High Court Kerala High Court

P.P.Lakshmanan vs State Of Kerala on 30 November, 2007

Kerala High Court
P.P.Lakshmanan vs State Of Kerala on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33647 of 2003(E)


1. P.P.LAKSHMANAN, RETIRED P.D.TEACHER,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. DEPUTY DIRECTOR OF EDUCATION, KANNUR.

4. ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.M.VIJAYAKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/11/2007

 O R D E R
                        S.SIRI JAGAN,J
              =====================
                   W.P.(C).No.33647 of 2003
          ===========================
           Dated this the 30th day of November, 2007


                          JUDGMENT

The petitioner started service as a Primary Department

Teacher on 7.11.1964. As evidence by Ext.P1 he had worked as

a teacher-in-charge of the school from 27.8.1968 to 16.10.2969.

According to the petitioner by virtue of the same he is entitled to

the benefit of Ext.P3 order by which the Government directed

that teachers who were posted as teachers-in-charge on or

before 17.6.1969 and who by virtue of their district wise

seniority among P.D. Teachers and their qualifications were

entitled to promotion as Primary Headmaster on 1.6.1973.

Seeking this benefit the petitioner filed several representations

and ultimately by Ext.P7 dated 12.3.1996, the same was

rejected. The petitioner challenged Ext.P7 before this Court in

O.P.No.13062/96, in which by Ext.P8 judgment the Government

was directed to reconsider the matter with reference to Ext.P3

order. Pursuant to the same, Ext.P10 order was passed,

wherein claim of the petitioner was again rejected, on the

ground that the petitioner had not stated as to whether he was in

W.P.(C).No.33647/2003

2

receipt of supervision allowance during the period in question

and that at this distance of time it is not practical to verify

records in this regard. The petitioner challenges Ext.P10 on the

ground that the reasons mentioned therein are unsustainable.

According to him the fact that he had stated that he was

receiving supervision allowances is clear from Ext.P8 judgment,

wherein his averment that he had been in receipt of supervision

allowance is specifically quoted. He further submits that in view

of Ext.P9 certificate issued by the Headmistress of the School, it

is clear that he was in fact drawing supervisory allowance.

2. The learned Government Pleader on the other hand

submits that in view of the long passage of time, it is not possible

now to verify as to whether the petitioner was in fact receiving

the supervision allowance.

3. I have considered the rival contentions in detail.

Going by Ext.P10, the only ground on which the petitioner has

been denied benefit is that he has not stated whether he was in

receipt of supervision allowance during the period and that at

this distance of time it is not practical to verify records in this

regard. From a reading of Ext.P8, it is very clear that one of the

W.P.(C).No.33647/2003

3

contentions of the petitioner in that writ petition was that he had

been receiving supervisory allowance. Further, Ext.P9 would

also show that he was drawing supervisory allowances for the

months of October 1968, November 1968, December 1968 and

January 1969. There is no counter affidavit filed by the

respondents in this case. As such it cannot now be disputed that

by virtue of Exts.P8 and P9, the petitioner has sufficiently

disproved the reasons mentioned in Ext.P10 for denying him the

benefit of Ext.P3. Accordingly Ext.P10 is quashed and the first

respondent is directed to pass fresh orders directing grant of

benefits conferred by Ext.P3 to the petitioner since he had

sufficiently proved that he is entitled to the benefit conferred by

Ext.P3. Orders in this regard shall be passed and arrears, if any,

payable to the petitioner by virtue of that benefit including that

of retirement benefits accordingly calculated, shall be disbursed

within a period of two months from the date of receipt of a copy

of this judgment.

The writ petition is disposed of accordingly.

S.SIRI JAGAN, JUDGE
dvs