IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29829 of 2008(A)
1. M.K.MOHANAN, SLR WORKER, PWD ROADS
... Petitioner
2. KUNJAN KUMARAN, SLR WORKER, PWD ROADS
3. T.D.MANI, SLR WORKER, PWD ROADS SECTION,
4. K.K.KRISHNANKUTTY, SLR WORKER, PWD ROADS
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE CHIEF ENGINEER (ADMINISTRATION),
3. THE ASSISTANT ENGINEER, PWD ROADS
For Petitioner :SRI.ABRAHAM VAKKANAL (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :30/03/2009
O R D E R
V.GIRI
----------------------------------------
W.P.(C)No.29829 of 2008
-----------------------------------------
Dated this the 30th day of March, 2009.
JUDGMENT
The petitioners are working as SLR workers in the
Public Works Department, Roads Section. According to
them, they had entered service as CLR workers in the Office
of the Executive Engineer, Malampuzha Roads Division on
6.3.1982, 1.12.198-, 1.7.1982 and 1.11.1982 respectively.
Government by its order Ext.P1 dated 17.9.1985 laid down
guidelines with regard to the absorption of CLR/SLR
accepting the recommendation of the committee constituted
in that regard as per Government order dated 30.08.1980
and considered the case of the SLR/CLR workers.
Subsequently by Ext.P2 order dated 21.10.2000, petitioners 1
to 3 were absorbed as SLR workers. A perusal of Ext.P2
order will show that none of the petitioners had the requisite
service to be absorbed as SLR workers, in terms of the
Government order dated 20.1.1998. Nevertheless, they
were absorbed as CLR workers. Subsequently, the
government issued G.O.(MS)No.24/207 dated 19.3.2007 to
W.P.(C)No.29829 of 2008
:: 2 ::
extend all statutory benefits available to Class IV
Government employees to the SLR workers also. Thereupon,
the SLR workers prayed that such workers must be given
pensionary benefits on a par with the regular employees.
They filed Ext.P7 representation in this regard before the
Government. Pursuant to Ext.P9 judgment, the Government
considered their claim and rejected it as per Ext.P10.
Ext.P10 is now challenged in this writ petition.
2. A detailed counter affidavit has been filed by
the Government supporting Ext.P10.
3. The petitioners as SLR workers cannot either
claim regularization or pensionary or other service benefits
on a par with regular government employees. The petitioners
have been absorbed in SLR service pursuant to an order
issued in 1980. They cannot, as of right, claim parity in the
matter of other service benefits with the regular employees.
It is up to the Government, if they feel it appropriate and
necessary, to confer any other benefit on SLR workers.
W.P.(C)No.29829 of 2008
:: 3 ::
The writ petition is dismissed, subject to the above
observation. I make it clear that the judgment will not stand
in the way of the petitioners, claiming any other benefits and
moving the Government in that regard.
Sd/-
(V.GIRI)
JUDGE
sk/-
//true copy//