High Court Kerala High Court

K.Baskaran vs State Of Kerala on 1 December, 2009

Kerala High Court
K.Baskaran vs State Of Kerala on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 13115 of 2003(J)


1. K.BASKARAN S/O. KUNHIRAMAN, AGED 57
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER AND SECRETARY TO

3. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

4. THE HEADMASTER, GOVERNMENT HIGH SCHOOL,

5. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/12/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                      O.P. No.13115 of 2003 (J)
              ---------------------------------
           Dated, this the 1st day of December, 2009

                            J U D G M E N T

The petitioner claims that he was appointed as a full time

menial in the 4th respondent school for the period from 17/02/1969

to 31/12/1969. Subsequently, by Ext.P2 order dated 20/01/1979,

he was reinstated in service. Still later, the period of his absence

from 01/01/1970 to 28/01/1979 was ordered to be treated as duty

for the purpose of calculating qualifying service for pension and not

for other reliefs, as per Ext.P6 order dated 21/07/1988.

2. He claimed that the period should be counted for

increments, and approached this Court by filing O.P. No.522/93.

That original petition was dismissed. In writ appeal No.1695/1996

filed by the petitioner, a Division Bench of this Court ordered that if

the petitioner is entitled to claim the benefit of Note 2 to Rule 33 of

Part-I KSR, he can pursue his claim. Ext.P7 is the copy of judgment

in the writ appeal rendered on 15/01/1997. Accordingly, the

petitioner filed Ext.P8 representation, and that was rejected by

O.P.No.13115/2003
-2-

Ext.P9 dated 16/01/1999. It is challenging Ext.P9, this writ petition

is filed.

3. Primarily, the claim of the petitioner is for the benefit of

Note 2 to Rule 33 of Part-I, KSR. This Note, which has been deleted

in 1986, provided that regularisation of provisional service without

or without break in the same category or post will be treated as

officiating service abinitio for the limited purpose of granting

increments. It is also provided that provisional service followed by a

regular appointment with or without break in the same category or

post will also be treated as officiating service abinitio for the limited

purpose of granting increments.

4. The claim of the petitioner is on the basis that since his

absence for the period from 01/01/1970 to 28/01/1979 has been

ordered to be treated as duty as per Ext.P6 order, this amounts to

regularisation as contemplated in Note 2 to Rule 33, Part-I KSR and

therefore, he is entitled for the benefit of increment. However, the

plea relying on Ext.P6 cannot be accepted for the reason that Ext.P6

cannot be construed as one for regularising any part of the service

of the petitioner, but only orders that the period will be treated as

O.P.No.13115/2003
-3-

duty for the limited purpose of counting qualifying service for

pension. Therefore, that argument cannot be accepted.

5. However, Note 2 further provided that provisional service

followed by regular appointment with or without break in the same

category or post will also be treated as officiating service for the

purpose of increment. Here, in this case, by Ext.P2 he was

reinstated in service on 20/01/1979 and he joined the post on

28/01/1979. Therefore, though with a break, there has been a

regular appointment in January, 1979. If that be so, the period of

provisional service rendered by the petitioner during 17/02/1969 to

31/12/1969 is liable to be reckoned for the purpose of granting

increments. The contrary view taken as reflected in Ext.P9, cannot

be accepted. Therefore, I quash Ext.P9 and this original petition is

disposed of directing the respondents to reckon the period of

provisional service rendered by the petitioner from 17/02/1969 to

31/12/1969 for increment and grant the benefits consequential

thereto on that basis. This shall be done as expeditiously as

possible at any rate within three months of production of a copy of

this judgment.

O.P.No.13115/2003
-4-

The petitioner shall produce a copy of this judgment before

the 5th respondent, who shall pass necessary orders in this behalf.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg