High Court Kerala High Court

T.P.Clara vs State Of Kerala on 17 January, 2007

Kerala High Court
T.P.Clara vs State Of Kerala on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 28520 of 1999(T)



1. T.P.CLARA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.JOHN JOSEPH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/01/2007

 O R D E R
                                   S. SIRI JAGAN, J.


                      ````````````````````````````````````````````````````

                              O.P. No. 28520 OF 1999 T

                      ````````````````````````````````````````````````````

                    Dated this the 17th day of January, 2007


                                     J U D G M E N T

The petitioner was a provisional female warder of Sub Jail, Ernakulam

on daily wages from 25.9.1956 to 6.5.1998. She earlier approached this court

for regularisation of her provisional service. This court, by Ext.P1 judgment,

directed the Government to regularise the service of the petitioner as female

warder from the date of her first engagement. Since by that time the

petitioner was past the age of superannuation, this court also directed that

thereafter the pensionary benefits also must be given to the petitioner on the

basis that she retired as female warder on a regular basis. The Government

did not comply with the judgment immediately even after obtaining extension

of time to comply with the same. At last, pursuant to C.C.C. No.468/99, orders

were passed regularising her service. Even in the contempt case, she had a

case that the judgment has not been fully complied with. However, the

contempt case was closed reserving the petitioner’s right to seek appropriate

remedies against the orders passed. The petitioner’s present claim is that

since by Ext.P1 judgment her pensionary benefits must be given on the basis

that she retired as a female warder on a regular basis, she should be given

arrears of pension from 1.6.1991 till 5.5.1998. This is because he continued

on provisional basis although she had attained age of superannuation on

31.5.1991. She also claims interest on the arrears of pension.

OP.28520/99

2

2. The learned Government Pleader points out that admittedly the

petitioner had worked as a provisional employee from 25.9.1956 to 6.5.1998.

If she had been regularised in service prior to 1991, she would have retired

from service on 31.5.1991, since she attained the age of 55 on that date. But

she continued to work on provisional basis till 5.5.1998. Therefore, if the

petitioner has to be given pension for the period from 1.6.1991 to 5.5.1998

she would have to repay the wages received by her during that period as a

provisional employee. In the above circumstances, the learned Government

Pleader submits that the contention of the petitioner even if accepted would

work out to the detriment of the petitioner in so far as the wages received by

her would be higher than the pension admissible to her during for the said

period.

3. I have considered the rival contentions in detail.

4. Admittedly, the petitioner continued to work on provisional basis

from 25.9.1956 to 5.5.1998. Ext.P1 judgment directing regularisation of her

service was passed only on 22.7.1998. If the petitioner were to be

regularised in service, she would naturally have retired on 31.5.1991.

However, she continued to work on provisional basis till 5.5.1998 drawing

daily wages during the said period. Therefore, it is abundantly clear that the

petitioner cannot claim pension for the period from 1.6.1991 till 5.5.1998 and

at the same time, keep the daily wages received by her for working during

that period. In the nature of the circumstances obtaining the petitioner also

cannot be given an extended date of retirement also. Whether she had

retired on 31.5.1991 or 5.5.1998 there would not be any change in her

OP.28520/99

3

pension since she had put in sufficient service to get maximum pension even

as on 31.5.1991 itself. Therefore, the further period put in would not make

any difference to her amounts of pension. In the above circumstances, I pass

the following orders:

The petitioner would be deemed to have retired from service on

31.5.1991. If the pension due to her for the period from 1.6.1991 to 5.5.1998

is greater than the daily wages paid to her during the said period, she would

be paid the difference between the same as the balance pension. However,

if the daily wage paid to her is greater than the pension due to her, the same

should not be recovered from the petitioner since she had actually worked for

that period. However, she shall not be eligible to draw pension also for that

period. From 6.5.1998 she would be continued to be paid normal pension

admissible to her as if she retired on 31.5.1991. Formal orders in this regard

shall be passed within two months from the date of receipt of a copy of this

judgment.

The original petition is disposed of as above.

(S. SIRI JAGAN, JUDGE)

aks

S. SIRI JAGAN , J.

OP No.28520/99 T

J U D G M E N T

17th January, 2007