High Court Kerala High Court

S.Sunil Kumar vs State Of Kerala on 3 April, 2009

Kerala High Court
S.Sunil Kumar vs State Of Kerala on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27212 of 2007(M)


1. S.SUNIL KUMAR, S/O.SUKUMARAN,
                      ...  Petitioner
2. ANILKUMAR K.K., S/O.KUMARAN,
3. SASIKUMAR P.,
4. P.SUNILKUMAR,
5. AJAYAKUMAR A.S., S/O.N.SASIDHARAN,
6. PRAMOD C.V., S/O.VIJAYAN, SURVEYOR
7. AJITHA A., W/O.SUNIL, SURVEYOR GRADE-I
8. K.ANILKUMAR, S/O.KUMARAN V.,
9. ABDUL KALAM AZAD,
10. ANILKUMAR.A., S/O.ANATHAN PILLAI
11. C.SUDHAKARAN PILLAI,
12. S.SAJEEV, S/O.N.SANKARA PILLAI,
13. SUNDARESAN PILLAI.G.
14. D.UDAYAN, S/O.DAMODARAN ACHARI,
15. T.SREEKUMAR, S/O.THANKAPPAN PILLAI,

                        Vs



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

2. THE PRINCIPAL SECRETARY TO GOVERNMENT

3. THE DIRECTOR OF SURVEY & LAND RECORDS,

4. THE ASSISTANT DIRECTOR OF RE-SURVEY

5. THE SUPERINTENDENT OF SURVEY & LAND

6. THE TAHSILDAR, TALUK OFFICE,

7. THE TAHSILDAR, TALUK OFFICE, KOLLAM.

8. THE TAHSILDAR, TALUK OFFICE,

9. THE TAHSILDAR, TALUK OFFICE,

10. THE SUPERINTENDENT OF SURVEY & LAND

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/04/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.27212 of 2007-M
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                 Dated this the 3rd day of April, 2009.

                                 JUDGMENT

The petitioners are First Grade Surveyors under the third respondent.

The main prayer in the writ petition is one seeking to quash Exts.P4 and P5

and declare that the petitioners are entitled to the scale of pay attached to the

promoted post from the respective dates of assigned dates of promotion

shown in Ext.P3 with arrears of salary with interest at 12%. The resume of

facts as revealed from the writ petition shows the following:

2. In para 2 of the writ petition the details in respect of each

petitioners, their dates of joining the department, date of original promotion

and reassigned date of promotion, etc. are shown. The petitioners contend

for the position that there is no difference in the nature of duties performed

by Surveyors Grade I or Grade II. Earlier, by proceedings Ext.P1, the

Superintendent of Survey and Land Records, Re-survey, Attingal

reassigned the date of promotion and refixation of pay giving the benefit of

Rule 23) of Part I K.S.R. Ext.P1 shows that the pay fixed from 25.6.2001

at the first instance has been changed from the assigned earlier dates of

promotion and accordingly they were paid arrears also.

wpc 27212/2007 2

3. Going by Rule 23(c) of Part I K.S.R., in case the promotion does

not involve change of duties, the promotion shall be effected from the date

of occurrence of vacancy. It is pointed out that as per Ext.P2, they were

promoted as Surveyor Grade I in the year 2001. However, retrospective

promotions were assigned while issuing the final seniority list after

ascertaining the actual vacancy position from 1999-2000. The petitioners

therefore submit that as there is no difference in the nature of duties in the

two posts, they are entitled to the actual salary with arrears from the dates

they have become eligible for promotion.

4. The petitioners also relied upon Ext.P4 which is an order dated

16.2.2005 passed in the case of similarly placed persons whereby the benefit

was denied. Another circular was issued to effect recovery which was

stayed in Writ Petition No.26818/04. The issue was pending before this

court in various writ petitions. Learned counsel for the petitioners relied

upon the decision of a Division Bench of this court in Sucheendran v.

State of Kerala (2005 (3) KLT 499) to contend for the position that while

considering the applicability of Rule 23(c) of Part I K.S.R., there is no

question of change of duties and it is only promotional aspect with a change

of salary alone. Following the said judgment of the Division Bench, a

wpc 27212/2007 3

learned Single Judge of this court in Writ Petition No.11676/2005 arising

from the same department, quashed similar orders and directed the first

respondent to reconsider the matter in the light of the decision of the

Division Bench noted above.

5. Heard learned counsel for the petitioners and the learned Govt.

Pleader.

6. Clearly, the matter is covered by the two decisions cited above in

favour of the petitioners. In the judgment in Writ Petition No.11676/2005,

it was held in para 6 thus:

“Whenever notional promotion is granted, it cannot be an

inexorable rule that the person is entitled to higher pay with

reference to the date on which the notional promotion is ordered. It

will depend upon the facts and circumstances of each case as held

by the Division Bench in the decision referred to above. But Rule

23(c) clearly provides an exception to the general principle that

when there is no work, there cannot be pay. This is apparently for

the reason that as held by the Division Bench, when a person is

promoted to a post,w here there is no change of duty, he must be

deemed to be working from the day on which the vacancy arises in

the higher post. In other words, cases where there are vacancies in

the higher cadre and when there is no change in the duty constitute

an exception to the rule ‘no work, no pay’. It makes it clear that in a

case where there are vacancies and promotion is ordered notionally

wpc 27212/2007 4

and there is no change of duties, the employee will be entitled to the

higher pay attached to the promotional post from the date of the

notional promotion. In the nature of the pleadings, I think that the

matter has to receive reconsideration.”

7. The learned Judge was pleased to hold further that Rule 23(c) has

been interpreted by the Division Bench and there is no dispute also that in a

case where there is identity of duties in the lower post and higher post the

promoted employee is entitled to higher pay from the date of occurrence of

the vacancy in the higher post. I respectfully agree with the said view. The

same principle applies to the facts of this case.

8. In the light of the above, the writ petition is allowed. Ext.P4 is

quashed. There will be a direction to the respondents to reconsider the

matter in the light of the decision in Sucheendran’s case (2005 (3) KLT

499) and that of the judgment in Writ Petition No.11676/2005 concerning

the very same department and in the light of the findings rendered herein.

Appropriate orders will be passed within a period of three months from the

date of receipt of a copy of this judgment after hearing the petitioners also.

wpc 27212/2007 5

The benefit accrued to the petitioners will be disbursed without further

delay.

(T.R. Ramachandran Nair, Judge.)

kav/