High Court Kerala High Court

S. Rajasekharan Nair vs The Kerala State Road Transport on 21 January, 2008

Kerala High Court
S. Rajasekharan Nair vs The Kerala State Road Transport on 21 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 12910 of 2003(J)


1. S. RAJASEKHARAN NAIR,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SMT.M.HEMALATHA

                For Respondent  :SRI.T.RAVIKUMAR, SC, KSRTC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/01/2008

 O R D E R
                              S.SIRI JAGAN, J.

                          =======================

                            O.P.  No. 12910  of 2003(J)

                          =======================


                    Dated this the   21st  day of January, 2008




                                  JUDGMENT

After a period of military service, petitioner joined the

service of the respondent Kerala State Road Transport

Corporation as a Peon Grade II with effect from 21.4.1987.

While so, the Government by order dated 25.10.1990 allowed

last grade employees to continue upto the age of 60 years

provided they continue to be in the last grade service. The

respondent implemented the Government Order and by Ext.P2

memo dated 21.5.1991, declared that Peon Grade II also comes

within last grade servants. Thereafter in order to avail of the

benefits of continuing upto 60 years, the petitioner submitted

Ext.P3 whereby he undertook to forgo further promotion and to

continue as last grade servant till the age of 60 years.

Petitioner’s grievance in this original petition is that relying on

Ext.P3, the petitioner has been denied time bound higher grade

on completion of 9 years on 21.4.1996, which has not been

O.P. No. 12910/2003/J -2-

granted to the petitioner. Petitioner therefore seeks the following

reliefs:

“i) to issue a writ of certiorari or any other appropriate

writ, order or direction quashing Exhibit P7 and P8 as

illegal and against the direction of this Honourable

Court;

ii) to grant a declaration that the petitioner is entitled

to get grade promotion from scale no.I to scale no.II on

completion of 9 years of service and even before his

normal date of retirement;

iii) issue a writ of mandamus or any other appropriate

writ, order or direction directing the respondent to give

grade promotion to the petitioner ignoring Ext.P3;

iv) to issue an interim direction directing the respondent

to give grade promotion immediately to the petitioner

pending disposal of this Original Petition;

And

v) grant the petitioner his costs in the above Original

Petition and to pass such further orders which may be

deemed fit and proper in the circumstances of the case.”

2. The contention of the respondent in the counter

affidavit is that Higher Grade promotion is also a promotion and

since, by Ext.P3, the petitioner has relinquished further

promotion by opting to continue in the last grade service till the

age of 60 years, petitioner cannot claim time bound Higher

Grade. Petitioner points out that this is the 4th round of

litigation for the same relief and the petitioner has retired from

service also.

O.P. No. 12910/2003/J -3-

3. I have considered the rival contentions in detail. It is

not disputed before me that in the Government orders applicable,

last grade servants are also eligible for time bound higher grade.

Simply because higher grade is granted that does not amount to

further promotion which has been relinquished by the petitioner

as per Ext.P3. Therefore, class IV employees continue to be a

class IV employees despite higher grade promotion. This is

abundantly made clear in the special rules for Kerala Last Grade

Service by adding a note to category 12 of rule 1 thereof which

reads thus:

“Note: The higher grade posts created for the purpose of

giving time bound promotion to members holding any of the

categories of posts in the service shall also be treated as

posts in the last grade service.”

4. That being so, the petitioner cannot be denied time

bound higher grade simply because by Ext.P3, the petitioner has

relinquished further promotion in order to continue in service till

the age of 60 years. In the above circumstances, the petitioner

is entitled to time bound higher grade on completion of 9 years

as claimed by him. Orders granting such higher grade to the

petitioner on completion of 9 years shall be passed within a

O.P. No. 12910/2003/J -4-

period of one month from the date of receipt of a copy of this

judgment. The petitioner’s pay and retirement benefits shall be

re-fixed accordingly and arrears of monetary benefits shall be

paid within a further period of one month from the date of

passing of that order.

The original petition is disposed of as above.

S.SIRI JAGAN,

JUDGE

jp