High Court Kerala High Court

V.M. Vijayanandan vs State Of Kerala on 11 June, 2009

Kerala High Court
V.M. Vijayanandan vs State Of Kerala on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25068 of 2007(H)


1. V.M. VIJAYANANDAN, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF TECHNICAL EDUCATION,

3. THE PRINCIPAL,

4. ALAPPUZHA MUNICIPAL COUNCIL,

                For Petitioner  :SRI.B.S.SIVAJI

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :11/06/2009

 O R D E R
                            P.N.RAVINDRAN, J.
                   -----------------------------
                       W.P(C) No.25068 of 2007-H
                   ------------------------------
                 Dated this the 11th day of June, 2009.

                             J U D G M E N T

The petitioner is a pensioner. He retired from service on

31.10.2004, while he was serving as Librarian Grade IV in the

Government Women’s Polytechnic, Thrissur. The petitioner entered

service as Library Assistant on 18.12.1980 in the Municipality Library,

Alappuzha. He continued there till 11.12.1986. That appointment was

made through the Employment Exchange. While the petitioner was

serving as Library Assistant in the Municipality Library, Alappuzha he was

selected by the Kerala Public Service Commission and advised for

appointment as Librarian in the year 1986. The petitioner was thereafter

appointed and he joined duty as Librarian on 16.12.1986. After

retirement from service, pensionary benefits were sanctioned and

disbursed to the petitioner taking into account the service rendered by

him with effect from 16.12.1986. The earlier provisional service was not

reckoned for the purpose of grant of pension. The petitioner thereupon

moved the Government claiming that the provisional service rendered

prior to 16.12.1986 should be reckoned for the purpose of grant of

increments and pensionary benefits. That request was rejected by the

Government by Ext.P2 letter dated 12.4.2007 on the ground that the

W.P(C) No.25068 of 2007-H 2

service rendered by the petitioner in the Municipality cannot be reckoned

for service benefits.

2. After this writ petition was filed, Rule 20 of Part III KSR was

amended by incorporating a proviso and note thereunder. The proviso

reads as follows:

“Provided that the past service put in by Government
employees and Aided School/Aided College Teachers in
Panchayath/Municipal Common Service and Universities prior
to their entry in State Government Service or Aided
School/College ServiceDeath-cum-Retirementqualifying service
shall be reckoned as
for Pension and Gratuity from
Government.

Note:- (omitted as unnecessary )

3. The amendment takes effect from 2.2.2001, prior to the date

on which the petitioner retired from service. On the terms of the proviso

to Rule 20 of Part III KSR, the service put in by the petitioner as Librarian

in the Municipality Library, Alappuzha is liable to be reckoned for the

purpose of grant of pensionary benefits. This aspect has not been

examined by the Government evidently for the reason that at the time

when Ext.P2 letter was issued the amendment had not taken effect and

the field was occupied by the Government order dated 2.2.2001. In view

of Rule 20 of Part III KSR as amended, the stand taken in Ext.P2 cannot be

sustained.

W.P(C) No.25068 of 2007-H 3

In the result I allow this writ petition, quash Ext.P2 and direct the

competent authority among the respondents to revise the pensionary

benefits payable to the petitioner applying the proviso and the note to

Rule 20 of Part III KSR. Orders in that regard shall be passed within three

months from the date on which the petitioner produces a certified copy

of this judgment before the Secretary to Government, Higher Education

Department. Payment of arrears shall be made within one month

thereafter.

The writ petition is allowed as above. No costs.

Sd/-

P.N.RAVINDRAN
JUDGE

//True Copy//

PA to Judge

ab

W.P(C) No.25068 of 2007-H 4