High Court Kerala High Court

Korah Pothen vs The Assistant Engineer on 29 October, 2008

Kerala High Court
Korah Pothen vs The Assistant Engineer on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25848 of 2008(B)


1. KORAH POTHEN, RETIRED ROAD WORKER,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT ENGINEER, P.W.D.ROADS
                       ...       Respondent

2. THE EXECUTIVE ENGINEER, B & R DIVISION

3. THE STATE OF KERALA, REPRESENTED BY

4. THE ACCOUNTANT GENERAL (A & E)KERALA,

                For Petitioner  :SRI.K.SURENDRA MOHAN

                For Respondent  : No Appearance

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

 Dated :29/10/2008

 O R D E R
                              P.N.Ravindran, J.
                       =====================
                        W.P(C).No.25848 of 2008
                       =====================
              Dated this the 29th day of October, 2008.

                               JUDGMENT

Heard Sri. K.Surendra Mohan, the learned counsel appearing for the

petitioner and Smt. Anu Sivaraman, the learned Government Pleader

appearing for respondents 1 to 4.

2. The petitioner is a pensioner. He retired from service on

31.10.1994. When his N.M.R. service prior to his C.L.R. service was not

reckoned for the purpose of pensinary benefits, he moved the State

Government and thereafter filed W.P.(C) No.16134 of 2004 in this Court.

By Ext.P2 judgment delivered on 23.1.2007 in W.P.(C) No.16134 of 2004

to which the Accountant General (A&E) Kerala was also a party, this Court

directed that the petitioner’s service as N.M.R. worker from 1963

onwards shall be reckoned for the purpose of computing the total length

of service and for calculating the pensionary benefits. There was also a

direction to the respondents including the Accountant General to

recalculate the pensionary benefits and pay the same expeditiously.

Pursuant to the said direction, the Assistant Executive Engineer, Roads

Sub Division, Pala addressed the Executive Engineer, Roads Division,

Kottayam in Ext.P3 letter dated 11.5.2007 requesting that the revised

pensionary benefits may be sanctioned and authorisation obtained and

communicated early. On the basis of Ext.P3, the Executive Engineer

moved the Accountant General in Ext.P4 letter dated 10.7.2007. In

WP(C) 25848/08 -: 2 :-

Ext.P4 letter dated 10.7.2007 the Executive Engineer requested the

Accountant General to revise the pensionary claims of the petitioner at

the earliest. The petitioner’s grievance is that notwithstanding the expiry

of more than one year, steps have not been take by the Accountant

General to revise his pensionary benefits as recommended by the

Executive Engineer and the Assistant Executive Engineer in Exts.P3 and

P4.

3. When this Writ Petition came up for admission on 27.8.2008,

the learned Government Pleader appearing for the respondents was

directed to get instructions from the fourth respondent and to file a

statement setting out the steps taken by him pursuant to the directions

issued by this Court in Ext.P2 judgment and the request made by the

Executive Engineer in Ext.P4 letter. There was also a direction to file a

statement within three weeks. The Writ Petition was also ordered to be

posted on 15.9.2008. On 15.9.2008, the learned Government Pleader

prayed for two weeks further time to get instructions and file a

statement. That request was also granted. This Writ Petition thereafter

came up on 6.10.2008. On 6.10.2008 also, as requested by the learned

Government Pleader two weeks further time was granted. It is regretful

to note that even today, though two months have passed after the Writ

Petition first came up for admission, the learned Government Pleader

submits that she has not been able to get instructions from the fourth

respondent.

WP(C) 25848/08 -: 3 :-

4. The petitioner is a pensioner aged 72 years. By Ext.P2 judgment

which has become final and to which the Accountant General is a party,

this Court had directed expeditious disbursement of revised pensionary

benefits reckoning the service rendered by the petitioner as N.M.R.

Worker. The petitioner’s superior officers promptly complied with the

directions issued by this Court and they moved the Accountant General

within time. For no fault of the petitioner or his superior officers, he is

yet to get the benefits flowing from Ext.P2 judgment. Though this Writ

Petition was filed on 26.8.2008 and has come up for admission hearing

on four occasions, this Court has not been informed of any reason much

less any cogent reason for not complying with the directions issued by

this Court in Ext.P2 judgment. Ext.P2 judgment has become final and

the directions therein bind the fourth respondent also. In these

circumstances, I dispose of the Writ Petition with a direction to the fourth

respondent to implement Ext.P2 judgment and forthwith sanction

revised pensionary benefits to the petitioner in the manner suggested in

Exts.P3 and P4 and the papers accompanying the same. This shall be

done within two months from the date on which the petitioner produces

a certified copy of this judgment.

P.N.Ravindran,
Judge.

ess 4/11