IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1771 of 2008()
1. STATE OF KERALA & OTHERS
... Petitioner
Vs
1. ANNIE LOUKOSE AND ANOTHER
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :05/09/2008
O R D E R
J.B. KOSHY & THOMAS P.JOSEPH, JJ.
------------------------------------------------------------
W.A.NO: 1771 of 2008
-----------------------------------------------------------
Dated this the 5th September2008.
JUDGMENT
Koshy, J.
The petitioner was Lecturer, Selection Grade, in the Department of
Mathematics at B.E.M.College, Kottayam. She was regularly appointed in
the permanent post in 9.1.1985. But in 1982 she was employed in a
leave vacancy for four months. So she had four months temporary
service. If that service is also counted she will be having more than 20
years eligible service for getting retiral benefits. She made a request for
voluntary retirement. That was accepted on the understanding that
counting the entire period, she will be entitled to pension. It was not
granted on the ground that the above services during leave vacancy
cannot be reckoned as completing 20 years of service. If prior service is
not counted, there is shortage of 81 days to complete 20 years. The
learned Govt. Pleader submitted that it was a provisional service and it
was a service on leave vacancy. The learned Judge observed as follows:-
“Admittedly, it was because of the mistake committed
by both the petitioner and the department, (if there is such
a mistake) that the petitioner was allowed to retire before
completing 20 years of service. Without completing 20
years of service, the respondents could not have validly
allowed the petitioner to retire from service. In the above
circumstances, I am of the opinion that for enabling the
petitioner to draw pension, provisional service for the
period from 21.8.1982 to 17.12.1982 can be reckoned as
service to complete 20 years of service. Accordingly, I direct
respondents 1 to 4 to sanction and disburse retirementW.A.1771/08 2
benefits due to the petitioner in accordance with the above
directions within a period of two months from the date of
receipt of a copy of this judgment. I make it abundantly
clear that this direction is as a very special case because for
the peculiar facts and circumstances obtaining only for the
purpose of enabling the petitioner to complete 20 years of
service, and the same shall not be treated as law on the
subject of treating provisional service as service counting
for pension.”
2. The learned Judge has exercised the discretionary jurisdiction
under Art.226 of the Constitution of India. The only change is that
instead of provisional service it can be stated as earlier service. Earlier
service was a service on leave vacancy. The learned Judge has made it
clear that it is applicable to the petitioner only as the peculiar facts of
the case. Considering the above circumstances we are not granting the
relief prayed for. Writ appeal is dismissed.
J.B.KOSHY
Judge
THOMAS P. JOSEPH
Judge
jj
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: