High Court Kerala High Court

State Of Kerala vs P.Abdulla on 16 September, 2008

Kerala High Court
State Of Kerala vs P.Abdulla on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2959 of 2007()


1. STATE OF KERALA
                      ...  Petitioner
2. THE DEPUTY DIRECTOR OF EDUCATION
3. THE ACCOUNTANT GENERAL ( A& E) KERALA

                        Vs



1. P.ABDULLA, HIGH SCHOOL ASSISTANT,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.CHERIAN VARGHESE

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

 Dated :16/09/2008

 O R D E R
                       J. B. KOSHY &
             K. P. BALACHANDRAN, JJ.
            ------------------------------------------------
                     W. A. No.2959 of 2007
            ------------------------------------------------
           Dated this the 16th day of September, 2008

                          JUDGMENT

Koshy, J

Respondent/Petitioner was an Arabic

teacher in Government Service. He was granted

leave without allowance for study purpose for

129 days from 17/11/1976 to 25/03/1977. By

Ext.P1 order Government considered the

representations and ordered that the leave

without allowance availed of by the teachers

for completion of their training course would

be reckoned for the purpose of increment,

higher grade and for all other service

benefits. According to them, vide Ext.P2 the

above benefits were granted to the petitioner

also.

2. It is the case of the respondent/

petitioner that there were five pay revisions

W. A. No.2959 of 2007 -2-

after he joined the service (1978, 1983, 1988,

1993 and 1997) and he should be allowed the

benefit of re-option also in all the pay

revisions. He was on leave without allowance

only for 129 days. By getting service

benefits, there is no question of extension of

time for re-option. As per the wage revision,

he had already submitted option. The 129 days

was not taken into account while carrying out

the option. In the circumstances, he is

entitled to count the above period also for

calculating pensionary benefits and pay on the

basis of his already exercised option and re-

option as the case may be. If the above

benefit is not implemented he can work out his

remedy. There is no question of granting time

for re-option again.

3. It is also submitted by the Government

Pleader that a large number of teachers got

the benefit of Ext.P1 and nobody was given the

W. A. No.2959 of 2007 -3-

benefit of re-option again and Exts.P1 and P2

are only benefits conferred by the Government

and that is not a right to get re-option at

this distance of time as time for exercising

option and re-option in the pay revisions were

already over.

4. The Writ Appeal is allowed

accordingly.

J. B. KOSHY
JUDGE

K.P.BALACHANDRAN,
JUDGE
kns/-