High Court Kerala High Court

Mrs.P.Premkumari vs The General Manager on 13 February, 2009

Kerala High Court
Mrs.P.Premkumari vs The General Manager on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3534 of 2006(U)


1. MRS.P.PREMKUMARI, PUTHIYANDI HOUSE,
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE SECRETARY,

4. THE SECRETARY,

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.A.M.SHAFFIQUE (SR.)

The Hon'ble MR. Justice V.GIRI

 Dated :13/02/2009

 O R D E R
                      V.GIRI, J
                    -------------------
                 W.P.(C).3534/2006
                    --------------------
      Dated this the 13th day of February, 2009

                    JUDGMENT

Heard learned counsel on both sides. I had

originally proposed to allow the writ petition on

23.1.2009. Later, on a submission made by the

learned counsel for the first respondent, the matter

was again heard. I heard Mr.Muhammed Mustaque

learned counsel for the petitioner,

Mr.E.K.Nandakumar, learned counsel for the first

respondent and learned Government Pleader

2. Petitioner opted for voluntary retirement from

the first respondent in terms of Ext.P1 scheme.

Clause 1 of Ext.P1 provides for the following financial

package.

“For eligible permanent employees, an

amount equal to one and a half months

emoluments pay plus DA for each

completed year the monthly emoluments

at the time of retirement multipled in the

W.P.(C).3534/2006
2

balance months of service left before normal

date of retirement whichever is less.

For example, an employee who has

put in 24 years of service and has got

only one more year or service for

normal retirement would get an

exgratia payment of 12 months

emoluments and not 36 months

emoluments whereas a person who

has put in 20 years of service with 5

more years for retirement, will get

a payment equal to 20 months

emoluments and not 60 months (5

x 12) emoluments.”

3. Writ petition, as it was originally instituted,

contained a claim that the entire amount due to the

petitioner in terms of the scheme, has not been

disbursed so far. There were proceedings earlier and

pursuant to a direction issued in the Contempt of Court

case, the Government issued Ext.P7 which dealt with

the petitioner’s claim for arrears of wages for the

period from 1.5.2003 to 6.4.2004, the latter being the

date on which the petitioner actually left his service. It

is contended that the stand taken in Ext.P7 is in

consonance with Ext.R1(c), Government order dated

W.P.(C).3534/2006
3

24.11.2005, by which the Government had taken a

general decision to satisfy the claim for arrears of

salary raised by the erstwhile employees of public sector

undertakings, which, due to financial stringency, were

brought under a programme called `Social Safety Net

Programme’, SSNP, which is reflected in Ext.P1. Apart

from the financial package for VRS mentioned in Ext.P1,

they are also entitled to wages till the date on which

they had left service. This is denied by the Government

as also the Company. It is this aspect which has been

substantially urged by the petitioner in this writ petition.

4. The stand taken by the Government in Ext.R1(c)

Order, which forms the basis of Ext.P7, was

considered by me in Writ Petition No.3800/2005 and

connected case. Government’s stand in Ext.R1(c) was

upheld. It is seen that the judgment has been affirmed

by the Bench in Writ Appeal No.2835/2007.

5. I have noticed in the aforementioned judgment,

that the amount which the workman receives as a

financial package under the VRS should be treated as

W.P.(C).3534/2006
4

one in full and final settlement of the claim of the

workmen as against the Company for proceeding on

voluntary retirement. This the workman receives when

he is relieved from the Company on VRS. The claim for

arrears of salary was raised by similar workmen, while

it was considered by the Government and this led to

Ext.R1(c). I do not find any reason to take a different

view in the present case which also involves an

interpretation of the same Government Order and

assessment of a similar claim by workmen of a public

sector undertaking brought under the SSNP.

6. Learned counsel for the petitioner submits that the

petitioner has not received the entire amount due under

the VRS, that is, apart from the claim for arrears of

salary or leave salary for the period from 1.5.2003 to

6.4.2004. Learned counsel for the first respondent

submits that this aspect will be looked into by the

Company and if a representation is filed in this regard

within one month from today detailing the claim, that

will be dealt with and if it is found that the amounts are

still due as per the VRS package and the rules of the

W.P.(C).3534/2006
5

Company, same shall be disbursed within one month

thereafter. If the amount already disbursed is found to

be adequate in terms of the rules, a detailed reply may

be given in this regard to the workman within the

aforementioned period.

7. It is open to the petitioner to move the Government

for enhancement of the arrears of wages which have

been sanctioned under Ext.R1(c). This judgment will not

stand in the way of the petitioner pursuing any such

remedy for enhancement of the arrears of wages before

the Government.

Subject to the above, writ petition is disposed of.

V.GIRI,
Judge

mrcs