High Court Kerala High Court

State Of Kerala Represented By The vs Premavalsalan on 11 June, 2008

Kerala High Court
State Of Kerala Represented By The vs Premavalsalan on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 671 of 2008()


1. STATE OF KERALA  REPRESENTED BY THE
                      ...  Petitioner
2. THE COMMANDANT, KERALA ARMED POLICE
3. THE SUPERINENDENT OF POLICE, KANNUR
4. DIRECTOR OF GENERAL OF POLICE,

                        Vs



1. PREMAVALSALAN
                       ...       Respondent

2. PRADEEPAN, DRIVER HC 4049 AR CAMP KANNUR

3. JOSEPH.K.T.

4. PAVITHRAN.D.K.

5. PUSHPAJAKSHAN,

6. SASIDHARNA,

7. ABDUL RAF NISTAR,

8. RAVEEVAN.C.P.

9. BABURAJ.K.P.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/06/2008

 O R D E R
                J.B.Koshy & P.N.Ravindran, JJ.
               =====================
                 W.A.Nos.671 & 1053 of 2008
               =====================
           Dated this the 11th day of June, 2008.
                           JUDGMENT

Koshy,J.

The writ petitioners in these cases are working as Police

Drivers (Head Constables) in the armed reserve camp, Kannur.

By Ext.P5 order, the Government excluded the training period

from the service. The learned single Judge based on an

executive order dated 23.4.2003 issued by the Director General

of Police set aside Ext.P5. The executive order dated 23.4.2004

reads as follows:

“In the above circumstances the period of

inservice training (imparted soon after recruitment)

will have to be counted as ‘Service’ for all purposes

(except for probation). Therefore it is now clarified

that the period of training of directly recruited drivers

will be counted for the purpose of increment and

higher grade.

Cases of those Drivers whose increments and

higher grades were revised in accordance with PHQ

letter dated 8.5.2000 (referred 2nd above) will be

refixed as ordered above. Meanwhile the Govt. is

WA 671/08 -: 2 :-

being addressed to amend para 8 of the Rules in

respect of probation.”

Relying on that, the learned single Judge held that the service

training undergone should be treated as part of the service.

2. The Government filed this appeal. In the appeal

memorandum, the Government relied on the decision of a

Division Bench of this Court in State of Kerala and others v.

Thirumeni M.S. and others 2007 ILR (4) Kerala 374. That

judgment was mainly on the question of time bar. Secondly it

was relating to Police Constables. Even in the case of Police

personnel a Division Bench of this Court in Lekshmanan v.

State of Kerala – 1995(1) K.L.T. 115 found that inservice

training rendered is to be taken as service. In appeal, the

Hon’ble Supreme Court accepted the above position in Civil

Appeal No.2018 of 2000. The Supreme Court observed as

follows:

“The High Court has consistently taken the view

that the period of training undergone by the

respondent should be treated as period spent on

duty for the purpose of scale of pay, increments and

other consequential benefits. This view was

WA 671/08 -: 3 :-

expressed by the High Court in the case of

Lakshmanan v. State of Kerala – 1995 (1) KLT 115

and that decision in turn follows other decisions in

Louis v. Kerala Public Service Commission

1965 KLT 1282 and Haridasan v. State of Kerala

1987 (2) KLT 486. As this has been the consistent

view and the orders in those cases not having been

challenged before this court, we do not think that it is

a fit case for our interference under article 136 of the

Constitution. The appeal is, therefore, dismissed.”

The learned Government Pleader relied on the decision of the

Division Bench in Nandanan T.V. v. Jyotish Kumar T.V. and

others – 2004 (2)ILR Kerala 161. In that case the period of

training was not treated as duty as it was a pre-appointment

training.

3. Rule 7 of the Special Rules in this case provides as

follows:

“Training:- Every persons appointed under

these rules by direct recruitment, shall undergo

inservice training for a period of 6 months and every

persons other than Police Constable appointed under

these rules by transfer shall undergo inservice

training for a period of 3 months in the District

WA 671/08 -: 4 :-

Armed Reserve/Armed Police Battalions/Police

Training College/Police Training Schools .”

Therefore, the rule clearly states that the persons appointed shall

undergo ‘inservice training’ for a period of six months. Of course,

Rule 8 provides that probation will start after training. But

inservice training cannot be termed as pre-appointment training

and therefore inservice training should be counted in the service.

The learned Government Pleader also relied on a clarification

issued by the Government on 14.12.2007. By an executive

order, rules cannot be changed. We are bound by the decision of

the Apex Court on the same point. Since the Special Rules

specifically say that it is ‘inservice training’, the Government is

bound to consider the training period of the writ petitioners as

service for the purpose of granting benefits.

The Writ Appeals are dismissed.

J.B.Koshy,
Judge.

P.N.Ravindran,
Judge.

ess 12/6