High Court Kerala High Court

Kerala State Electricity Board vs R. Krishnan Kutty on 23 October, 2008

Kerala High Court
Kerala State Electricity Board vs R. Krishnan Kutty on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 423 of 2008()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner
2. THE CHIEF ENGINEER (ELEC.), GENERAL

                        Vs



1. R. KRISHNAN KUTTY,
                       ...       Respondent

                For Petitioner  :SRI. ASOK M.CHERIYAN, SC, KSEB

                For Respondent  :SRI.M.SREEKUMAR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :23/10/2008

 O R D E R
                      J. B. KOSHY &
            K. P. BALACHANDRAN, JJ.
           ------------------------------------------------
                     W. A. No.423 of 2008
           ------------------------------------------------
           Dated this the 23rd day of October, 2008

                         JUDGMENT

Koshy, J

The respondent/writ petitioner and one

Vijayakumaran Nair joined the service of

Electricity Board as Electricity Worker in

June, 1983. Both were promoted on the same

date i.e. 01/01/1987 as Junior Line Assistant.

On 30/09/1992, the respondent/petitioner was

promoted as Meter Reader skipping the

intermediary cadre of Line Assistant. On

17/03/1994 only Vijayakumaran Nair was

promoted as Line Assistant and within five

months, on 31/08/1994 he was further promoted

as Meter Reader. Here, writ petitioner was

promoted as Meter Reader on 30/09/1992 whereas

W. A. No.423 of 2008 -2-

Vijayakumaran Nair was promoted as Meter

Reader only after two years i.e. on 31/08/1994.

Vijayakumaran Nair has salary in a higher pay

scale than the respondent/petitioner because

in the lower category of Junior Line Assistant

he worked more years than the writ petitioner

and earned more increments. Therefore, the

learned Single Judge found that it is an

anomaly and the Writ Petitioner also should be

paid as the same as Vijayakumaran Nair.

Respondent/petitioner got promotion as Meter

Reader on 30/09/92. Vijayakumaran Nair got

promotion in August, 1994, after two years.

Merely because respondent/petitioner got early

promotion, his salary cannot be less than the

salary of Vijayakumaran Nair. On the basis of

the decision in Union of India v. O.P.Saxena [(1997) 6 SCC

W. A. No.423 of 2008 -3-

360] it was argued that this is not an anomaly

to be rectified in the pay revision order. We

are of the view that since Vijayakumaran Nair

and respondent/Writ Petitioner were appointed

in the same month and promoted as Junior Line

Assistant on the same day and the writ

petitioner was promoted in the cadre of Meter

Reader two years prior to Vijayakumaran Nair,

certainly this will be an anomaly and this has

to be rectified. Merely because for more years

Vijayakumaran Nair has worked than the

respondent/petitioner as Junior Line Assistant,

respondent/petitioner will not be denied the

right of stepping up his pay to that of his

junior. In the post of Meter Reader,

Vijayakumaran Nair was junior to respondent/

petitioner. We fully agree with the views of

W. A. No.423 of 2008 -4-

the learned Single Judge.

               Appeal  fails   and  is      dismissed

      accordingly.




                                            J. B. KOSHY
                                                 JUDGE




                                    K.P.BALACHANDRAN,
                                                  JUDGE
      kns/-