High Court Kerala High Court

K.P.Abdussamad vs The State Of Kerala on 20 October, 2010

Kerala High Court
K.P.Abdussamad vs The State Of Kerala on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25435 of 2008(C)


1. K.P.ABDUSSAMAD, AGED 50 YEARS,
                      ...  Petitioner
2. P.SOBHANA, AGED 52 YEARS,

                        Vs



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

2. THE ACCOUNTANT GENERAL (A &E) KERALA

3. THE ASSISTANT EDUCATIONAL OFFICER

4. THE HEADMASTER

5. THE HEADMASTER

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :20/10/2010

 O R D E R
                 K.T.SANKARAN, J.
          ------------------------------
             W.P.(C).No.25435 OF 2008
          ------------------------------
      Dated this the 20th day of October, 2010




                     JUDGMENT

The petitioners, who are working as Full-time

Arabic Teacher and Sanskrit Teacher respectively in

two different schools challenge Exts.P3, P3(a) and

P3(b) audit objection. The audit objection was

issued based on Ext.P7 Circular dated 17.5.2002

issued by the General Education Department. In

Ext.P12 judgment dated 7th August, 2008 in WP(C)

No.20914 of 2003, this court held that Ext.P7

Circular cannot have the effect of amending a

notification and that too with retrospective

effect. The decision in OP No.23261 of 1998 was

also relied on in Ext.P12 judgment. It was held

that the pay fixed before Ext.P7 Circular issued in

2002 could not be revised based on the Circular

issued later in point of time. The audit objection

was held to be unfounded. It is submitted that

Ext.P12 judgment squarely applies to the facts in

W.P.(C).No.25435 OF 2008 2

the present case and therefore, the audit objection

impugned in this Writ Petition is unsustainable.

The learned counsel for the petitioners also

pointed out that after Ext.P12 judgment was passed,

Ext.P18 Circular No.26790/J2/07/G.Edn. dated 23rd

June, 2009 was issued. For the sake of

convenience, the Circular is extracted below:

” CIRCULAR

Sub:- General Education – Teaching Staff – Junior
Senior Anomaly in Pay Fixation-Modified
instruction- Issued

Ref:- Circular No. 59151/ J2/ 2000/ G.Edn. Dated
17.5.2002

As per the reference cited Government
have clarified that integrated/combined
seniority list of teachers maintained for
promotion to the post of Head Master/Head
Mistress cannot be a parameter for the
purpose of fixation of pay and pay of a
senior belonging to any of the category
cannot be stepped up to the level of pay of
the junior in another category since Junior
Language Teacher, Primary Department
Teacher, High School Assistant (Language)
and High School Assistant(core subjects)
belong to four different categories.

Now it has come to the notice of
Government that the Hon’ble High Court in
many judgments (eg. judgments in WP(C)
Nos.20914/03, 10482/04, 35325/05 & 21604/06)
observed that the directions contained in
the Circular read above is contrary to the
Pay Revision Order 1998 and the Hon’ble High
Court quashed Para 2 of the Circular. Also

W.P.(C).No.25435 OF 2008 3

as per Rule 34 of Chapter XIV A KER, every
management shall prepare and maintain a
staff list otherwise called the seniority
list of teachers specified thereunder for
promotion to the post Head Master/Head
Mistress.

In the circumstances, it is clarified
that the above seniority list will be the
criteria for rectifying junior senior
anomaly in pay fixation, with effect from
the Pay Revision Order 1998.

The Circular read above stands modified
to this extent.”

2. It is submitted by the learned counsel for

the petitioners that in the light of Ext.P12

judgment and Ext.P18 Circular, the audit objection

is liable to be quashed. The contention of the

petitioners is well founded. Accordingly, the Writ

Petition is allowed and Exts.P3, P3(a) and P3(b)

are quashed. The Assistant Educational Officer

shall pass consequential orders granting the

benefit to the petitioners at the earliest and at

any rate within a period of three months from the

date of receipt of a copy of the judgment.

K.T.SANKARAN,
JUDGE.

cms