High Court Madras High Court

K.Thirupathi vs The Govt. Of Tamil Nadu on 5 November, 2009

Madras High Court
K.Thirupathi vs The Govt. Of Tamil Nadu on 5 November, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:05.11.2009

Coram

The Hon'ble Mr. Justice K.CHANDRU

W.P.No.19941 of 2009


K.Thirupathi						...  Petitioner 

vs.

1.The Govt. of Tamil Nadu,
   rep. By its Secretary,
   Personnel and Administrative
	Reforms Department,
   Fort St. George, Chennai  9.

2.The Government of Tamil Nadu rep.
   By its Secretary,
   Higher Education Department,
   Fort St. George, Chennai  9.

3.The Government of Tamil Nadu
   rep. By its Secretary,
   Department of Elementary
	Education, Fort St. George,
   Chennai  9.

4.The Director of Elementary
	Education, 
   E.V.K.Sampath Maligai,
   D.P.I. Campus, College Road,
   Nungambakkam, Chennai  6.

5.The Director of Technical Education,
   Guindy, Chennai.




6.The District Elementary Educational
	Officer, Madurai District,
   Madurai.							...  Respondents 
	
	Petition filed under Article 226 of the Constitution of India praying to issue a writ of  mandamus to direct the fourth respondent to extend the benefit of the Government Order in G.O.Ms.No.250 dated 15.09.2003 passed by the first respondent to the petitioner based on the petitioner's representation dated 18.01.2007 made to the fourth respondent.

	For Petitioner		.. 	Mr.K.Kannan

	For Respondents		..	Mr.R.Neelankandan,
						Govt. Advocate

ORDER

The petitioner is working as a Secondary Grade teacher in the Panchayat Union Middle School at Kottampatti from 30.03.2000. Even before his entry into service as a Secondary Grade teacher, he went through a course in Engineering and got a B.E. Degree in Mechanical Engineering during April, 2000 from the Madurai Kamaraj University. Therefore, the petitioner in his representation dated 18.01.2007, mentioned that since he has already having B.E. qualification, he should be appointed in a regular post in the Government Polytechnic, for which, a separate Directorate is sought to be made by the State Government. In his representation, he has further stated that he should be appointed to any post in the School Education Department commensurate with the educational qualification by transfer of service. Since there was no reply from the respondents, the petitioner has filed the present writ petition. In support of his claim, the petitioner placed reliance on Rule 40 A of the Tamil Nadu State and Subordinate Service Rules, which was introduced by an amendment with effect from 15.09.2003 and the Rule reads as follows:

“40-A.Transfer of Government Servant from one service to another service: Notwithstanding anything contained in these rules or in the Special Rules or adhoc rules, the State Government may, in public interest, transfer a Government Servant from one category or class of one service to another category or class of one service to another category or class of another service on administrative grounds.

Provided that the Government servant so transferred shall possess the requisite qualification and shall hold analogus post in the new service to which he is transferred with protection of pay and conditions of service attached to the post at the time of transfer.”

2.Therefore, on the strength of this Rule, the petitioner seeks for appointment by transfer to some other service. The contention raised by the petitioner is misconceived. The Rule relied on by the petitioner is the power vested on the State Government to effect such transfer from one service to another service in public interest. In the present case, the petitioner’s only contention is that having obtained an Engineering Degree, he should be appointed to any post coming under the Department of Technical Education. The Rule is not intended for such purpose. Even otherwise, if the petitioner feels that the present post of Secondary Grade teacher is not commensurate with his educational qualification, it is always open to him to apply for such post and then get selected by direct appointment. The present attempt to get a posting through transfer is clearly misconceived and without substance. Hence the writ petition shall stand dismissed. No costs.

mmi

To

1.The Secretary to Government,
Personnel and Administrative
Reforms Department,
Fort St. George, Chennai 9.

2.The Secretary to Government,
Higher Education Department,
Fort St. George, Chennai 9.

3.The Secretary to Government,
Department of Elementary
Education, Fort St. George,
Chennai 9.

4.The Director of Elementary
Education,
E.V.K.Sampath Maligai,
D.P.I. Campus, College Road,
Nungambakkam, Chennai 6.

5.The Director of Technical Education,
Guindy, Chennai.

6.The District Elementary Educational
Officer, Madurai District,
Madurai