High Court Kerala High Court

Chandrasekharan vs The Secretary To Government on 19 March, 2008

Kerala High Court
Chandrasekharan vs The Secretary To Government on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30226 of 2007(W)


1. CHANDRASEKHARAN,S/O.REGHAVAN
                      ...  Petitioner
2. LANCY PAUL.M.D/O.M.V.POULOSE,

                        Vs



1. THE SECRETARY TO GOVERNMENT
                       ...       Respondent

2. THE DIRECTOR ,

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/03/2008

 O R D E R
                         S.SIRI JAGAN, J.
                      =======================
                        W.P.(C) No.30226 of 2007 (W)
                      =======================

                 Dated this the 19th day of March, 2008


                             JUDGMENT

The petitioners are non-vocational teachers in an Aided

Vocational Higher Secondary School. They are aggrieved by the

non-grant of scale of pay to them at par with teachers in

Government Higher Secondary Schools. By Ext.P1 Government

Order, the government has extended the Kerala Vocational

Higher Secondary Education State Service Rules, 2004 and

Kerala Vocational Higher Secondary Education Subordinate

Service Rules, 2004 and the amendments thereto to the aided

sector also. By Ext.P1, the Director of Vocational Higher

Secondary Education was directed to take further necessary

action in this regard. Accordingly, the Director has passed Ext.P2

proceedings. Now the petitioners seek a direction to the

Government to ratify Ext.P2 and take further action thereupon

to enable the petitioners to get the benefits of Exts.P1 and P2.

Today, the learned Government Pleader has placed before me for

W.P.(C) No.30226/2007 -2-

my perusal a fax copy of an order from the Director of Vocational

Higher Secondary Education to the Assistant Directors of various

Regional offices which reads as follows:

“You are directed to implement the scale of pay of
Rs.9190-15510/- to the GFC Teachers in Aided VHS Schools
under your region, sanctioned vide proceedings referred
above from the month of March 2008 onwards. The arrears
can be honoured after getting clearness from Government.”

2. It is stated that this has been issued pursuant to

Government letter no.5143/SC2/07/Gen. Edn. dated 23.2.2008.

In the above circumstances, the writ petition is disposed of with a

direction to the 1st respondent to see that the petitioners get the

benefits of above orders, as expeditiously as possible, at any

rate, within three months from the date of receipt of a copy of

this judgment.

S.SIRI JAGAN,
JUDGE

jp