High Court Kerala High Court

Cheranallur Service … vs The Additional … on 20 July, 2009

Kerala High Court
Cheranallur Service … vs The Additional … on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37843 of 2008(E)


1. CHERANALLUR SERVICE CO-OPERATIVE BANK
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL REGISTRAR/SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.N.K.SUBRAMANIAN

                For Respondent  :SRI.P.V.MOHANAN,SC,K.ST.CO.OP.EMP.PENSI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/07/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 37843 OF 2008 &
                          8310 OF 2009
                =====================

             Dated this the 20th day of July, 2009

                         J U D G M E N T

The petitioner in WP(C) No.8310/09, retired from the service

of the Cheranallur Service Co-operative Bank as a Peon on

31/5/2004. For convenience, I shall be referring to the exhibits

as produced in 8310/09.

2. By Ext.P1, he was granted pension of Rs.2,454/-

treating Rs.7,551 as his last drawn emoluments. Subsequent to

his retirement, by Ext.P2 order dated 6/10/06, scale of pay of the

petitioner was revised to Rs.3215-6075 as against Rs.2715-4925

adopted in Ext.P1. As a result, last drawn emoluments of the

petitioner stood revised to Rs.8,286/- and the pensionary benefits,

to Rs.2,693. Pursuant to Ext.P3 judgment in WP(C) No.3641/07,

pension was ordered to be revised and accordingly by Exts.P4 and

P5, the Pension Board sought for submission of application for

revision of pension and service book and also demanded an

additional contribution of R.34,791/- which included interest at

24% for belated payment.

3. WP(C) No.37843/08 is filed by the Bank challenging the

WPC 37843/08
& 8310/09
:2 :

quantification as per Ext.P5 referred to above and also contending

that Ext.P4 in the said writ petition shows the actual amount that

is to be paid by them.

4. In WP(C) No.8310/09 the petitioner, the retired

employee, seeks implementation of Exts.P4 and P5 and revised

pension on that basis. By filing IA No.8947/09, Bank also seeks to

quash Ext.P5 circular No.2/09 also.

5. In so far as Circular No.2/09 is concerned, the said

circular has been introduced pursuant to the Government Order

No.71/09 dated 5/2/09. The said Government order is not under

challenge. Since the circular is only consequential to the

Government Order, as the Government Order is not challenged,

petitioner Bank cannot challenge the circular alone and get any

relief. Therefore, the prayer to quash Ext.P4 circular is only to be

rejected.

6. In so far as the challenge raised by the Bank against

Ext.P5 demand made by the Pension Board is concerned, on the

facts, it is seen that consequent on Ext.P2 Government order

dated 6/10/06, scale of pay of the employee was revised and

consequently, his last drawn emoluments and pension also stood

WPC 37843/08
& 8310/09
:3 :

revised. In order to give effect to the revision in pension,

necessary additional contribution has to be paid by the employer.

The calculation of such additional contribution is effected as per

the Circular followed by the Board and that quantification is

uniform in all cases. Ext.P4 referred to earlier is only a statement

produced along with WP(C) No.37843/08 prepared by the Bank

and that vary substantially from the calculation done by the

Pension Board. Since the Pension Board has quantified the dues

of the Bank in terms of the uniform pattern followed by it,

necessarily, the Bank will have to pay the amount as demanded

by the Pension Board. However, in view of circular No.2/09, the

Bank is entitled to get reduction in interest from 24% to 12%.

7. Therefore, the writ petitions are disposed of with the

following directions.

(1) That the Bank shall calculate its dues based on Ext.P5

issued by the Pension Board applying 12% interest as against

24% demanded therein and make remittance of the amount due

to the Pension Board. This shall be done, as expeditiously as

possible, at any rate within four weeks from today.

(2) Once such remittance is made and necessary papers

WPC 37843/08
& 8310/09
:4 :

are received by the Pension Board, Pension Board shall take

necessary steps for disbursing the pension that is due to the

petitioner in WP(C) No.8310/09. This shall be done, as

expeditiously as possible, at any rate within six weeks thereafter.

ANTONY DOMINIC, JUDGE
Rp