High Court Kerala High Court

N.N.Vasudevan Nair vs Secretary To Govt.Of Kerala on 2 April, 2009

Kerala High Court
N.N.Vasudevan Nair vs Secretary To Govt.Of Kerala on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1809 of 2004(M)


1. N.N.VASUDEVAN NAIR,
                      ...  Petitioner
2. C.T.MANI RETD.HEADMASTER, AZAD
3. P.K.KESAVAN, RETD.H.S.A.,NOCHAD
4. C.C.MARIYAMMA, RETD.H.S.A.(MALAYALAM)
5. O.KRISHNA PANICKER, RETD.
6. V.P.MOIDU, RETD. ARABIC TEACHER,
7. N.V.AMMAD, RETD. ARABIC TEACHER,
8. C.J.JOSEPH, RETD. H.S.A., ST.MARY'S
9. M.M.MOOSA, RETD.ARABIC TEACHER,
10. P.GOVINDAN, RETD.P.E.TEACHER,
11. K.C.MARIAMMA, RETD. H.S.A.,
12. P.V.KUMARAN, RETD.H.S.A., M.U.M.HIGH
13. M.ABDURAHIMAN, RETD.H.S.A.,
14. MABEL LILLY, RETD.U.P.S.A,

                        Vs



1. SECRETARY TO GOVT.OF KERALA,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :02/04/2009

 O R D E R
                            HARUN-UL-RASHID, J.
                        ----------------------------------------
                          W.P.(C) No. 1809 of 2004
                        ----------------------------------------
                   Dated this the 2nd day of April, 2009

                                   JUDGMENT

Petitioners are the retired School teachers . By virtue of the

provisions contained in Rule 62 of Chapter XIV A, KER their date of

retirement was extended till the end of the academic year. Accordingly all

of them retired from service by the end of the academic year 1996-97.

2. The grievance of the petitioners is that the benefits of Pay

Revision Order which was given effect to from 1.1.1997 were not granted

to them by the Government only for the reason that they were on extended

service and retired from service at the end of the academic year 1996-97,

because of the statutory concessions granted to the petitioners either

under the Kerala Service Rules or under the Kerala Education Rules.

3. According to the petitioners they are entitled to get the

benefits of pay revision and consequential benefits germane to the pay

revision orders. It is pointed out by them that this Court in Accountant

General Vs. Kunjamma 2003 (3) KLT 345 (Ext.P1), held that the service

extended beyond the actual date of superannuation till the end of the

academic year shall be treated as actual service rendered by the

teachers. This Court interpreted the relevant rules and regulations and

held that such teachers are entitled to the benefits of pay revision

According to them Ext.P1 Judgment settled the issue once for all

whereby the Government is bound to grant the benefits of pay revision to

the petitioners. Ext. P2 is the representation submitted by the

W.P.(C) No. 1809 of 2004 -2-

petitioners for the said purpose, and the same is pending before the 1st

respondent .

In the above circumstances, there will be a direction to the 1st

respondent to consider Ext.P2 representation and pass appropriate order

in the light of the relevant rules and regulations and in the light of the

principles in the judgment quoted above. The order shall be passed within

a period of 3 months from the date of receipt of a copy of this judgment.

This writ petition is disposed of as above.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

W.P.(C) No. 1809 of 2004

—————————-

JUDGMENT

2nd April, 2009