21730, 21735, 22534, 22536 and 22543 of 2018
1.Corporation of Greater Chennai
Rep. by its Commissioner
Park Town, Chennai 600 003
2.Assistant Commissioner
Zone - 7, Corporation of Greater Chennai
Ambattur
Chennai 600 053 ... Petitioners in All W.As
Vs.
1.V.Murugan ... Respondent in WA.2523/2018
1.M.Ponnambalam ... Respondent in WA.2531/2018
1.G.Jayarao ... Respondent in WA.747/2019
1.P.Bab
Page 1 of 11
https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm )
W.A.No.486 of 2019 and etc. batch
u ... Respondent in WA.2546/2018
1.G.Rani ... Respondent in WA.486/2019
1.C.Rajamani ... Respondent in WA.2670/2018
1.K.Sankar ... Respondent in WA.2667/2018
1.Devaiah ... Respondent in WA.2658/2018
1.B.Kumar ... Respondent in WA.2666/2018
1.M.Raja ... Respondent in WA.2665/2018
1.T.Mani ... Respondent in WA.2660/2018
1.Uma ... Respondent in WA.2572/2018
1.G.Mohan ... Respondent in WA.2538/2018
2.The Government of Tamil Nadu
Rep. by the Secretary to Government
Municipal Administration & Water Supply Department
Fort St. George
Chennai 600 009 ... 2nd Respondent in above WAs
1.C.H.Vinod Babu
2.A.Mariammal
3.S.Kuppammal
4.Annammal
5.J.David
6.E.Suresh Kumar
7.The Government of Tamil Nadu
Rep. by the Secretary to Government
Municipal Administration & Water Supply Department
Fort St. George
Chennai 600 009 ... Respondents in WA.2663/2018
1.S.Divakaran
2.V.Balaiah
3.Yesammal
4.Achamma
5.P.Sayamma
6.D.Rose
Page 2 of 11
https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm )
W.A.No.486 of 2019 and etc. batch
7.M.Ravi
8.G.Guruvaiah
9.M.Parameswari
10.N.Salomi
11.The Government of Tamil Nadu
Rep. by the Secretary to Government
Municipal Administration & Water Supply Department
Fort St. George
Chennai 600 009 ... Respondents in WA.2659/2018
1.K.Ravi
2.S.Gunasekaran
3.B.Sekar
4.Y.Anek
5.E.Geetha
6.The Government of Tamil Nadu
Rep. by the Secretary to Government
Municipal Administration & Water Supply Department
Fort St. George
Chennai 600 009 ... Respondents in WA.2668/2018
1.M.Venkatesan
2.E.Selvam
3.V.Sankar
4.P.Sundaramurthi
5.T.Vatsala
6.M.Ravi
7.K.Lilli
8.Kanniammal
9.Premammal
10.The Government of Tamil Nadu
Rep. by the Secretary to Government
Page 3 of 11
https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm )
W.A.No.486 of 2019 and etc. batch
Municipal Administration & Water Supply Department
Fort St. George
Chennai 600 009 ... Respondents in WA.2669/2018
1.R.Selvam
2.S.Jeevarathinam
3.V.Kasiammal
4.V.Mohan
5.M.Vimala
6.R.Logambal
7.V.Dhanapal
8.Y.L.Pramila
9.A.Narayanan
10.Sujana
11.Malliga
12.S.Rajarathinam
13.V.Chinnammi
14.M.Mahendran
15.G.Sethuraman
16.G.H.Balakrishnan
17.G.Ramaiah
18.M.Munusamy
19.K.Chandramouli
20.M.Ramadass
21.The Government of Tamil Nadu
Rep. by the Secretary to Government
Municipal Administration & Water Supply Department
Fort St. George
Chennai 600 009 ... Respondents in WA.2671/2018
1.S.Kailasam
2.M.Santhi
3.F.Santhi
4.N.Padma
Page 4 of 11
https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm )
W.A.No.486 of 2019 and etc. batch
5.T.R.Suseela
6.N.Anusuya
7.T.Arumugam
8.S.K.Mani
9.G.Sampath
10.G.Babu
11.K.Thangaraj
12.V.Elumalai
13.C.Raghu
14.R.Anandan
15.A.Jayvel
16.The Government of Tamil Nadu
Rep. by the Secretary to Government
Municipal Administration & Water Supply Department
Fort St. George
Chennai 600 009 ... Respondents in WA.2735/2018
1.R.Kumaravel
2.K.Chinnaiah
3.C.Arul Franklin
4.C.Dillibabu
5.G.Kuppusamy
6.D.David Balraj
7.G.Prabhu
8.P.C.Elumalai
9.P.Thanigavel
10.G.Bernard Kennedy
11.The Government of Tamil Nadu
Rep. by the Secretary to Government
Municipal Administration & Water Supply Department
Fort St. George
Chennai 600 009 ... Respondents in WA.2736/2018
1.V.Suresh
Page 5 of 11
https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm )
W.A.No.486 of 2019 and etc. batch
2.D.Jeeyamma
3.R.Anbazhagan
4.M.Mani
5.V.Durairaj
6.P.Narasamma
7.K.Babu
8.Saradha
9.M.Devendran
10.M.Marthammal
11.S.Padma
12.G.Neela
13.C.H.Maliyathri
14.M.Sekar
15.K.Dhanasekaran
16.K.Vasantha
17.M.Saravanan
18.S.Venkatamma
19.D.Chandran
20.M.Lakhsmi
21.The Government of Tamil Nadu
Rep. by the Secretary to Government
Municipal Administration & Water Supply Department
Fort St. George
Chennai 600 009 ... Respondents in WA.2737/2018
Common Prayer: Writ Appeals filed under Clause 15 of Letter Patent,
praying to allow the Writ Appeals by setting aside the orders made in
W.P.No.23667 of 2017, dated 01.09.2017, W.P.Nos.24590, 24591, 24594,
24612 and 24613 of 2017, dated 13.09.2017, W.P.Nos.22935, 21308,
22933, 19651, 21308, 22688, 22690, 24054, 18274, 22934 and 24055 of
2017 dated 07.09.2017, W.P.Nos.23467, 23468 and 23469 of 2017 dated
Page 6 of 11
https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm )
W.A.No.486 of 2019 and etc. batch
31.08.2017, and W.P.No.23809 of 2017, dated 04.09.2017.
