High Court Kerala High Court

M.C.Thomas vs State Of Kerala on 20 August, 2008

Kerala High Court
M.C.Thomas vs State Of Kerala on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 34 of 2006()


1. M.C.THOMAS, MEENKUZHICKAL HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE MANAGER, ST.JOHNS SYRIAN HIGH

                For Petitioner  :SRI.BIJU ABRAHAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/08/2008

 O R D E R

J.B. Koshy & Thomas P. Joseph, JJ.

————————————–

W.A. No. 34 of 2006

—————————————
Dated this the 20th day of August, 2008

Judgment

Koshy,J.

Appellant/Petitioner was appointed as a part-time menial from

25.1.1968 to 28.3.1968 in the second respondent’s school. The above

temporary service was approved by the educational authorities. One M.C.

Chacko, a part-time menial of the school, took leave preparatory to his

retirement. In the year 1973, petitioner applied to get appointment to that

post. On a wrong interpretation of rule 51A, Chapter XIV-A, Kerala Education

Rules, the Manager refused to give him that post and appointed a fresh hand.

Even though educational authorities upheld his right, he was not given

appointment till 16.7.1993. Later, he got appointment as a full-time menial

and he continued in service. He retired on 30.9.2002. He filed various

representations. Finally, by Ext.P1, his representation was partly allowed

and he was declared to be entitled for being treated as deemed to be in

service as part-time/full-time menial in the educational agency from 1974

onwards for the limited purpose of treating his service for pension as

qualifying service for pension. The relevant portion is quoted as follows:

“….. In the circumstances, Government consider
that the petitioner should have been appointed in the
first available vacancy itself. Here, in this case, the

W.A.No. 34/2006 2

first available vacancy had arisen in 1973 against
which appointment was made by the management in
1974. In the circumstances, the request of the
petitioner is contained in Ext.P1 representation dated
22.10.1998 is allowed and he is declared to be entitled
for being treated as deemed to be in service as part-
time/full-time menial in the educational agency from
1974 onwards for the limited purpose of treating the
above service as qualifying service for pension.”

His service for the period from 1974 onwards was allowed as qualifying

service for pension and not for any other purpose. It is true that there was no

order to appoint him only notionally from 19.11.1974 and grant him grade

benefits or service benefits. If that be so, after 1994, when he got the

appointment, he should have been fixed in a higher grade, but, that was not

granted. He accepted Ext.P1 order. On that basis, he made further

representations and Government by Ext.P6 order held that the appellant will

be entitled only to pension on the ground that he was deemed to be in service

from 1974 onwards. That will not make him eligible to higher grade in that

post. Ext.P1 is not challenged by him. It is very clearly stated in Ext.P1 that

the period from 1974 will be treated only for the limited purpose of treating the

above service as qualifying service for pension. There is no order in Ext.P1

to give him appointment from 1974 and give him benefits and fixation of

salary if he was appointed in 1974. Consequential appointment was not

made. Therefore, he will be entitled to pension on the basis of last drawn

salary actually received by him. But, pension and retiral benefits can be

calculated as he had service from 1974. According to the learned

W.A.No. 34/2006 3

Government Pleader what is granted in Ext.P1 itself is passed taking a

lenient view. Therefore, appellant is not entitled to get any further relief.

Ext.P1 is correctly interpreted in Ext.P6. Appeal is dismissed.

J.B.Koshy
Judge

Thomas P. Joseph
Judge

vaa

W.A.No. 34/2006 4

J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.

————————————-

W.A. No.34/2006

————————————-

Judgment

Dated:20th August, 2008