High Court Kerala High Court

M.Kunjukunju vs Asst.Educational Officer on 4 January, 2010

Kerala High Court
M.Kunjukunju vs Asst.Educational Officer on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 30622 of 1999(U)



1. M.KUNJUKUNJU
                      ...  Petitioner

                        Vs

1. ASST.EDUCATIONAL OFFICER
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/01/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       O.P. No. 30622 of 1999
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 4th January, 2010.

                            J U D G M E N T

The petitioner retired from service on 31-3-1990 as a Lower

Primary School Headmaster. He joined service as a LPSA with effect

from 9-6-1961. He was promoted as Headmaster on 12-6-1961. He

was granted Headmaster’s scale with effect from 1-6-1973. The pay

of Government employees and teachers including aided school

teachers was revised with effect from 1-7-1978. The same provided

for a 20 year Higher Grade to Government servants and teachers.

Since the petitioner was not granted 20 year Higher Grade after he

completed 20 years on 11-6-1981, he submitted a representation

seeking 20 year Higher Grade. According to the petitioner, based on

that representation, Ext. P3 order was passed granting the petitioner

20 year Higher Grade and his pay was fixed as Rs. 2310/- with effect

from 1-7-1988. According to the petitioner, since with effect from 1-7-

1988 his basic pay was Rs. 2310/- and he retired from service on 31-3-

1990, he was entitled to one more increment of Rs. 80/- adding which

his basic pay at the date of retirement would be Rs. 2390/-. However,

the petitioner was given retirement benefits only on the basic pay of

Rs. 2230/-. The petitioner filed several representations. Ultimately,

the matter was referred to the Lok Adalath in which Ext. P7 order was

passed wherein the A.E.O was directed to expedite the curing of

defects in petitioner’s pension papers. Thereafter, Ext. P8 order was

passed, wherein it has been held that Ext. P3 order fixing the

petitioner’s basic pay as Rs. 2310/- is reviewed and fixation made as

per G.O(P) No. 73/98 dated 4-3-1998 is in order. According to the

petitioner, since Ext. P8 order Ext. P3 fixation has been confirmed the

petitioner would be entitled to fixation of retirement benefits on the

basis of Rs. 2390/- as his basic pay. The petitioner therefore seeks the

following reliefs:

O.P. No. 30622/99 -: 2 :-

“i. To issue a writ of certiorari or other writ or order or
direction calling for the records leading up to Ext. P10 and quash
Ext. P4, P6 and P9.

ii. to issue a writ of mandamus directing the respondents to
revise the pensionary benefits to the petitioner on the basis of the
last pay admissible to the petitioner i.e. Rs.2390/- at the time of his
retirement and pay all arrears with 18% interest.

iii. to issue a declaration that the petitioner is entitled to the
pension calculated on the basis of the last pay admissible to him at
the time of his retirement.”

2. No counter affidavit has been filed. However, the learned

Government Pleader argues in support of the fixation of retirement

benefits already given to the petitioner.

3. I have considered the rival contentions on the basis of the

exhibits produced. Ext. P3 reads thus:

“Sri. M. Kunjukunju, Rtd. Headmaster, WLPS, Kulakkada
East has requested to sanction the 2nd higher grade on completion
of 20 years in Headmaster scale as per G.O. referred one above.

Headmaster, WLPS, Kulakkada East has forwarded option
for the grade fixation submitted by the Rtd. H.M. His continuous
service begins on 12-6-61 and he is qualified for higher grade
promotion on 11-6-81. H.M. has opted for the grade w.e.f. 1-7-88.

In the above circumstances, Sri. M. Kunju Kunju, Rtd. H.M.
is sanctioned 2nd higher grade on completion of 20 years of service
in H.M. scale w.e.f. 1-7-88 in the light of G.O. read as referred (1).

His pay is fixed at Rs. 2310/- w.e.f. 1-7-88 in the scale of pay
Rs. 1450-40-1530-60-1830-80-2470-85-2725-100-2825 detailed
statement is attached.”

Ext.P8 reads thus:

“While resubmitting herewith the proposal for revision of
pension in respect of Sri. M. Kunjukunju, I may furnish as follows:

As directed in the letter cited, the pay fixed @ Rs. 346/- as
on 9-7-76 in the higher scale of Rs. 285-540 and the pay fixed @

O.P. No. 30622/99 -: 3 :-

Rs. 2310/- w.e.f. 1-7-88 in the Headmaster’s second higher grade
of Rs.1450-2825 have been reviewed and found that the fixation
made as per GO(P) No. 73/98 dated 4-3-98 is in order.”

4. The petitioner would contend that Ext. P3 is the order by

which the petitioner has been granted 20 year Higher Grade. In fact,

Ext. P3 has been issued on the basis of G.O(P) No. 73/98 dated 4-3-

1998. I am of opinion that there is an obvious confusion as between

Ext. P3 and Ext. P8 caused by the word ‘review’ used there. Ext. P3

has been issued based on G.O(P) 73/98 and after saying that Ext. P3

has been reviewed, it is stated that the fixation made as per G.O(P)

73/98 dated 4-3-1998 is in order. I feel that the word “review” used in

Ext. P8 is not used in the sense usually attributed to the word in

judicial proceedings, but has been used to convey that Ext. P3 has

been considered again and by Ext. P8, Ext. P3 has been confirmed,

insofar as Ext. P3 has been issued based on the very same

Government Order fixation made as per which Ext. P3 is found to be

in order. Therefore, a conclusion that Ext. P3 has been confirmed

appears to be what is conveyed in Ext. P8. No counter affidavit has

been filed to discredit the above submission of the learned counsel for

the petitioner. If that be so, when the petitioner’s basic pay was Rs.

2310/- with effect from 1-7-1988, as on the date of retirement on 31-

3-1990, his basic pay would be Rs.2390/- adding one more increment

of Rs. 80/-. Therefore, I hold that the petitioner is entitled to have all

his retirement benefits computed on the basis of the basic pay at the

time of retirement as Rs. 2390/-.

Accordingly, there would be a direction to the competent among

the respondents to re-compute the retirement benefits due to the

petitioner on the basis that on the date of retirement, the petitioner’s

basic pay was Rs. 2390/-. Orders in this regard shall be passed and

arrears of retirement benefits due to the petitioner disbursed as

O.P. No. 30622/99 -: 4 :-

expeditiously as possible, at any rate, within three months from the

date of receipt of a copy of this judgment. The original petition is

disposed of as above.

Sd/- S. Siri Jagan, Judge.

Tds/