High Court Kerala High Court

Valsala.T vs State Of Kerala on 4 March, 2009

Kerala High Court
Valsala.T vs State Of Kerala on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3090 of 2009(P)


1. VALSALA.T,
                      ...  Petitioner

                        Vs



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

2. DEPUTY DIRECTOR OF EDUCATION,

3. HEADMASTER, GOVT. HIGH SCHOOL,

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :04/03/2009

 O R D E R
                              P.N.Ravindran, J.
                           ==================
                         W.P.(C) No.3090 of 2009
                        =====================

                  Dated this the 4th day of March, 2009.

                                JUDGMENT

Heard Sri. Muhammed Shameel, the learned counsel appearing for

the petitioner and Smt.T.B.Ramani, the learned Government Pleader

appearing for the official respondents.

2. The petitioner is presently working as H.S.A. (Arabic) in the

Government High School, Koduvalli. She entered service on 28.2.1989

and has continuous service since then. The pay and allowances of

Government employees and aided school teachers were revised with

effect from 1.3.1992 as per G.O.(P) No.600/93/Fin dated 25.9.1993. The

said Government order inter alia stipulated that where the junior is

drawing a higher pay, the pay of the senior shall be stepped up and

equated with the pay of the junior and that the increment date of the

senior shall also stand varied.

3. Sri. Jnanam, T.T. entered service on 20.6.1991 in the school

where the petitioner is presently working as H.S.A. (Physical Science).

She is admittedly junior to the petitioner. Following the 1992 pay

revision, his pay was fixed at Rs.1,380/- in the scale of pay of Rs.1350-

2200 with effect from 1.6.1992. The petitioner would have come to that

stage only on 1.3.1993, her next increment date. Therefore, as the

WP(C) No.3090/09 -: 2 :-

petitioner’s junior started drawing higher pay with effect from 1.6.1992,

the pay of the petitioner was stepped up applying the stipulation in G.O.

(P) No.600/93/Fin. dated 25.9.1993. The fixation was made way back on

31.5.1994 and the petitioner started drawing higher pay with effect from

1.6.1992.

4. While matters stood thus, the Government issued Ext.P3 circular

to the effect that stepping up of pay can be granted only if the junior is

holding a post in the same category or same post. In other words the

stand of the Government in Ext.P3 was that a H.S.A. (Arabic) cannot draw

the salary of a H.S.A. (Physical Science) if the H.S.A. (Physical Science) is

junior to him for the reason that they are not teachers in the same

category or post.

5. The validity of Ext.P3 was the subject matter of a series of

decisions of this Court. In Exts.P4 and P5 judgments this Court has taken

the view that the stand taken in Ext.P3 is arbitrary and cannot be

sustained. This Court held in the aforesaid judgments that audit

objections based on Ext.P3 cannot be sustained. This Court quashed

Ext.P3 and held that the fixation of pay made before Ext.P3 circular was

issued cannot be upset. The issue raised in the case on hand is in my

opinion, directly covered in favour of the petitioner by Exts.P4 and P5

judgments. Smt. T.B. Remani, the learned Government Pleader very fairly

conceded that the issue raised in the case on hand is squarely covered by

Exts.P4 and P5 judgments. On going through the pleadings and the

WP(C) No.3090/09 -: 3 :-

materials on record, it is evident that Ext.P6 has been issued relying on

Ext.P3 circular. In the light of Exts.P4 and P5 judgments of this Court to

which the State of Kerala is a party, Ext.P6 cannot be sustained.

In the result, I allow this Writ Petition, quash Ext.P6 and declare

that fixation of pay made as per Ext.P2 shall not be disturbed except in

implementation of the subsequent pay revision orders.

P.N.Ravindran,
Judge.

ess 30/3