High Court Kerala High Court

A.S.Christina vs State Of Kerala on 8 February, 2008

Kerala High Court
A.S.Christina vs State Of Kerala on 8 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31658 of 2006(R)


1. A.S.CHRISTINA,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT MEDICAL OFFICER,

3. THE ACCOUNTANT GENERAL,

                For Petitioner  :SRI.C.S.ABDUL SAMMAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :08/02/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).31658/2006
                       --------------------
        Dated this the 8th day of February, 2008

                       JUDGMENT

Petitioner rendered provisional service as Junior

Public Health Nurse for a period of 3 years, 8 months and

6 days In the following manner:-

From 30-8-1979 FN to Vide order No.

28-8-1980 AN FW1/1976/79 of
DFWMO Kozhikode in
the scale of pay of
Rs.370/600
From 24-07-1981 FN Through Employment

to 24-07-1982 AN Exchange vide Order
No.E3-7700/81 dated
17.7.1981 DFWMO, TCR
in the scale of pay
Rs.370-600.

From 25-07-1982 to Vide Order No.E3-

     24-07-1983 AN               12674/78           dated
                                 16.12.1978 DMOH, TSR
                                 in the scale of pay of
                                 Rs.370-600.
     From 25-07-1983         & DMOH,              Thrissur

     continuing                  allowed to continue vide
                                 order     No.E3-13737/83
                                 DMOH, TSR dated 20-
                                 07-1983.

W.P.(C).31658/2006
                              2

2. Subsequently, the petitioner was appointed, on

advice by the PSC on regular basis in the scale of pay of

Rs.330-515/-. She retired from service on 31.5.2005.

3. Claim of the petitioner relates to the counting of

provisional service for her pensionary benefits. When

she made a request in this regard, same was

recommended by the District Medical Officer as is

evidenced by Ext.P4. It was noted in Ext.P4 that an

increment had been sanctioned to the petitioner with

reference to her provisional service. Therefore, same

may be reckoned for calculating pension. Accountant

General raised an objection vide Ext.P5 on the premise

that the provisional service rendered by the petitioner

prior to regular service was in the higher scale and the

period cannot be considered for granting increment on

regular scale, since the provisional service was not in the

post of identical time scale as that of regular post. It is

further stated therein that the petitioner’s pay is seen

fixed in the minimum of the scale of pay of Rs.330/- and,

W.P.(C).31658/2006
3

therefore, her provisional service does not qualify for

pensionery benefits. Ext.P5 has been challenged in this

writ petition.

4. In the counter affidavit filed by the respondents

the same stand has been reiterated. It is also evident

from the portion of the counter affidavit which has been

extracted above, that the provisional service rendered

by the petitioner was in the scale of pay of Rs.370-600/-/-

whereas on appointment to regular service, petitioner’s

scale of pay was Rs.330-515/-. It is further stated that as

per the Government decision No.2 to Rule 33 of Part-I of

K.S.R (as it stood prior to its deletion with effect from

1.10.1994) the following aspects must be satisfied:-

1. Posts should carry the same or identical

scale of pay.

2. The qualification and method of

appointment should be the same and

3. The post should fall in the same service

W.P.(C).31658/2006
4

5. It is contended that therefore, the post in which

service was rendered on a provisional basis and the post

to which the petitioner was appointed on a regular basis

should carry the same or identical scale of pay.

Admittedly, the scale of pay in her provisional service

was higher in the time scale and therefore, petitioner

was not entitled to take into account her provisional

service for reckoning her increment or the pensionery

benefits.

6. I heard learned counsel for the petitioner and the

learned Government Pleader.

7. There are two cases in which the provisional

service could be taken into account, for the purpose of

reckoning increment. One is where provisional service

is rendered in the same post as of regular service. Other

is where it is rendered in the same category of posts.

Learned Government Pleader vehemently submits that

the explanation forming part of the Government decision

W.P.(C).31658/2006
5

as regards “the category of posts” suggests that

provisional service as well as regular service should be

rendered in a post on the same time scale of pay.

Question is whether it is so.

8. I am of the view that identity in the scales of pay

in the context of Government decision No.2 to Rule 33

as it stood at the relevant time, is really applicable in the

case where the provisional service and the regular

service are rendered in different posts, but which are

claimed to be under the same category, where there is

no identity of posts, then benefit of Government decision

No.2 could be claimed only when both the posts are

under the same time scale of pay. I am of the opinion

that the conditions, which are required to be satisfied in

relation to a case where provisional service and regular

service are rendered in two different posts but claimed

to be falling under the same category, is not required to

be invoked or applied in a case where both the

provisional service and regular service are rendered in

W.P.(C).31658/2006
6

the same post. In the present case, there is no dispute

that the provisional service and regular service of the

petitioner was in the same post of Junior Public Health

Nurse (petitioner was appointed on regular basis as a

lady Health Inspector which, according to the counsel for

the petitioner, was later designated as Junior Public

Health Nurse). There is no warrant or justification for

denying the petitioner increment relatable to the

provisional service rendered by her.

9. In the result, writ petition is allowed. Ext.P5 is set

aside. Third respondent is directed to pass a revised

order, taking into account the provisional service

rendered by the petitioner for the purpose of her

pensionery benefits, within a period of three months

from the date of receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs