IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19688 of 2007(R)
1. P.S.UDAYAKUMARI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. MANAGING DIRECTOR,
3. CHIEF ENGINEER,
For Petitioner :SRI.B.RAGUNATHAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/08/2009
O R D E R
P.N.RAVINDRAN, J.
-----------------------------
W.P(C) No. 19688 of 2007-R
------------------------------
Dated this the 25th day of August, 2009.
J U D G M E N T
Heard Sri.B.Raghunathan, the learned counsel appearing for the
petitioner, Sri.Antony Mukkath, the learned Government Pleader
appearing for the first respondent and Sri.C.Unnikrishnan, the learned
standing counsel appearing for the Kerala Water Authority.
2. The petitioner is presently working as Grade II Draftsman in
the Kerala Water Authority. She entered service on a provisional basis in
the year 1982. She was regularly appointed through the Kerala Public
Service Commission in the year 1987. By reckoning the provisional
service rendered by her, she was granted the first time bound higher
grade promotion with effect from 1.4.1996. She was also granted the
second time bound higher grade promotion on completion of 18 years of
service with effect from 1.4.2004 by Ext.P1 order dated 20.7.2004 in the
scale of pay Rs.5135-8160. According to the petitioner since she
possessed the qualifications for appointment to the post of Assistant
Engineer, she was entitled to the second time bound higher grade in the
scale of pay Rs.6935-11460. The petitioner moved the Chief Engineer,
Kerala Water Authority claiming second time bound higher grade in the
scale of pay Rs.6935-11460. The Chief Engineer forwarded the said
W.P(C) No. 19688 of 2007-R 2
representation to the Managing Director. By Ext.P3 letter dated
30.9.2005 the Managing Director declined the petitioner’s request. The
petitioner thereupon moved the Government by filing Ext.P4
representation dated 29.9.2006. This writ petition was thereafter filed
challenging Exts.P1 and P3 and seeking a direction to the respondents to
grant her second time bound higher grade promotion on completion of
18 years of service in the scale of pay of Rs.6935-11460.
3. The respondents have filed counter affidavit wherein it is
contended that Diploma holders with two years service in the post of
Draftsman Grade I /Overseer Grade I alone are eligible for the second
time bound higher grade in the scale of pay of Rs.6935-11460. The
petitioner has filed a reply affidavit pointing out that Grade II Draftsman
with two years service who possess a Diploma engineering are also
entitled to be promoted to the post of Assistant Engineer.
4. I have considered the submissions made at the Bar by the
learned counsel appearing on either side. The qualifications prescribed
for promotion to the post of Assistant Engineer are as follows:
“1. (a) Must possess any of the diplomas specified
in Section B item (ii) of the Annexure and must have rendered
service under Government for a minimum period of two years:
or
(b) Must possess any of the certificates specified in
Section A of item (iii) of the Annexure and must have rendered
service under Government for a minimum period of five years
of which not less than two years should be in the category ofW.P(C) No. 19688 of 2007-R 3
Overseer Grade I.”
5. As per the rules governing the grant of second time bound
higher grade promotion, employees who possess the qualification
prescribed for promotion to the higher post are entitled to higher grade
in scale of pay of the promotion post. The learned Government Pleader
appearing for the State of Kerala contends that only those employees who
are in the feeder category alone can claim higher grade in the scale of
pay of the promotion post. In my opinion there is no merit in the said
contention. If there is a promotion post and the employee possesses the
qualifications prescribed for the post they will be entitled to have the
higher grade granted in the scale of pay of the promotion post. It is not
stipulated that the post held by the employee should be one which is in
the feeder category for promotion. In any case there is no stipulation
that only an Overseer Gr. I with two years service is entitled to get the
higher scale of pay. There is no stipulation in the rules that Draftsman
Gr. II/Overseer Gr. II are not eligible to be promoted to the category of
Assistant Engineer. The petitioner who possess the qualifications
prescribed for the promotion post is in my opinion entitled to the second
time bound higher grade promotion in the scale of pay Rs.6935-11460
with effect from 1.4.2004.
I accordingly dispose of this writ petition with a direction to
W.P(C) No. 19688 of 2007-R 4
respondents 2 and 3 to issue revised orders sanctioning second time
bound higher grade promotion to the petitioner on that basis and to
disburse the arrears expeditiously. Steps in that regard shall be taken
and completed within three months from the date on which the petitioner
produces a certified copy of this judgment before the Managing Director,
Kerala Water Authority.
Sd/-
P.N.RAVINDRAN
JUDGE
//True Copy//
PA to Judge
ab