Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Madras High Court

The Chairman vs S.Madheena Banu ... 1St on 15 October, 2025

Author: Anita Sumanth

Bench: Anita Sumanth

    2025:MHC:2534




                                                                                           W.A(MD)No.1491 of 2022


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED: 15.10.2025

                                                            CORAM:

                                  THE HONOURABLE DR.JUSTICE ANITA SUMANTH
                                                    AND
                                  THE HONOURABLE MR.JUSTICE C.KUMARAPPAN

                                                W.A(MD)No.1491 of 2022
                                                        and
                                               C.M.P(MD)No.12347 of 2022

                     The Chairman,
                     Teachers Recruitment Board,
                     4th Floor, E.V.K Sampath Maligai,
                     College Road,
                     Chennai – 600 006.                                  ... Appellant/2nd Respondent

                                                                  Vs.

                     1.S.Madheena Banu                                   ... 1st Respondent/Writ Petitioner

                     2.The State of Tamil Nadu,
                       Represented by its Secretary,
                       School Education Department,
                       Secretariat,
                       Chennai.                                          ... 2nd Respondent/1st Respondent

                     PRAYER:- Writ Appeal filed under Clause 15 of Letters Patent, to set
                     aside the order made in W.P.(MD)No.1192 of 2020 dated 29.06.2022 on
                     the file of this Court.


                     1/12




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 05/11/2025 06:35:31 pm )
                                                                                           W.A(MD)No.1491 of 2022




                                   For Appellant          : Mr.T.Amjad Khan
                                                            Government Advocate

                                   For Respondents        : Mr.Mohamed Imran (for R1)
                                                            for M/s.Ajmal Associates

                                                          : Mr.J.Ashok (for R2)
                                                            Additional Government Pleader

                                                         JUDGMENT

(Judgment of the Court was made by DR.ANITA SUMANTH, J.) One S.Madheena Banu (R1) had applied for the post of Computer Instructor, Grade I in response to Notification No.9 of 2019 dated 01.03.2019, issued by the Teachers Recruitment Board (TRB/appellant).

2. Various certificates were required to be annexed with the application, including community certificate. The notification included 15 posts reserved for Backward Class Muslim ('BCM') community. As the petitioner held a community certificate attesting to her community as BCM post marriage, she sought benefit of the same.

2/12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm ) W.A(MD)No.1491 of 2022

3. This came to the notice of the officials in the course of certificate verification, who rejected the same as the notification required her to produce the community certificate at birth, of her father. It was then that R1 produced her father's community certificate attesting to the fact that he belonged to Backward Community (BC).

4.In light of this discrepancy, the application was rendered ineligible. The shortlist of selected candidates thus excluded her candidature and was the subject matter of challenge in the Writ Petition, that came to be allowed by order dated 29.06.2022.

5.The Writ Court was of the view that though R1 had submitted two community certificates, one under BC and another under BCM, the respondents could well take into account the certificate showing her as belonging to BC community.

6.The Court proceeded to examine the marks secured by the candidates, finding that two provisionally selected candidates at serial Nos.431 and 432 of the list had secured marks equal to the writ petitioner but were younger in age. As all three candidates, the two provisionally 3/12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm ) W.A(MD)No.1491 of 2022 selected and writ petitioner, belonged to the BC community, and the Court held that R1 was entitled for selection.

7.During the pendency of the Writ Petition, one post had been directed to be kept vacant and R1 was directed to be accommodated in that vacancy. In the appeal, this Court granted an interim stay for a period of four weeks by order dated 15.12.2022, which does not appear to have been extended thereafter.

8.We have heard the submissions of Mr.Amjad Khan, learned Government Advocate appearing for appellant, Mr.Mohammed Imran, learned counsel appearing for R1 and Mr.J.Ashok, learned Additional Government Pleader appearing for R2.

9.The facts are not in dispute. Admittedly, Madheena Banu @ Madhana Devi's father belonged to BC community and holds a certificate to that effect. She married one S.Sithik Ali and converted to Islam on 09.06.2008, simultaneously changing her name to S.Madheena Banu @ M.Madhana Devi. The change of name was notified in the Government Gazette and she was issued a community certificate as belonging to the 4/12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm ) W.A(MD)No.1491 of 2022 Muslim (BCM) community.

10.It is also admitted that, in her application, R1 sought the benefit of reservation under BCM category supported by the BCM certificate. On this ground, this Writ Appeal is liable to be allowed, as the notification makes it clear that the application should be accompanied by a community certificate, in the case of a married woman, issued in her father's name. We extract the relevant portion of the notification in support of this factual aspect:

9.Selection:
A fresh merit list will be prepared after Certificate Verification based on the marks secured in the Online Computer Based Examination only. However, final selection will be made from the fresh merit list duly following merit-cum-communal rotation.
..........
b) Community Certificate: Community Certificate should be obtained from the following authorities of Government of Tamil Nadu for candidates claiming communal reservation as the case may be.
i) ST – Revenue Divisional Officer (if the certificate is issued after 11.11.1989)
ii) SC/SCA – Tahsildar of native taluk of the candidate.
iii) BC / MBC / DNC – Headquarters Deputy Tahsildar or Special Deputy Tahsildar.
iv) Community Certificate of married women 5/12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm ) W.A(MD)No.1491 of 2022 issued in father's name (Not in Husband's Name) alone shall be accepted.
v) Community certificates issued by any other State or Union Territory Authorities will not be considered against vacancies reserved for 69% communal reservation. They will be considered only under Open Competition.” (emphasis, in bold, by the Court)

11.The language as well as intent of the notification are thus very clear, that the benefit of reservation shall be determined based on the community to which the candidate belonged by birth, and communal reservation acquired by conversion, after marriage, would not be recognized.

