High Court Kerala High Court

A.Abdul Azeez vs The State Of Kerala on 9 June, 2009

Kerala High Court
A.Abdul Azeez vs The State Of Kerala on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15884 of 2009(E)


1. A.ABDUL AZEEZ, S/O.K.MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/06/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.15884/2009-E
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                    Dated this the 9th day of June, 2009

                           J U D G M E N T

The petitioner retired from service as an Inspector of Muslim

Education on 31/03/2006. Prior to his appointment as such, he was drawing

a higher scale of pay in the cadre of High School Assistant (Rs.6500-

10550). Going by the 1997 pay revision orders, two pay scales were shown

against Inspector of Muslim Education, namely, Rs.6675-10550 and

Rs.5500-9075.

2. The petitioner was a Selection Grade High School Assistant

(Arabic) when he was appointed as Inspector of Muslim Education. On

such appointment, he was placed in the pay scale of Rs.5500-9075 which is

lower than the pay scale sanctioned in the cadre of High School Assistant,

namely, Rs.6675-10550. It is contended that the lower scale of pay granted

to the petitioner is applicable to Women Inspector for Muslim Girls

Education which is intended for Primary Schools. Infact, the issue is now

settled in favour of the petitioner as per the judgment of this Court in W.P.

(C).No.27598/2006 whereby this Court has upheld the claim of another

W.P.(C). No.15884/2009
-:2:-

person, appointed as Inspector of Muslim Education, for the grant of scale

of pay of Rs.6675-10550.

3. The petitioner has already filed Ext.P2 representation before

the Government in the matter. Therefore, there will be a direction to the

first respondent to consider and pass orders on Ext.P2 especially in the light

of the judgment in W.P.(C).No.27598/2006 within a period of three months

from the date of receipt of the copy of this judgment after hearing the

petitioner. The petitioner will make available a copy of the judgment in

W.P.(C).No.27598/2006 at the time of hearing.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms