IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26132 of 2007(J)
1. KERALA P.W.D. GRADUATE ENGINEERS
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE PRINCIPAL SECRETARY,
3. PAY REVISION COMMISSION 2005,
4. THE PRINCIPAL SECRETARY,
5. CHIEF ENGINEER,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/09/2007
O R D E R
V. GIRI , J
==========================
W.P.(C) NO. 26132 OF 2007
==========================
Dated this the 7th day of September, 2007.
JUDGMENT
The petitioner is P.W.D Graduate Engineers Association which
represents graduate engineers in Public Works Department. It is
contended that prior to 1993 graduate engineers were enjoying pay
scales equivalent to M.B.B.S/B.D.S holders in Government service. It
is further contended that in Central Government service, Medical and
Engineering graduates are treated at par. The allegation is that the
the situation is not the same as regards comparable service in the
State. It is contended that medical graduates are getting 39.79% and
94.79% increase after 8 and 16 years service, whereas the increment
being given to engineering graduates in the Public Works Department
is only 7.5% and 16.8%. It is further contended that even in
promotion cadres serious anomalies exist. Apparently, such
anomalies continued after 5th pay commission as well.
2. Pointing out these anomalies, Exts. P4 and P5 have been
submitted by the association before the Government on 07.05.2007
and 16.08.2007. The matter requires the attention of the
government. It might also require the constitution of another
W.P(C) NO. 26132/2007 : 2 :
committee, technically competent to assess the conditions, to embark
upon a comparison of comparable posts, to determine whether there
are anomalies and to find out suitable measures to remove such
anomalies.
3. I heard learned Government Pleader appearing on behalf of
the respondents.
4. The writ petition is disposed of directing the Government to
look into Exts. P4 and P5. Appropriate data may be collected from the
petitioner-association or from other sources. The respondents will pay
their attention to the grievance sought to be highlighted in Ext.P5.
The petitioner-association is at liberty to place other relevant materials
before the Government. Appropriate action will be taken by the
Government within four months from the date of receipt of a copy of
this judgment.
The writ petition is disposed of as above.
V. GIRI, JUDGE.
rv
W.P(C) NO. 26132/2007 : 3 :