High Court Kerala High Court

The Kerala Private College … vs Union Of India on 3 March, 2009

Kerala High Court
The Kerala Private College … vs Union Of India on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18781 of 2008(J)


1. THE KERALA PRIVATE COLLEGE TEACHERS
                      ...  Petitioner
2. JAYAKRISHNAN, LECTURER SELECTION

                        Vs



1. UNION OF INDIA, MINISTRY OF HUMAN
                       ...       Respondent

2. UNIVERSITY GRANTS COMMISSION,

3. STATE OF KERALA, REPRESENTED BY

4. THE DIRECTOR OF COLLEGIATE

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/03/2009

 O R D E R
                       P.N.RAVINDRAN, J.
                     ---------------------------
                  W.P.(C).No.18781 of 2008 - J
                    -----------------------------
              Dated this the 3rd day of March, 2009

                          J U D G M E N T

Heard Sri.B.Mohan Lal, the learned counsel appearing for

the petitioner, Sri.S.Krishnamoorthy, the learned Standing

Counsel appearing for the University Grants Commission and

Sri.A.J.Varghese, the learned Government Pleader appearing for

respondents 3 to 9.

2. The petitioners are Selection Grade Lecturers working

in various aided private colleges. All of them have been placed

under the UGC Scheme 1998 with effect from 1.1.1996. Their

grievance is that their claim for fixation of pay at Rs.14,940/- in

the scale of pay of Rs.12000-420-18300 on completion of five

years of service as Selection Grade Lecturers has not granted. A

Division Bench of this Court has in Ext.P7 judgment in

W.A.No.1394 of 2008 and connected cases held that those

teachers who were lecturers as on 1.1.1996 and who were

subsequently placed in the Selection Grade after 1.1.1996 will be

entitled to draw Rs.14,940/- as pay in the scale of pay of 12400-

420-18300 on completion of five years as Selection Grade

W.P.(C).No.18781 of 2008 – J

2

Lecturers. The Division Bench also directed disbursement of

consequential benefits within three months from the date of

production of a copy of the judgment.

3. In view of Ext.P7 judgment, I dispose of this writ

petition with a direction that those among the petitioners who

were Lecturers as on 1.1.1996 and who were subsequently

placed in the Selection Grade after 1.1.1996 will be entitled to

have their pay fixed at Rs.14,940/- in the scale of pay of 12000-

420-18300 on completion of five years service as Selection Grade

Lecturers. The competent authority among respondents 3 to 9

shall disburse the consequential benefits to the petitioners within

a period of four months from the date of receipt of a certified

copy of this judgment. Respondents 1 and 2 shall make available

to the State Government their share of their contribution if it has

not so far been made available, within two months from the date

of receipt of a request in that regard from the State Government.

The writ petition is disposed of as above.

P.N.RAVINDRAN,
JUDGE.

bkn/-