For Appellants : Mr.S.Gopinathan
Standing Counsel
For Respondents : Mr.V.Subramani - R1
Mr.G.Ameedius
Government Advocate - R2
COMMON JUDGMENT
M.S.RAMESH, J.
and R.SAKTHIVEL, J.
When the respondents herein had sought for regularization of their services before the Writ Court, the learned Single Judge had placed reliance on the decision of the Hon'ble Full Bench in a Rev. Applc. (MD) No.87 of 2014 in W.A.(MD) No.729 of 2013 dated 30.05.2017, and had allowed the Writ Petitions vide orders passed in W.P.No.23667 of 2017, dated 01.09.2017, W.P.Nos.24590, 24591, 24594, 24612 and 24613 of 2017, dated 13.09.2017, W.P.Nos.22935, 21308, 22933, 19651, 21308, 22688, 22690, 24054, 18274, 22934 and 24055 of 2017 dated 07.09.2017, W.P.Nos.23467, 23468 and 23469 of 2017 dated 31.08.2017, and W.P.No.23809 of 2017, dated 04.09.2017. As against the said orders, the above appeals have been filed.
Page 7 of 11 https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm ) W.A.No.486 of 2019 and etc. batch
2.Mr.S.Gopinath, the learned Standing Counsel for the Corporation submitted that as against the decision of the Full Bench, dated 30.05.2017, an appeal has been preferred in S.L.P.(C) No.19874 of 2017 and the Hon'ble Supreme Court had also stayed the proceedings. According to the learned counsel, the above appeals warrant interference, since the Writ Court had allowed the Writ Petitions only on the basis of the decision of the Full Bench which has now been stayed.
3.These appeals were consistently being listed from the year 2019 and several of its adjournments were on the ground that the appeal is pending before the Hon'ble Supreme Court against the Full Bench's decision. In our view, no adjudication can take place in the Writ Appeals in view of the pendency of the case before the Hon'ble Supreme Court. However, if the Writ Appeals are closed granting liberty to the appellants to work out their remedies subject to the final out come of the Hon'ble Supreme Court and protect the limitation period for preferring the appeal also, the ends of justice could be secured.
Page 8 of 11 https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm ) W.A.No.486 of 2019 and etc. batch
4.Accordingly, without going into the merits, these appeals stand closed granting liberty to the appellants to file appeals if required, within a period of 30 days from the date of receipt of the final judgment of the Hon'ble Supreme Court in S.L.P.(C) No.19874 of 2017.
5.In view of the dismissal of the Writ Appeal, the Management shall forthwith disburse all the retirement and pensionary benefits to the respondents, at least within a period of four (4) weeks, from the date of receipt of a copy of this order. The Management is also at liberty to deduct the workman's contribution towards the Provident Fund out of the retirement benefits. No costs. Consequently, connected miscellaneous petitions are closed.
[M.S.R, J.] [R.S.V, J.]
19.09.2025
kas
Index: Yes / No
Neutral Citation
Speaking / Non Speaking
Page 9 of 11
https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm )
W.A.No.486 of 2019 and etc. batch
To.
1.The Special Joint Commissioner of Labour Teynampet Chennai 600 018 M.S.RAMESH, J.
and R.SAKTHIVEL, J.
kas W.A.Nos.486 and 747 of 2019 and W.A.Nos.2523, 2531, 2538, 2572, 2735, 2737, 2546, 2736, 2658, 2659, 2660, 2663, 2665, 2666, 2667, 2668, 2669, 2670, 2671 of 2018, and C.M.P.No.11478 of 2023 and C.M.P.Nos.4294, 6005 of 2019 and C.M.P.Nos.20402, 20446, 20481, 20537, 20887, 21717 to 21720, 21722 to 21726, 21730, 21735, 22534, 22536 and 22543 of 2018 Page 10 of 11 https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm ) W.A.No.486 of 2019 and etc. batch 19.09.2025 Page 11 of 11 https://www.mhc.tn.gov.in/judis ( Uploaded on: 15/10/2025 01:58:30 pm )