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 2, Cited by 0]

Madras High Court

L.S. Churchil Chinnaiah vs The State Of Tamil Nadu on 19 March, 2025

Author: N. Anand Venkatesh

Bench: N. Anand Venkatesh

                                  W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    RESERVED ON: 19.03.2025

                                                    DELIVERED ON: 21.03.2025

                                                                    CORAM:

                                  THE HONOURABLE MR. JUSTICE N. ANAND VENKATESH

                                    W.P. Nos.9011 and 32351 of 2022
                                      W.P. Nos.903 & 9023 of 2023
                                                  and
                                W.P. Nos.16897, 25645 and 32612 of 2024
                                                  and
                                     W.M.P. Nos.8816 & 8817 of 2022
                                        W.M.P. No.31741 of 2022
                                         W.M.P. No.881 of 2023
                                         W.M.P. No.9154 of 2023
                                        W.M.P. No.18590 of 2024
                                        W.M.P. No.28010 of 2024
                      W.P.No.9011 of 2022:

                      1. L.S. Churchil Chinnaiah
                      2. M. Selvarajan
                      3. P. Nagalakshmi
                      4. R. Megala
                      5. M. Kavitha
                      6. E. Shakunthala
                      7. S. Saraswathi
                      8. D. Vijayalakshmi
                      9. R. Hemavathi
                      10. P. Venkatesan
                      11. R. Saravanan
                      12. V. Thenmozhi
                      13. K. Ramar
                      14. J. Seyed Mohudoom Beevi
                      15. K. Sutha
                      16. V. Kohilavani
                      17. B. Dhandapani
                      18. V. Murugalakshmi
                      19. P. Mariammal Paramasivan
                      20. G. Gnanaprathayini

                     1/50

https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 21/03/2025 04:30:40 pm )
                                  W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                      21.     S. Sumathi
                      22.     M. Nalini
                      23.     P. Magheshwari
                      24.     R. Padmavathy
                      25.     S. Priyanka
                      26.     R. Aruna
                      27.     K. Parimala
                      28.     N. Thambuswamy
                      29.     G. Mathavaraj
                      30.     J.P. Ravi
                      31.     S. Preetha
                      32.     K. Sulochana
                      33.     M. Thangadurai
                      34.     A. Amutha
                      35.     R. Anbu
                      36.     M. Janaki
                      37.     N. Usharani
                      38.     R.K. Merlin Rajini
                      39.     N. Deepa
                      40.     K.C. Janani
                      41.     K. Muppidathi @ Selvarani
                      42.     S. Uma Maheswari
                      43.     M. Ganesan
                      44.     K. Gayathri
                      45.     M. Subramani
                      46.     G. Rosita Rexalin
                      47.     V. Kavitha
                      48.     T. Anandhi
                      49.     J. Indumathi
                      50.     A. Rameshkumar
                      51.     G. Vinoth Kumar
                      52.     N. Vijayamala
                      53.     M. Subramani
                      54.     J.R. Srinivasan
                      55.     A. Muthuameena
                      56.     K. Udhayakumar
                      57.     S. Soundararajan
                      58.     P.S. Thyagarajan
                      59.     A. Nirmala
                      60.     K. Jayaguru
                      61.     S. Michel
                      62.     T. Ganesan
                      63.     V. Buvaneshwari

                     2/50

https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 21/03/2025 04:30:40 pm )
                                  W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                      64. P. Krishna Poongothai
                      65. T. Livingta
                      66. R. Umagowri
                      67. A. Raju
                      68. B. Raveendiran
                      69. P.G. Saranbabu
                      70. V. Anitha
                      71. D. Radha
                      72. S. Deepa
                      73. P. Kokila
                      74. S. Malarselvi
                      75. K. Sekar
                      76. P. Anbarasu
                      77. M. Kanagasabapathy
                      78. M. Sathiyakeerthi
                      79. A. Kasinathan
                      80. H. Mohamedumar
                      81. M. Pragadeeswaran
                      82. C. Thaiyalnayaki
                      83. K. Conceilia
                      84. C. Vijayalakshmi
                      85. S. Amutha Rajeswari
                      86. N. Venkatalakshmi
                      87. N. Somasundaram
                      88. R. Jayabarathi
                      89. B. Jaya Sutha
                      90. G. Kalpana
                      91. V. Kanagaraj
                      92. T. Murugesan
                      93. C.S. Thirunavukkarasu
                      94. B. Mariarosalin
                      95. M. Karthika
                      96. D. Jeyaraj
                      97. U. Marishabegaum
                      98. S. Barani
                      99. S. Nishanthi
                      100. M. Boomah Devi
                      101. P. Senthilkumar
                      102. K. Arunnehru
                      103. V. Kalaiselvan
                      104. C. Maruthuraj
                      105. S. Sivagami
                      106. K. Shabina Banu

                     3/50

https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                      107.        T. Geetha
                      108.        A. Saravanakumar
                      109.        J. Sebastin Anbu Raj
                      110.        S. Silambuselvi
                      111.        D. Chitra
                      112.        S. Sathiya
                      113.        S. Balamurugan
                      114.        C. Thambidurai
                      115.        P. Rajini
                      116.        A. Mohamed Appas
                      117.        P. Srividhya
                      118.        G. Umamaheswari
                      119.        M. Kalaiyarasi
                      120.        U. Arulanandham
                      121.        M. Muthukrishnan
                      122.        M. Shanbagavalli
                      123.        S. Uthirapathi
                      124.        N. Purushothaman
                      125.        G. Raja
                      126.        R. Gowri
                      127.        L. Balaji
                      128.        P. Rajkumar
                      129.        K. Maheswari
                      130.        K. Sudhamathi
                      131.        P. Kavitha
                      132.        R. Tamilarasi
                      133.        P. Prema
                      134.        R. Manikandan
                      135.        A. Bharathi Lakshmi
                      136.        J. Dhanalakshmi
                      137.        L. Rajalakshmi
                      138.        T. Anbahagan
                      139.        R. Vetriselvan
                      140.        A. Ezhilarasi
                      141.        P. Ramalakshmi
                      142.        V. Navaneeth
                      143.        K. Gowri
                      144.        R. Mahesh
                      145.        S. Jareen Banu
                      146.        K. Kannan
                      147.        N. Prema
                      148.        S. Sumathi
                      149.        R. Sangeetha

                     4/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                      150.        A. Gnana Rosy
                      151.        K. Menaka
                      152.        R. Selvakumar
                      153.        G. Lakshmi
                      154.        M. Arulmozhi
                      155.        R. Saranraj
                      156.        S. Suseela
                      157.        R. Govindarasu
                      158.        V. Malarvizhi
                      159.        N. Jayanthi
                      160.        M. Kalpana
                      161.        T. Nithya
                      162.        P. Sumathi
                      163.        A. Pushparaju
                      164.        S. Syed Yusuff
                      165.        K.R. Ganesan
                      166.        R. Selvamani
                      167.        P. Thangamani
                      168.        P. Rajkumar
                      169.        P. Tharani
                      170.        K. Jegatheeswari
                      171.        N. Senthilkumar
                      172.        B. Meenasaranya
                      173.        A. Usha
                      174.        G. Sangareswari
                      175.        N. Veerasamy
                      176.        S. Kamalasridevi
                      177.        R. Tamil Selvi
                      178.        B. Esakkimuthu
                      179.        D.M. Rama
                      180.        R. Shrijayanthi
                      181.        K. Kalaivani
                      182.        T. Ganga Parameswari
                      183.        M. Brammasakthi
                      184.        S. Amuthalakshmi
                      185.        L. Raveendra Kumar
                      186.        P. Kalaichelvi
                      187.        M. Krishna Moorthy
                      188.        R. Selvaraj
                      189.        S. Jothi
                      190.        S. Rathivinaisha
                      191.        P. Kuppuraj
                      192.        K. Senthil Sevugapandian                                               Petitioners

                     5/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                                                                         vs.

                     1.           The State of Tamil Nadu
                                  represented by Principal Secretary to Government
                                  School Education Department
                                  Fort St. George
                                  Chennai 600 009

                     2.           The Commissioner of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006

                     3.           The Joint Director of School Education (Personnel)
                                  (Higher Secondary)
                                  DPI Campus
                                  College Road
                                  Chennai 600 006                                Respondents

                     W.P.No.32351 of 2022:

                     M. Alaudeen Basha                                                          Petitioner
                                                          vs.
                     1.      The State of Tamil Nadu
                             represented by Principal Secretary to Government
                             School Education Department
                             Fort St. George
                             Chennai 600 009

                     2.      The Commissioner of School Education
                             DPI Campus
                             College Road
                             Chennai 600 006

                     3.      The Joint Director of School Education (Personnel)
                             (Higher Secondary Education)
                             Directorate of School Education
                             DPI Campus
                             College Road
                             Chennai 600 006




                     6/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024



                     4.      The Joint Director of School Education (Personnel)
                             (High School Education)
                             Directorate of School Education
                             DPI Campus
                             College Road
                              Chennai 600 006

                     5.      J. Prabahar

                     6.      M. Nagoormeera

                     7.      V. Tamilarasan

                     8.      R. Nandhini

                     9.      D. Kavitha

                     10.          M. Rathinam

                     11.          R. Kanagaraj

                     12.          V. Gopinath

                     13.          J. Vignesh

                     (RR 5 to 13 impleaded vide
                     order dated 19.03.2025 in
                     W.M.P.No.5662 of 2025)

                     14.          M. Sangeetha

                     15.          M. Katthirvel Pandian

                     16.          S. Siva Sankar

                     17.          D. Kavitha

                     18.          M. Shankar

                     19.          N. Soniya Gandhi

                     20.          B. Sharmila

                     7/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024



                     21.          P. Senbagam

                     22.          A. Aravind

                     23.          A. Murugalakshmi

                     24.          S. Thandavan

                     25.          G. Annadurai

                     26.          P. Prabhudhevan

                     27.          K. Silambarasan

                     28.          I. Arputha Gnana Jeya

                     29.          S. Gobika

                     30.          K. Sivasankari

                     31.          K. Valarmathi

                     32.          E. Babu

                     33.          P. Thirunavukkarasu

                     34.          R. Revathi

                     35.          S. Elamathy

                     36.          S. Ismail

                     37.          S. Shalini

                     38.          S. Devi

                     39.          D. Sathiya

                     40.          K. Vanitha

                     41.          B. Hemamalini



                     8/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                     42.          M. Ramachandiran

                     43.          T. Kavitha

                     44.          B. Silambarasan

                     45.          Daicy Sucila

                     46.          R. Elakkiya

                     47.          P.M. Barathi

                     48.          N. Suriya

                     49.          P. Jothimani

                     50.          A. Palanisamy

                     51.          A. Nallasivam

                     52.          S. Geetha

                     53.          P. Sharmila

                     54.          S. Prakasam

                     55.          M. Tamilselvi

                     56.          G. Manikumar

                     57.          S. Gomathi

                     58.          Brinert S. Sweetlin

                     59.          M. Suganya

                     60.          S. Martina Jeya Priya

                     61.          E. Ananthan

                     62.          N. Udayakumar

                     63.          Indirakumari

                     9/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024



                     64.          S. Saravanan

                     65.          R. Sangeetha

                     66.          G. Prabu

                     67.          A. Senthilkumar

                     68.          M. Bakkiyaraj

                     69.          S. Reka

                     70.          G. Krishnaveni

                     71.          S. Velmurugan

                     72.          P. Lavanyaa

                     73.          M. Siva

                     74.          N. Chinnadurai

                     75.          K. Chellathambi

                     76.          A. Paramasivam

                     77.          R. Parthiban

                     78.          S. Parimala

                     79.          V. Veddiyappan

                     80.          V. Gobinath

                     81.          B. Vijayapandian

                     82.          K. Ramesh

                     83.          P. Kkala

                     84.          S. Kanagavalli



                     10/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                     85.          M. Priya

                     86.          R. Syed Ali Fathima

                     87.          R. Umashankar

                     88.          P. Prema

                     89.          G. Sathik Basha

                     90.          V. Dhanabal

                     91.          D. Naresh Kumar

                     92.          G. Murugan

                     93.          R. Anbarasu

                     94.          M. Saminathan

                     95.          N. Gayathri

                     96.          G. Anbarasan

                     97.          V. Suguna

                     98.          G. Sadayan

                     99.          Leo Paul Raj

                     100.          N. Deepa

                     101.          A. Safina Begum

                     102.          M. Kalaiselvi

                     103.          M. Rameshkumar

                     104.          P. Palanivel

                     105.          A. Padmapriya

                     106.          B. Kanimozhi

                     11/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                  W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024



                     107.         V. Pazhaniyammal

                     108.         K. Gowsigan

                     109.         S. Imamun Sagubar Saathik Ali

                     110.         K. Sumathi

                     111.         R. Savithri

                     112.         K. Kavitha

                     113.         P. Kavitha

                     114.         C. Kayalvizhi

                     115.         S.B. Razia Banu

                     116.         S. Kumaresan

                     117.         G. Jeyaabinaya

                     118.         S. Paranjothi

                     119.         A. Ananthi

                     120.         S. Gomathi

                     121.         S. Aarthi

                     122.         K. Vedi

                     123.         C. Theerthagiri

                     124.         G. Johnson

                     125.         N. Ravi

                     126.         Ajitha Jency

                     127.         G. Palaniyappan



                     12/50

https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 21/03/2025 04:30:40 pm )
                                  W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                     128.         T. Aruldevi

                     129.         K. Bharathiraja

                     130.         M. Bakiymani

                     131.         V.P.K. Kaleeswari

                     132.         C.S. Uma Mageshwaari

                     133.         R. Keerthana

                     134.         K. Sheela

                     135.         R. Rajarajan

                     136.         B. Subha

                     137.         M. Saminathan

                     138.         T. Gousalyadevi

                     139.         R. Revathi

                     140.         N. Vanitha

                     141.         A. Poovarasan

                     142.         S. Sudarmathi

                     143.         R. Suganya

                     144.         T. Thilagavathi

                     145.         B. Manimaran

                     146.         V. Banumathi

                     147.         L. Krishnan

                     148.         K. Indumathy

                     149.         A. Prameela

                     13/50

https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 21/03/2025 04:30:40 pm )
                                  W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024



                     150.         S. Rajeshwari

                     151.         S. Sujatha

                     152.         M. Saranya

                     153.         M.S. Bhanu

                     154.         N. Elangovan

                     155.         A. Vimala

                     156.         C. Sudhahar

                     157.         M. Seenuvasan

                     158.         J. Rajkumar

                     159.         J. Lokeshwaran

                     160.         S. Clara Gnana Sundari

                     161.         D. Devarajan

                     162.         M. Shanmugam

                     163.         K. Sudha

                     164.         B. Kanimozhi

                     165.         D. Kavitha

                     166.         B. Rathika

                     167.         Abisega

                     168.         G. Umamaheswari

                     169.         P. Shakunthala                                               Respondents

                     (RR 14 to 169 impleaded vide order dated
                     19.03.2025 in W.M.P.No.8688 of 2025)

                     14/50

https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                     W.P.No.903 of 2023:

                     A. Yamuna                                                                  Petitioner
                                                              vs.
                     1.           The State of Tamil Nadu
                                  represented by Principal Secretary to Government
                                  School Education Department
                                  Fort St. George
                                  Chennai 600 009

                     2.           The Commissioner of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006

                     3.           The Joint Director of School Education (Personnel)
                                  (Higher Secondary Education)
                                  Directorate of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006

                     4.           The Joint Director of School Education (Personnel)
                                  (High School Education)
                                  Directorate of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006                                Respondents

                     W.P.No.9023 of 2023:

                     K. Balaji                                                                  Petitioner
                                                                         vs.
                     1.           The State of Tamil Nadu
                                  represented by Principal Secretary to Government
                                  School Education Department
                                  Fort St. George
                                  Chennai 600 009

                     2.           The Commissioner of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006

                     15/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                    W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024



                     3.           The Joint Director of School Education (Personnel)
                                  (Higher Secondary)
                                  Directorate of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006

                     4.           The Joint Director (Personnel)
                                  Directorate of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006                                                Respondents

                     W.P.No.16897 of 2024:

                     1.           S. Barani
                     2.           S. Nishanthi
                     3.           R. Saravanan
                     4.           R.Balaji
                     5.           C. Thaiyal Nayaki
                     6.           P.S. Thiyagarajan
                     7.           R.K. Merlin Rajini
                     8.           R. Uma Gowri
                     9.           S. Jothi
                     10.          S. Meenakshi
                     11.          N. Deepa
                     12.          M. Karthika                                                    Petitioners
                                                                          vs.
                     1.           State of Tamil Nadu
                                  represented by its
                                  Principal Secretary to Government
                                  School Education Department
                                  Fort St. George
                                  Secretariat
                                  Chennai 600 009

                     2.           The Director of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006




                     16/50

https://www.mhc.tn.gov.in/judis                        ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                     3.           The Member Secretary
                                  Teachers Recruitment Board
                                  DPI Campus
                                  College Road
                                  Chennai 600 006                                               Respondents

                     W.P.No.25645 of 2024:

                     1.           M. Selvarajan
                     2.           E. Vijayaraj
                     3.           P. Mageshwari
                     4.           G. Jayanthi
                     5.           S. Malarselvi                                                         Petitioners
                                                                         vs.
                     1.           The State of Tamil Nadu
                                  represented by its
                                        Principal Secretary to Government
                                  School Education Department
                                  Fort St. George
                                  Chennai 600 009

                     2.           The Director
                                  Directorate of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006

                     3.           The Joint Director of School Education
                                  (Higher Secondary)
                                  Directorate of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006

                     4.           The Joint Director (Personnel)
                                  Directorate of School Education
                                  DPI Campus, College Road, Chennai 600 006

                     5.           Teachers Recruitment Board (TRB)
                                  represented by its Member Secretary
                                  IV Floor, DPI Campus
                                  College Road
                                  Chennai 600 006                                               Respondents

                     17/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                    W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024



                     W.P.No.32612 of 2024:

                     1.           M. Thangadurai
                     2.           M. Ramya
                     3.           K. Maheswari
                     4.           K. Umadevi                                                              Petitioners
                                                                          vs.
                     1.           The State of Tamil Nadu
                                  represented by its
                                        Principal Secretary to Government
                                  School Education Department
                                  Fort St. George
                                  Chennai 600 009

                     2.           The Director of School Education
                                  DPI Campus
                                  College Road
                                  Chennai 600 006

                     3.           The Teachers Recruitment Board
                                  represented by its Secretary
                                  IV Floor
                                  DPI Campus
                                  College Road
                                  Chennai 600 006                                                   Respondents

                     Prayer in W.P.No.9011 of 2022:


                                  Writ Petition filed under Article 226 of the Constitution of India
                     seeking a writ of mandamus directing the Respondents to reserve 361
                     posts of PG Assistants coming under the Tamil Nadu Educational
                     Subordinate Service and 800 posts of BT Assistants coming under the
                     Tamil Nadu Elementary Educational Subordinate Service constituting
                     2% of the vacancies in the post of                          PG Assistants and BT Assistants
                     for          appointment        by      recruitment             by      transfer   from    among
                     Superintendent, Assistants and Junior Assistants who are working in
                     the Tamil Nadu Ministerial Service in School Education Department as


                     18/50

https://www.mhc.tn.gov.in/judis                        ( Uploaded on: 21/03/2025 04:30:40 pm )
                                    W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                     per the amendment to the Special Rules to the Tamil Nadu Higher
                     Education Service introduced by G.O.Ms.No.14, School Education
                     (SE2(1)) Department                  dated 30.01.2020 and G.O.Ms.No.12, School
                     Education (EE1(1)) Department dated 30.01.2020 by releasing a
                     yearwise panel for backlog vacancies and call the staff from Tamil
                     Nadu Ministerial Service for counselling for filling up the said vacancies
                     in the post of P.G. Assistants and B.T. Assistants.


                     Prayer in W.P.No.32351 of 2022:


                                  Writ Petition filed under Article 226 of the Constitution of India
                     seeking a writ of mandamus directing the Respondents 2 to 4 to call
                     the petitioner who is working in the Tamil Nadu Ministerial Service as
                     Assistant for counselling and appoint the petitioner to the post of Post
                     Graduate           Assistant      coming         under        the      Tamil   Nadu   Educational
                     Subordinate Service out of the 2% of the vacancies in the post of Post
                     Graduate Assistants by recruitment by transfer as per the amendment
                     to the Special Rules to the Tamil Nadu Higher Education Service
                     introduced by G.O.Ms.No.14, School Education (SE2(1)) Department
                     dated 30.01.2020 and G.O.Ms.No.12, School Education (EE1(1))
                     Department dated 30.01.2020 issued by the first respondent.


                     W.P.No.903 of 2023:
                                  Writ Petition filed under Article 226 of the Constitution of India
                     seeking a writ of mandamus directing the respondents 2 to 4 to call
                     the petitioner who is working in the Tamil Nadu Ministerial Service as
                     Junior Assistant for counselling and appoint the petitioner to the post
                     of Computer Instructor Grade I coming under the Tamil Nadu
                     Educational Subordinate Service out of the 2% of the vacancies in the

                     19/50

https://www.mhc.tn.gov.in/judis                        ( Uploaded on: 21/03/2025 04:30:40 pm )
                                    W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                     post of Computer Instructor Grade – I by recruitment by transfer as
                     per the amendment to the Special Rules to the Tamil Nadu Higher
                     Education Service introduced by G.O.Ms.No.14, School Education
                     (SE2(1)) Department dated 30.01.2020 and G.O.Ms.No.12, School
                     Education (EE1(1)) Department dated 30.01.2020 issued by the first
                     respondent.



                     Prayer in W.P.No.9023 of 2023:


                                  Writ Petition filed under Article 226 of the Constitution of India
                     seeking a writ of mandamus directing the third respondent to amend
                     the proceedings having Ref. No.13006/W2/E1/2023 dated 14.03.2023
                     by ensuring that the list of staff in the Tamil Nadu Ministerial Service
                     eligible for promotion as Post Graduate Assistants are also sent to the
                     third respondent for being appointed as Post Graduate Assistants
                     against the 361 posts of Post Graduate Assistants pending to be filled
                     up by the staff in the Tamil Nadu Ministerial Service as per
                     G.O.Ms.No.21,             School       Education          (Me.Ni.Ka.2)      Department       dated
                     02.11.2011 under which 2% of the substantive vacancies in the post
                     of Post Graduate Assistants have to be filled up with eligible candidates
                     from Ministerial Service (Superintendents, Assistants/Steno Typists
                     and Junior Assistants/Typists).


                     Prayer in W.P.No.16897 of 2024:


                                  Writ Petition filed under Article 226 of the Constitution of India
                     seeking a writ of mandamus forbearing the respondents from making
                     direct recruitment to the Post of Graduate Teacher (Subjects) pursuant
                     to Notification No.03/2023 dated 25.10.2023 followed by Addendum


                     20/50

https://www.mhc.tn.gov.in/judis                        ( Uploaded on: 21/03/2025 04:30:40 pm )
                                   W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                     Notification         No.03A/2023 dated 15.11.2023 and another Addendum
                     Notification          No. 03B/2023 dated 17.05.2024 issued by the 3rd
                     respondent           or    by    promotion           without         compliance   of   statutory
                     requirements of filling up of 2% vacancies earmarked for eligible
                     persons in Ministerial Service in School Education Department by
                     recruitment by transfer to the Post of B.T. Assistant in accordance with
                     Special Rules for Tamil Nadu School Education Subordinate Service
                     with service protection based on year-wise panel from the panel year
                     2014 in consideration of representation submitted by the petitioner
                     within a time frame.


                     W.P.No.25645 of 2024:
                                  Writ Petition filed under Article 226 of the Constitution of India
                     seeking a writ of mandamus directing the respondents to prepare
                     panel in respect of 2% vacancies reserved for non-teaching staff in
                     School Education Department from the year 2014 in accordance with
                     G.O.Ms. No.175 School Education (M2) Department dated 19.07.2007
                     and Special Rules for Tamil Nadu School Education Subordinate service
                     including for the panel year 2020-21 by taking into account that it is
                     with retrospective effect from 19.07.2007 by preparing the number of
                     vacancies for each year from the year 2011 for the purpose of filling
                     up 2% of the vacancies in the post of BT Assistants by recruitment by
                     transfer from amongst the qualified non-teaching staff and accordingly,
                     call for the names of the petitioners and grant them with appointment
                     to the post of BT Assistants first, before resorting to fill up the
                     vacancies in the post of BT Assistants through direct recruitment
                     pursuant to the notification no.3/2023 dated 25.10.2023 direct
                     recruitment of Graduate Teacher/Block Resource Teacher Educators
                     (BRTE)-2023 issued by Teachers Recruitment Board.

                     21/50

https://www.mhc.tn.gov.in/judis                       ( Uploaded on: 21/03/2025 04:30:40 pm )
                                    W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                     W.P.No.32612 of 2024:
                                  Writ Petition filed under Article 226 of the Constitution of India
                     seeking a writ of mandamus directing the respondents to implement
                     Rule 2 dealing with Appointment to the post of Graduate Teacher
                     under the category of recruitment by transfer under the Special Rules
                     for the Tamil Nadu School Educational Subordinate Service issued vide
                     GO Ms. No. 13 School Education (S.E.3 (1) dated 30.01.2020 and to
                     appoint the petitioners on recruitment by transfer from Tamil Nadu
                     Ministerial Service for the vacancies which have arisen from the year
                     2007          onwards       till   date       without         recourse       to   any   competitive
                     examination but on the basis of seniority and eligibility of having
                     passed the Teachers Eligibility Test.
                             For petitioners in W.P.Nos.903 and                     Mrs. Nalini Chidambaram
                             9023 of 2023 and 32351/2022                            Sr. Counsel for Mrs. C. Uma

                             For petitioners in W.P.No.16897/2024                   Mr. G. Sankaran, Sr. Counsel
                                                                                    for Mr. S. Nedunchezhiyan

                             For petitioners in W.P.No.25645 2024                   Mr. R. Rajarajan

                             For petitioners in W.P.Nos.32612 of                    Mrs. Kavitha Rameshwar
                             2024 and 9011 of 2022

                             For RR 1 to 4 in W.P.Nos.25645 of                      Mr. P.S. Raman, Adv. General
                             2024, 32351 of 2022, 903 and 9023                      assisted by
                             of 2023 and                                            Mrs. S. Mythreye Chandru
                             for RR 1 & 2 in W.P.Nos.16897 of                       Spl. Govt. Pleader (Education)
                             2024 and 32612 of 2024 and all
                             respondents in W.P.No.9011 of 2022

                             For R3 in W.P.Nos.16897 of 2024 and                    Mr. R. Neelakandan
                             32612 of 2024 and R5 in W.P.                           Additional Advocate General
                             No.25645 of 2024                                       assisted by
                                                                                    Mr. C. Kathiravan
                                                                                    Standing Counsel
                             For RR 5 to 169 in W.P.No.32351 of                     Mrs. G. Selvi George
                             2022




                     22/50

https://www.mhc.tn.gov.in/judis                         ( Uploaded on: 21/03/2025 04:30:40 pm )
                                    W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024


                                                             COMMON ORDER

The issue involved in all these writ petitions pertains to filling up of 2% vacancies that are meant for the Ministerial staff (non-teaching staff) as per the Special Rules for the Tamil Nadu School Educational Subordinate Service, to the post of B.T. Assistant and P.G. Assistant from the year 2007-2008 to 2024-2025.

2. The petitioners in W.P.No.16897 of 2024 are claiming for the 2% vacancies to the post of B.T. Assistants. The petitioners in W.P.No.9011 of 2022 cover the aspirants for both B.T. Assistants and P.G. Assistants. The petitioners in W.P.No.32612 of 2024 are aspirants for B.T. Assistant post. The petitioners in W.P.No.32351 of 2022, 903 of 2023 and 9023 of 2023 are aspirants for the post of P.G. Assistant. The petitioners in W.P.No.25645 of 2024 are aspirants to the post of B.T. Assistant.

3. The common grievance that was expressed by all the petitioners is that right from the year 2014-2015 onwards, not even on a single occasion, the 2% reservation that was earmarked for eligible persons in the Ministerial service in the School Education Department was filled up. While so, a notification dated 25.10.2023 followed by an addendum dated 15.11.2023 and another addendum dated 23/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 17.05.2024 came to be issued by the Teachers Recruitment Board for filling up of vacancies to the post of Graduate Teachers /Block Resource Teacher Educators (BRTE) through direct recruitment. While undertaking this exercise, an attempt was made to fill up all the vacancies through direct recruitment without considering the entitlement of the petitioners under the 2% reservation earmarked for Ministerial staff. The further grievance expressed by the petitioners is that earlier, writ petitions were filed before this Court in W.P.Nos.4756 of 2021, 10188 of 2021 and 14928 of 2021 seeking preparation of a panel in respect of 2% vacancies reserved for Ministerial staff in the School Education Department for promotion to the post of B.T. Assistant and P.G. Assistant. All these writ petitions were allowed/disposed of by three separate orders, all dated 23.07.2024, and directions were given to ascertain the number of vacancies filled up since 2007 by way of promotion and to fill up the available vacancies till 2020. This direction was also not complied with by the respondents and instead, they went ahead with the process of direct recruitment to fill up the vacancies in the post of B.T. Assistant/Graduate Teacher.

4. When these writ petitions came up for hearing on 01.10.2024, the following order was passed by this Court: 24/50

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 “Pursuant to the earlier order passed on 26.09.2024, the matter was posted for hearing today.

2. The counter affidavit has been filed by the 2 nd respondent. It is seen from the counter affidavit that from the year 2014-15, the number of posts earmarked for 2% promotion for ministerial staffs works out to 130 posts up to 2024-25. This is for promotion to the post of Graduate Teacher/B.T. Assistant. On going through the counter, it is seen that the respondents have now decided to await for the final orders in the pending Special Leave Petition before the Apex Court filed against the order passed by the Division Bench in W.A.No.313 of 2022 batch dated 02.06.2023. That apart, it is also mentioned in the counter that steps are being taken to file writ appeal against the orders passed in W.P.Nos.4756 of 2021, 10712 of 2021 and 10188 of 2021.

3. Even during the previous hearing, this Court found that it will be unreasonable not to consider the claim made by the petitioners and others falling under 2% category and to permit the respondents to proceed further to fill up the post through direct recruitment. This issue has been lingering for quite a long time and in the case of the petitioners, they all are TET qualified. Therefore, the pending Special Leave Petition will have no bearing insofar as the relief sought for by the petitioners. This Court has already directed the respondents not to fill up the vacancies in the post of B.T. Assistants. Considering the larger ramification involved, the learned Special Government Pleader submitted that the opinion has been sought for from the learned Advocate General and that steps are being taken to engage the learned Advocate General in this case.

4. In the light of the above, post these writ petitions at the end of the motion list on 17.10.2024. In the meantime, interim order passed by this Court on 26.09.2024 shall continue.”

5. The matter was once again listed for hearing on 23.10.2024 and the following order came to be passed by this Court:

“Pursuant to the earlier order passed by this Court on 18.10.2024, these writ petitions were listed for hearing today.
2.The learned Advocate General handed over the affidavit of the 2nd respondent. The relevant portions are extracted hereunder:
25/50
https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 “8. It is further submitted that due to gradual steep decrease in the students' strength, the surplus teachers were being identified year to year and the deployments of surplus teachers to the needy schools were carried out by way of state wide counselling, for the period from the year 2017-2018 to 2021-2022. Since the surplus teachers, so deployed were more than the available vacancies, there was no need to prepare estimate of vacancy for the post of Graduate teachers from 2017-2018 to 2022-2023. The details of surplus teachers, having been deployed so, are tabulated in TABLE-2 herein below:
9. It is further submitted that subsequently, due to increase in students' strength, when the estimate vacancy for the year 2023-24 and 2024-25 was issued, there are 2162 and 975 estimated vacancies in BT Assistants' posts respectively, earmarked for promotion. However, the said vacancies could not be filled up by way of promotion for wantage of Teacher Eligibility Test as per the orders of the Division Bench of this Hon'ble Court dated 02.06.2023 made in W.A.No.313 of 2022, etc., batch.
10. It is further submitted that the details of vacancies filled up by way of promotion up to the year 2016-2017 and the 2% vacancies earmarked for 2% reservation for ministerial staff is tabulated in Table-3 herein below:-
26/50
https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024
11. It is further respectfully submitted that while the facts being so, Writ Petitions were filed in W.P.No.4756 of 2021, W.P.No. 10712 of 2021 and W.P.No. 10188 of 2021 before this Hon'ble Court, praying for issuance of a Writ of Certiorarifed Mandamus, to call for the records relating to the impugned proceedings issued by the second respondent in Na Ka. No. 055712/C3/E2/2021 dated. 10.02.2021 and to quash the same and consequently directing the respondents to prepare the panel in respect of 2% Vacancies reserved for Non-Teaching Staff in School Education Department from the year 2014 in accordance with G.O. (Ms) No. 175 School Education (M2) Department dated. 19.07.2007 and Special Rules for Tamil Nadu School Education Subordinate Service including for the panel year 2020-21, before finalizing the panel for promotion to the post of B.T.Assistant from the category of Secondary Grade 27/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 Teacher. The Hon'ble High Court passed the following orders on 23.07.2024 in the above writ petitions:
"12. The respondents are further directed to ascertain the number of vacancies filled up since 19/07/2007 to the posts of School Assistant - Graduate Teacher by way of promotion and ascertain 2% of such posts. and fill up the said 2% posts by considering the Ministerial staff working in School Education Department by way of appointment by transfer in accordance with G.O.Ms. No. 7 School Education Department dated 20/01/2020 till 29/01/2020 and thereafter to consider the claims of the said Ministerial staff for appointment by transfer to the posts of Graduate Teacher in terms of G.O.Ms. No. 13 School Education (SE3(1) Department dated 30/01/2020. The respondents are further directed to complete the entire exercise as directed above as expeditiously as possible at any rate within a period of three months from the date of receipt of a copy of this order.
13. It is made clear that the petitioner and other Ministerial staff working in the School Education Department and claiming appointments by transfer to the posts of Graduate Teacher/School Assistants. Shall be subject to their satisfying the qualification criteria prescribed for the respective posts."

12. It is further submitted that the Division Bench of this Hon'ble Court in in W.P.No. 18789/2022 dated 11.01.2024 in the matter of the ministerial staff sought to be appointed as Post Graduate Assistants under 2% reservation quota, have observed as follows:

"14. It is pertinent to note that appointment by transfer is usually made in the same service or different service but usually in the same rank or status. But when the transfer is made from lower to higher posts not by promotion but by direct appointment without any examination or any similar criteria but merely on the basis of eligibility and qualification it cannot be permitted as the same would not be inconsonance with service discipline. When for the very same post, the direct recruits under 10% reservation category are subjected to a selection process a different yardstick for recruitment by Transfer of Service merely on the ground of different method of recruitment cannot be countenanced. It is further relevant to point out here that as rightly contended by the petitioner the Ministerial staff who are appointed as P.G. Assistant under the 2% reservation earmarked for them have absolutely no 28/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 teaching experience. Therefore it defies logic to subject a teacher who has number of years of teaching experience to a selection process conducted by TRB, but at the same time dispensing the same for Ministerial staff who have absolutely no teaching experience. We find force in the submission of the petitioner in this regard. Though the respondent in its counter submitted that if the petitioner's claim is accepted, it would unsettle settled issues, in the absence of any particulars in support of the claim we are not inclined to accept it."

13. It is respectfully submitted that as observed above by the Hon'ble Division Bench of Madras High Court, the Government has deemed it fit and proposed to conduct a competitive examination for the eligible ministerial staff under 2% reservation among themselves, so as to enable them for being promoted as BT Assistants in order to ensure the academic excellence of the students in the Government Schools. Hence, for the above said purpose, the Special Rules for the Tamil Nadu School Educational Subordinate Service, need to be amended suitably. For the completion of the said amendment process, some more time is required.

Under these circumstances it is therefore most humbly prayed that this Hon'ble Court may be pleased to accept the Affidavit filed by the respondents and grant 3 (Three) months' time for making suitable amendments to the Special Rules for the Tamil Nadu School Educational Subordinate Service, and pass such other orders as this Hon'ble court deems fit in the circumstances of the case and thus render justice.”

3.The learned Advocate General submitted that the recruitment process will be kept in abeyance till the Special Rules are amended suitably to enable the petitioners and similarly placed persons to be considered under the 2% reservation.

4.The learned Senior Counsel/Counsel appearing on behalf of the petitioners submitted that they want to file a reply to this Counter.

5.Post these writ petitions at the end of the motion list on 29.10.2024.” 29/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024

6. The cases were again listed for hearing on 29.10.2024 and the following order was passed by this Court:

“Pursuant to the earlier order passed by this Court on 23.10.2024, the matter was listed for hearing today. A detailed reply affidavit has been filed in WP No.25645 of 2024 along with the relevant documents which has been filed as Additional typed set of papers. The learned Senior Counsel / learned counsel appearing on behalf of the petitioners also questioned the decision taken by the respondents to amend the Special Rules and also to conduct a competitive examination as between those persons, who fall under the 2% reservation.
2. A larger issue is involved in the present batch of writ petitions and the respondents will have to necessarily clarify the stand that has now been taken in the reply affidavit filed today, since the number that was provided during the previous hearing and number that has now been stated in the reply affidavit is a complete mismatch.

Hence, the recruitment process shall be kept in abeyance until further orders are passed in these writ petitions.

3. The learned Senior counsel / learned counsel appearing on behalf of petitioners and the learned Special Government Pleader appearing on behalf of respondents submitted that these writ petitions can be heard by me since substantial arguments have already been made before this Court. A joint memo shall be placed before My Lord the Hon'ble Chief Justice and necessary administrative order shall be obtained for placing these writ petitions for further hearing before me.”

7. Pursuant to the above order, a Note was placed before the Hon'ble Chief Justice and the Hon'ble Chief Justice, through an administrative order dated 17.02.2025, directed all these writ petitions to be listed before me and accordingly, all these writ petitions were posted before me for hearing.

8. Heard the learned counsel for the respective parties and perused the materials available on record.

30/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024

9. The State Government issued orders in G.O.Ms.No.175, School Education (M2) Department dated 19.07.2007 and as per this Government Order, 2% of the vacancies in the post of B.T.Assistant/Graduate Teacher was earmarked to be filled up by recruitment by transfer from among the eligible candidates from the Ministerial service in the School Education Department. A similar order was issued in G.O.(4D).No.21, School Education Department dated 02.11.2011 for filling up by recruitment by transfer from among the eligible candidates from the Ministerial service to the post of P.G.Assistant.

10. Pursuant to the aforesaid two Government Orders, in exercise of powers conferred by proviso to Article 309 of the Constitution of India, Special Rules for the Tamil Nadu School Educational Subordinate Service was issued in G.O.Ms.No.13, School Education Department dated 30.01.2020 for Graduate Teachers. Similarly, G.O.Ms.No.14, School Education Department dated 30.01.2020 was issued for P.G. Assistants. The 2% reservation was stopped from being implemented from the year 2014 – 2015. Representations were made in this regard and since the same were not considered, W.P.No.25137 of 2021 came to be filed and based on the order passed on 25.11.2021, proceedings were issued by the 31/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 Directorate of School Education on 10.02.2022 and 14.02.2022 to the effect that the vacancies are being filled up by deployment of surplus teachers and if any vacancies remain to be filled up, the claim for accommodating 2% vacancy will be considered.

11. While so, a Division Bench of this Court had an occasion to deal with a batch of cases in W.A. Nos.313 of 2022 etc. batch pertaining to passing Teachers Eligibility Test (TET) for promotion to the post of B.T. Assistant/Graduate Teacher from the cadre of Secondary Grade teacher. While dealing with this issue, the Division Bench, at paragraph 75 of the judgment, made the following observation:

“75. The narration of facts which propelled this case would indicate that the teachers have not been appointed for the last ten years in spite of being qualified with a pass in TET. On the basis of the above findings and observations made, the State Government is directed to conduct TET periodically and make direct recruitment of teachers and promotion from among TET qualified candidates at the earliest.”

12. It is quite evident from the above judgment that no recruitment process had taken place to fill up the post of B.T.Assistant/Graduate Teacher for nearly ten years from 2013 to 2023. Taking cue from such strong observation made by the Division Bench of this Court, the Government thought it fit to proceed further with the process of direct recruitment of Graduate 32/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 Teachers/B.T.Assistants and accordingly, the notification came to be issued by the Teachers Recruitment Board. However, while undertaking this process, the Government failed to take note of the entitlement of the Ministerial staff for 2% of the vacancies in the post of B.T. Assistants/Graduate Teachers. The earlier separate orders dated 23.07.2024 passed in W.P.Nos.14928 of 2021, 4756 of 2021 and 10188 of 2021 were also not acted upon. The same impelled the petitioners to approach this Court questioning the recruitment notification.

13. Counter affidavits were filed in these writ petitions. Insofar as B.T. Assistants/Graduate Teachers, two counter affidavits are relevant and they were filed in W.P.No.25645 of 2024. The first counter affidavit was filed on 23.10.2024. Even thereafter, a couple of counter affidavits were filed. The last of the counter affidavits was filed on 14.03.2025. Insofar as the P.G. Assistants, counter affidavit was filed in W.P.No.9011 of 2022.

14. In the counter affidavit filed on 23.10.2024 in W.P.No.25645 of 2024, particulars were given with respect to the Ministerial staff who were promoted as B.T. Assistants from the years 2007-2014. For the period from 2014-2015 to 2019-2020, 2% 33/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 promotion to the Ministerial staff was not given. It is stated that there was a steep decrease in the student strength and hence, surplus teachers were identified year after year and they were deployed in the needy schools upto 2021-2022. In view of the same, a need did not arise for preparing the estimate of vacancies and as a result, 2% earmarked for Ministerial staff was never worked out. Ultimately, at paragraph 10 of the counter affidavit, a stand has been taken by providing a tabular column to the effect that 220 estimated vacancies arose for the period from 2007-2008 to 2013-2014 and 95 estimated vacancies arose from 2014-2015 to 2024-2025. The earlier orders passed in W.P.Nos.4756 of 2021, 10188 of 2021 and 14928 of 2021 were also taken into consideration. An order dated 11.01.2024 passed by a Division Bench of this Court in W.P.No.18798 of 2020 was also taken into consideration and the Government decided to conduct a competitive examination for the eligible Ministerial staff under 2% reservation so as to enable them for being promoted as B.T. Assistants.

15. In the counter affidavit filed on 14.03.2025, the following stand was taken at paragraph nos.6 to 9 and the same are extracted hereunder:

34/50

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 35/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 36/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 37/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 38/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 39/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024

16. Insofar as the counter affidavit filed in W.P.No.9011 of 2022, the vacancy position towards 2% category was explained in paragraph nos.12 and 13 as follows:

17. At the time of hearing, the notice of this Court was drawn to G.O.Ms.No.261, School Education Department dated 09.12.2024. By 40/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 virtue of the same, an amendment is sought to be brought into the Special Rules for the Tamil Nadu Higher Secondary Education Service to fill up 2% vacancies in the post of Post Graduate Assistant reserved for the staff of the Tamil Nadu Ministerial Service.

18. At the time of hearing, learned counsel appearing on behalf of petitioners, submitted that the above Government Order virtually took away the vested rights of those petitioners who are otherwise eligible for being considered for promotion as P.G. Assistants and that the said amendment cannot be given a retrospective effect and at the best, it can only have a prospective effect.

19. Submissions were also made touching upon different figures being given in each counter affidavit with respect to the 2% vacancies from the year 2007-2008 onwards which was clearly a mismatch from the figures that were available in the website and the same was explained by way of a reply affidavit filed in W.P.No.25645 of 2024. According to the petitioners, for the period from 2007-2022, 2% category comes to a total of 1,808 vacancies and whereas, the respondents have taken a stand that only 220 vacancies will fall under this category. In view of the same, the learned counsel for the petitioners were insisting for a proper break up of the vacancies for 41/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 every year from 2007-2008 onwards so as to understand/ascertain the exact vacancy position which falls within the 2% category.

20. The further grievance that was expressed on the side of the petitioners is that the counter affidavit filed in W.P.No.25645 of 2024 dated 14.03.2025 gave an impression as if the vacancy position for every year will take into consideration only those vacancies that arose out of retirement, death, resignation, promotion, etc. It was contended that the vacancy position can arise out of various factors, including the increase in the student strength which would require more number of teachers. Therefore, the actual vacancy position as was attempted to be projected by the respondents requires further clarity to ensure that there is more transparency in finding out total vacancies from 2007-2008 till 2024-2025, out of which, 2% must be earmarked for the Ministerial staff. Further, the 2% vacancy cannot arise out of 50% and the 2% must be calculated from 100%. In other words, as per the statutory rules, the vacancy position must be filled up in the ratio of 50% + 48% + 2%.

21. In reply to all the above submissions made on the side of the petitioners, learned Advocate General submitted as follows: 42/50

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 i. The order passed in G.O.Ms.No.261, School Education Department dated 09.12.2024 which amended the Special Rules for the Tamil Nadu Higher Secondary Educational Service to fill up the 2% vacancies in the post of P.G. Assistant, will be given only a prospective effect and it will not be given a retrospective effect and thereby, the vested right of the petitioners and similarly placed persons will not be taken away; similarly such amendment has been contemplated for B.T. Assistants also and such amendment also will be given only a prospective effect;
ii. Insofar as computation of the number of vacancies, there was a mistake in the same, since, instead of calculating 2% out of total vacancies, it was calculated as 2% out of 50% of the vacancies and thereby, the calculation was done in the ratio of 50% + 49% + 1%, instead of 50% + 48% + 2%; as a result, the number of vacancies as mentioned in the counter affidavit must be taken to be 410 vacancies for the period from 2007-2008 onwards;
iii. The vacancies will not confine themselves to the vacancies arising out of only retirement, death, resignation, promotion, etc. as was projected in the counter affidavit filed on 14.03.2025 and the total vacancy position will be taken into account while determining the 2% vacancy to be filled up by the Ministerial staff;
43/50
https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 iv. In line with this submission, the actual vacancy position and the 2% earmarking for the Ministerial staff for both B.T. Assistants as well as P.G. Assistants was tabulated and presented before the Court. For better appreciation, the same is extracted hereunder:
44/50
https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 v. The 2% category will apply only to those Ministerial staff who belong to the State Education Department and it cannot be extended to the Ministerial staff belonging to any other category of schools. To substantiate the same, learned Advocate General placed specific reliance upon the Special Rules that were brought 45/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 into force under the proviso to Article 309 of the Constitution of India.

22. The fair submissions made by the learned Advocate General sufficiently take care of the grievances expressed by the petitioners. The exact vacancy position falling under the 2% category has been tabulated and extracted in paragraph 20 (iv), supra and these vacancies will be filled up by preparing a panel for every year starting from 2007-2008 and the eligible candidates will be accommodated in the respective vacancies based on their seniority.

23. Insofar as grievances expressed by the petitioners on the proposed amendment to the Special Rules, they will have no bearing on the petitioners and similarly placed persons since amendment is going to be given only a prospective effect.

24. One of the submissions that was made on the side of the petitioners is that the observation made by a Division Bench of this Court in P. Charles Nelson vs. The Secretary to Government, School Education Department and 3 others (W.P.No.18798 of 2020 decided on 11.01.2024) is taken out of context and that, that case did not deal with 2% reservation and at the best, the observation 46/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 can only be construed as an obiter dictum. It is not necessary for this Court to go into this issue since it has been clarified by the learned Advocate General that the amendment to the Special Rules is going to be given only a prospective effect.

25. Insofar as determination of the total vacancies, it has been clarified that the vacancy position will be determined not merely on the stand taken in the counter affidavit filed in W.P.No.25645 of 2024 at paragraph 6(v) and the entire vacancy position will be taken into consideration for every year starting from 2007-2008. As rightly contended by the learned Advocate General, this 2% category can be filled up only from among the Ministerial staff working in the State Education Department.

26. The above confusion would not have arisen if the vacancies had been filled up on regular basis. The State Government had allowed the vacancies to get accumulated from the year 2013 onwards and as a result, there is a huge backlog in filling up the vacancies under the 2% category. This has given rise to an unnecessary controversy which could have been easily averted by the State Government. Before 2007, the Ministerial staff were not entitled to being promoted as B.T. Assistants/P.G. Assistants and it was a right which was created by 47/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 bringing forth the Special Rules under Article 309 of the Constitution of India and once the Rules come into effect, a vested right accrues to the Ministerial staff and it cannot be defeated by not undertaking the process of filling up vacancies under the 2% category. It is made clear that the State Government shall fill up the sanctioned vacancies in the School Education Department on a year to year basis and it is high time that the State Government stops the practice of engaging teachers on contract basis and establish themselves as a model employer.

27. In the light of the above discussion, all these writ petitions are disposed of with a direction to the State Government and the Directorate of School Education to take immediate steps to fill up the vacancies under the 2% category, both in the posts of B.T. Assistant/Graduate Teachers and P.G. Assistant from among the eligible candidates by drawing a panel for each year starting from 2007-2008 and to issue appropriate orders within a period of six weeks from the date of receipt of a copy of this order. The remaining vacancies in the posts of B.T. Assistant/Graduate Teacher shall be filled up by direct recruitment as per the selection done under the notification issued by the Teachers Recruitment Board. The Teachers Recruitment Board has already completed the selection process and 48/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm ) W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 hence, the Board shall forward the list of selected candidates to the respective user Departments forthwith. Such appointment orders shall be issued after the completion of filling up of vacancies under the 2% category for the posts of B.T. Assistant/Graduate Teacher. Connected W.M.Ps. stand closed. There shall be no order as to costs.




                                                                                                      21.03.2025

                     cad
                     Index      :    Yes/No
                     NC         :    Yes/No
                     Speaking Order/Non Speaking Order




                     49/50

https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 21/03/2025 04:30:40 pm )

W.P. Nos.9011 and 32351 of 2022, 903 & 9023 of 2023 and 16897, 25645 and 32612 of 2024 N. ANAND VENKATESH, J.

cad To

1. The Principal Secretary to Government School Education Department Government of of Tamil Nadu Fort St. George, Chennai 600 009

2. The Commissioner of School Education DPI Campus, College Road Chennai 600 006

3. The Director Directorate of School Education DPI Campus, College Road, Chennai 600 006

4. The Joint Director of School Education (Personnel) (Higher Secondary Education) DPI Campus College Road, Chennai 600 006

5. The Joint Director of School Education (Personnel) (High School Education) Directorate of School Education DPI Campus, College Road, Chennai 600 006

6. The Secretary The Teachers Recruitment Board IV Floor DPI Campus, College Road, Chennai 600 006

7. The Member Secretary Teachers Recruitment Board DPI Campus, College Road Chennai 600 006 Pre-delivery common order in W.P. Nos.9011 and 32351 of 2022 W.P. Nos.903 & 9023 of 2023 and W.P. Nos.16897, 25645 and 32612 of 2024 21.03.2025 50/50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/03/2025 04:30:40 pm )