12.We are, therefore, in agreement with the Appellant that the application of R1 was itself was rendered ineligible, since the R1 had, therein, sought the benefit of communal reservation acquired after conversion, upon marriage.

13.Learned Government Advocate appearing for the appellants cites the decisions of the Division Bench of this Court in Dr.M.Vennila Vs. Tamil Nadu Public Service Commission [2006 (3) CTC 449] and 6/12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm ) W.A(MD)No.1491 of 2022 Director of Medical Education and another Vs. M.Aarthy [2019 SCC Online Mad 28115].

14.In the case of Dr.M.Vennila (supra), an identical issue arose for consideration. Referring to the decision of the Full Bench of the Punjab and Haryana High Court in Sachin Gaur Vs. Punjab University [1996 (1) RSJ 1L AIR 1996 Punj & Har 109], the Court held that where peremptory language is used in a notification, the conditions therein are mandatory, not declaratory and compliance with them is essential to determine eligibility. Otherwise, the basic principle of fairness in competitive examinations would be frustrated. The discussion from paragraph 23 onwards of the decision, underscores the importance to be accorded to prospectus or information brochure, and the contents thereof.

15.In the present case, we have noted supra that the notification categorically states that in the case of a married woman, only the community certificate issued in the father's name shall be accepted. It is thus clear that the TRB has taken a conscious decision that, where the benefit of reservation is claimed, the eligibility shall be based on the community at birth, and not one acquired after conversion. 7/12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm ) W.A(MD)No.1491 of 2022

16. Importantly, the notification has itself has not been challenged by R1, hence she is bound by that condition and her application must strictly comply with all eligibility requirements.

17.At paragraph 25 of the order in Dr.M.Vennila (supra), the Bench makes it clear that no modification or relaxation can be made by the Court in exercise of its writ jurisdiction and moreover, any application filed in violation of the prospectus would be liable to be rejected. The ratio of this decision has been followed ad infinitum in subsequent cases, including the case of Aarthy (supra) cited before us.

18.The learned counsel for R1 has relied on the following decisions:

(i) Food Corporation of India Vs. Rim Jhim [2019 (5) SCC 793].
(ii) The Tamil Nadu Public Service Commission and another Vs. The Chief Secretary [W.A.Nos.682 to 687 of 2023, dated 20.11.2023].
(iii) Vashist Narayan Kumar Vs. The State of Bihar and others [2024 Live Law (SC) 1] and
(iv) The Teachers Recruitment Board Vs. T.Sumithra and others [W.A.No.148 of 2024, dated 01.04.2024].
8/12

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm ) W.A(MD)No.1491 of 2022

19.The above decisions are distinguishable on facts. In Rim Jhim (supra), the Supreme Court considered whether non-production of an experience certificate along with the application would render it invalid. The Court distinguished between an incident of ‘fact’ and its proof, holding that the candidate in that case, in fact, possessed the required experience, and hence, non-production of the experience certificate would not be fatal.

20.The Court held that only essential requirements must be satisfied. In that case, the essential requirement was that the candidate should have obtained the diploma before the last date for application, which had been fulfilled. Applying that decision in the present case, the essential requirement is that in order to obtain eligibility, the application ought to have been accompanied by a community certificate attesting to the community of the candidate at birth (father's community certificate in case of unmarried candidate).

21. This is an essential condition, one that has not been satisfied in this case, as the community certificate produced was one 9/12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm ) W.A(MD)No.1491 of 2022 obtained after conversion on marriage. Hence, the essential condition has not been satisfied in the present case and the ratio of the decision in Rim Jhim (supra) would work against the interests of R1.

22.In Vashist Narayan Kumar (supra), the Court noticed that the candidate had participated in the selection and cleared the stages successfully. However, he had committed the error of recording his date of birth as 08.12.1997, instead of 18.12.1997. The Court called the aforesaid error a trivial one, that would not be fatal to his selection.

23. As in the case of Rim Jhim (supra), the Court observed that where the relevant fact/material was established, non-production of proof might not be fatal. In our view, a trivial error like the one in Vashist Narayan Kumar’s case, cannot be compared to the serious irregularity/illegality committed by R1.

24.R1's application has been rendered invalid by her failure to comply with a specific and mandatory condition of the notification. The stipulation in clause 10(5) of the notification to the effect that if applications were incomplete, or found to contain false or incorrect particulars and claims, they would not be considered and would be 10/12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm ) W.A(MD)No.1491 of 2022 rejected, squarely applies to the present case.

25.In light of the discussion, the Writ Appeal filed by the TRB is allowed and order dated 26.09.2022, is set aside. No costs. Consequently, connected Miscellaneous Petition is closed.





                                                                       [A.S.M.J.,] & [C.K.J.,]
                                                                             15.10.2025
                     NCC      :Yes
                     Index    :Yes
                     Internet :Yes
                     ps


                     To

                     1.The Chairman,
                       Teachers Recruitment Board,
                       4th Floor, E.V.K Sampath Maligai,
                       College Road,
                       Chennai – 600 006.

                     2.The State of Tamil Nadu,
                       Represented by its Secretary,
                       School Education Department,
                       Secretariat,
                       Chennai.




                     11/12




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 05/11/2025 06:35:31 pm )
                                                                            W.A(MD)No.1491 of 2022




                                                                  DR.ANITA SUMANTH, J.
                                                                                 AND
                                                                     C.KUMARAPPAN, J.

                                                                                               ps




                                                                   W.A(MD)No.1491 of 2022




                                                                                    15.10.2025



                     12/12




https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/11/2025 06:35:31 pm )