High Court Kerala High Court

The Chief General Manager Telecom vs The C.A.T on 27 July, 2007

Kerala High Court
The Chief General Manager Telecom vs The C.A.T on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 2182 of 2001(S)



1. THE CHIEF GENERAL MANAGER TELECOM
                      ...  Petitioner

                        Vs

1. THE C.A.T
                       ...       Respondent

                For Petitioner  :SRI.K.KESAVANKUTTY, SC, BSNL

                For Respondent  :SRI.K.HARILAL

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/07/2007

 O R D E R
         K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.

        ===============================

                   O.P. NOs. 2182 & 2983 OF 2001

                  ======================

                Dated this the 27th day of July, 2007


                              J U D G M E N T

Antony Dominic, J.

The respondents in OA Nos. 1340/97 and 1423/97 are the

petitioners in these writ petitions. The 2nd respondent in OP

No.2182/2001 filed OA 1340/97 praying for quashing Annexure

A12, to declare that he was entitled to have the period of

preappointment training treated as duty for increment in the post

of Junior Telecom Officer and to direct the first appellant to

regulate his increment in the Junior Telecom Officer cadre and to

step up his pay on par with the pay of Smt.S.Sobha. OA

No.1423/97 was filed by the 2nd respondent in OP No.2983/2001

for identical reliefs.

2. In OA 1340/1997 only the 2nd relief was pressed by the

applicant and the Tribunal, by its impugned order granted that

and following the said order, relief was granted to the applicant in

OA 1423/97 also. Aggrieved by these orders, writ petitions have

been filed seeking to quash the same. Since the reliefs sought for

OP Nos.2182 & 2983/2001

: 2 :

are identical in nature, we dispose of these writ petitions by this

common judgment. For the purpose of disposal of these cases, we

shall refer to the facts in OP 2182/2001.

3. The first respondent was a departmental candidate

promoted against the 1989 departmental quota vacancies to the

post of Junior Telecom Officer. Prior to his promotion, he had

successfully completed eight months pre appointment training

and was thereafter appointed on 8/10/91. His pay was fixed at

Rs.1640/- in the scale of 1640-2900 with the date of increment on

1/10/92. The pre-appointment period of training was not taken

into account while fixing his pay in the promoted post or fixing his

next increment date. In the aforesaid circumstances, relying on

the order of the Central Administrative Tribunal in OA 101/92, he

filed the application before the Tribunal praying for the reliefs

mentioned earlier.

4. The petitioners contended before the Tribunal that the

pre-appointment training undergone by the first respondent was

not counted, as that period was already treated as duty for the

purpose of increment in respect of his lower post from which he

was promoted. They also pleaded that the order in OA 101/92

OP Nos.2182 & 2983/2001

: 3 :

was inapplicable to the first respondent. However, relying on the

order in OA 101/92, relief No.2, which alone was pressed, was

granted by the Tribunal. It is challenging that order of the

Tribunal, the petitioners have filed this writ petition.

5. Coming to the facts of OP 2983/01 is concerned,

following the order in OA 1340/97, relief was granted to the

applicant therein as well. The counsel for the writ petitioner

contended that in so far as second prayer sought by the first

respondents in these two original petitions are concerned, the

order in OA 101/92 was totally inapplicable and that their pay has

been correctly fixed on their promotion. It was stated that this

aspect has been highlighted in the reply statement filed by the

petitioners in the proceedings before the Central Administrative

Tribunal and that has not been adverted to while disposing of the

original applications.

6. Having heard the submissions at the bar, we are

inclined to agree with the counsel for the writ petitioners. It is

seen that in the reply statement produced as Ext.P2, it has been

stated that the first respondent in OP 2182/01 was a

departmental candidate selected and appointed as Junior Telecom

OP Nos.2182 & 2983/2001

: 4 :

Officer w.e.f. 8/10/91 on successful completion of eight months

training and accordingly his pay was fixed at Rs.1640 with the

next date of increment on 1/10/92. In so far as Smt.S.Sobha,

whose case was pointed out by the first respondent is concerned,

it was stated that she was a direct recruit and appointed as JTO

w.e.f. 24/12/1990 after pre-appointment training and that her pay

was fixed on Rs.1640 on 24/12/1990. According to the

petitioners, she happened to draw her next increment on 1/5/91

due to the addition of period of pre-appointment training counted

for the purpose of drawing increment in accordance with the

Government of India Office Memorandum dated 22/10/90. It was

stated that in so far as the first respondent is concerned, his

period of training was treated as duty for the purpose of

increment in respect of his lower post from which he was

promoted and that the Government order itself provided for

rectification of anomaly by stepping up of the pay, in case if the

anomaly resulting in the departmental candidate drawing less pay

scale due to the counting of the training period for direct recruits.

According to the respondents, the anomaly was not as a result

due to the counting of training period but due to the earlier

OP Nos.2182 & 2983/2001

: 5 :

training and appointment of Smt.Sobha as direct recruit from

outside.

7. On going through the order of the Tribunal, we notice

that none of these aspects have been considered by the Tribunal.

The respondents explained that the case of the first respondent is

incomparable with that of Smt.Sobha and therefore had these

aspects been taken into consideration by the Tribunal, the

Tribunal could not have granted the second relief sought for by

the applicants.

For these reasons, we are not in a position to sustain Ext.P3

order in OP 2182/2001 and hence we quash the same. For the

same reasons, Ext.P3 order in OP 2983/2001 will also stand

quashed. The original petitions will stand allowed.

K.S.RADHAKRISHNAN, JUDGE.

ANTONY DOMINIC, JUDGE.

Rp