High Court Kerala High Court

State Of Kerala vs V.G.Venu on 10 July, 2009

Kerala High Court
State Of Kerala vs V.G.Venu on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1242 of 2007()


1. STATE OF KERALA, REPRESENTED BY ITS
                      ...  Petitioner
2. THE DIRECTOR GENERAL OF POLICE,
3. COMMISSIONER OF POLICE,
4. COMMANDANT, SAP, THIRUVANANTHAPURAM.

                        Vs



1. V.G.VENU, T.NO.9401, HQ COY,
                       ...       Respondent

2. J.JOHN ROSE, T.NO.9320 HQ COY -DO- -DO-

3. JAYAJEEVARAJAN, T.NO.9319 HQ COY -DO-D0-

4. SUDARSANAN,B/HCT 6953 HQ COY -DO- -DO-

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.L.NARASIMHAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :10/07/2009

 O R D E R
                      K. BALAKRISHNAN NAIR
                                        &
                          C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                         W.A. NOS. 1242 OF 2007
                                        &
                                  29 OF 2008
                   ---------------------------------------------
                    Dated this the 10th day of July, 2009


                                 JUDGMENT

Balakrishnan Nair, J.

W.A.No.1242 of 2007.

The respondents in the Original Petition are the appellants. The

respondents herein were the petitioners. The brief facts of the case are the

following:

2. Respondents 1,2 and 4 were appointed as Bugler Police

Constables and respondent No.3 was a Drummer Police Constable. They

have no promotion post. On completion of seven years of service, they

were granted the first Higher Grade in the scale of pay of Head Constable.

On completion of 15 years of service, they were granted second Higher

Grade in the scale of pay of Sub Inspector, as per Exts.P4 and P5. Later, it

was realised that they were eligible to get second Higher Grade only in the

scale of pay of Assistant Sub Inspector of Police and steps were taken to

review Exts.P4 and P5 orders. In the above back ground, the Original

Petition was filed challenging Exts.P6 and P7. Ext.P6 is a communication

W.A.NO.1242/07 & 29/08 2

on behalf of the Director General of Police stating that Ext.P7 is not

applicable to Bugler Police Constables and Drummer Police Constables.

Ext.P7 is a communication issued by the Government to the effect that

Band Head Constables are eligible to get second Higher Grade in the scale

of pay applicable to Sub Inspector of Police. Based on Exts.P6 and P7,

review of the second Higher Grade granted to the petitioners was

undertaken.

3. The appellants submitted that they filed a counter affidavit in the

Original Petition, though copy of the same is not seen in the paper book.

The learned Single Judge, after hearing both sides, found that since the

Band Police Constables are given the second Higher Grade in the scale of

pay of Sub Inspectors, Bugler Police Constables are also eligible for the

same and allowed the Original Petition. Aggrieved by the said direction

of the learned Single Judge, this appeal is filed.

4. We heard the learned Government Pleader for the appellants and

also the learned counsel for the respondents herein. As per the pay

revision Government Order and other related orders governing the grant of

Higher Grade, the incumbents who are qualified for promotion, but do not

get promotion after completion of certain number of years, are granted the

W.A.NO.1242/07 & 29/08 3

scale of pay of the promotion post. If the incumbent is not qualified, then

he will be given the next higher scale of pay in the standard scales of pay

prescribed by the Pay Revision Order. The same is applicable to

incumbents for whom there is no promotion post at all. Therefore, the

respondents herein are eligible for the next higher scale of pay in the

standard scales of pay, in the absence of a promotion post to them. In the

case of the respondents, the next higher scale in the standard scale of pay

was Rs.4500-7000/-. It was the scale of pay applicable to Assistant Sub

Inspectors. But, they were wrongly granted the second Higher Grade in

the scale of pay of Rs.5000-8150/-, which is the scale of pay applicable to

Sub Inspectors. When the said mistake was noticed, action was taken to

recover the excess amount. We find nothing illegal or irrational with the

action taken by the appellants in this regard. But, the learned counsel for

the respondents would point out that the respondents are similarly placed

persons like Band Police Constables who got second Higher Grade in the

scale of pay applicable to Sub Inspector of Police. So, this is a clear case

of discrimination and the learned Single Judge granted the relief finding

this discrimination, it is submitted. But, we notice that for a Band Police

Constable, the first promotion post is that of Band Head Constable and the

second promotion post is that of Band Sub Inspector of Police. There is no

post like Band Assistant Sub Inspector of Police. So, in accordance with

W.A.NO.1242/07 & 29/08 4

the Government Order governing Grade Promotion, Band Police

Constables were granted the scale of pay of Sub Inspector as second

Higher Grade. The Bugler Police Constables do not have any promotion

post. Therefore, it cannot be said that they are similarly placed persons. If

the contention of the respondents is accepted, then all the persons without

promotion post will have to be granted Higher Grade as applicable to

comparable categories who have promotional avenues.. These are matters

for the Government to decide and not this Court, while judicially

reviewing the orders of the appellants in trying to rectify the illegality

committed by them.

5. In the result, the appeal succeeds and it is allowed. The judgment

of the leaned Single Judge is reversed and the Original Petition is

dismissed.

W.A. No. 29 of 2008.

In view of the judgment in W.A. No.1242 of 2007, this Writ Appeal

is also allowed.

(K. BALAKRISHNAN NAIR)
JUDGE

(C.T. RAVIKUMAR)
JUDGE
sp/

W.A.NO.1242/07 & 29/08 5

K.BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.

W.A. NOS.1242/2007&
29/2008

JUDGMENT

10th July, 2009

W.A.NO.1242/07 & 29/08 6