High Court Kerala High Court

A.Santhakumari Amma vs State Of Kerala on 30 June, 2009

Kerala High Court
A.Santhakumari Amma vs State Of Kerala on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 211 of 2009(A)


1. A.SANTHAKUMARI AMMA, IST GRADE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. THE ACCOUNTANT GENERAL (A & E),

3. DIRECTOR OF SURVEY & LAND RECORDS,

4. THE DISTRICT/SUB TREASURY OFFICER,

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :30/06/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                      -------------------------------------
                      W.P.(C) No.211 of 2009 -A
                     --------------------------------------
                         Dated 30th June, 2009

                                JUDGMENT

Heard Smt. I.Sheeladevi, the learned counsel appearing for

the petitioners and Sri.Antony Mukkath, the learned Government

Pleader appearing for the respondents.

2. The petitioner is a pensioner. She retired from service

on 31.5.2003 while working as First Grade Surveyor. The petitioner

entered service as Second Grade Surveyor on 13.2.1969. She was

thereafter promoted to the category of First Grade Surveyor. When

the petitioner was appointed as Second Grade Surveyor, she was

placed in the scale of pay of Rs.90 – 190. At that point of time, only

those Second Grade Surveyors who had passed the Higher Grade

Surveyor Test were given the scale of pay of Rs.100-210. By Exts.P1

and P2 judgments, this Court held that all Second Grade Surveyors

appointed in the scale of pay of Rs.90-190 are entitled to be placed in

the scale of pay of Rs.100-210 with effect from the date on which they

were appointed and are also entitled to payment of arrears of salary

and allowances in the said scale of pay. Thereupon the Government

issued Ext.P3 order dated 13.1.2000 in implementation of the

directions issued by this Court in Exts.P1 and P2 judgments.

W.P.(C) No.211/2009 -:2:-

3. In the meanwhile, the scale of pay of Second Grade

Surveyors was revised from Rs.100 – 210 to Rs.240-445 in the 1973

pay revision and to Rs.350-580 in the 1978 pay revision. In view of

these developments, the petitioners and others who are similarly

placed, claimed an opportunity to exercise re-option pursuant to the

1973 and 1978 pay revisions. By Ext.P6 letter dated 16.3.2001, the

Government directed that the beneficiaries of Exts.P1 and P2

judgments and Ext.P3 Government order are not entitled to exercise

re-option. Ext.P6 was challenged in this Court in O.P.No.5925 of 2003

filed by persons similarly placed as the petitioners. By judgment

delivered on 29.8.2003, the said original petition was allowed. The

judgment of the learned single Judge was confirmed by Ext.P7

judgment delivered by a Division Bench of this Court. The Special

Leave Petition filed therefrom by the State of Kerala was dismissed by

the Apex Court by Ext.P8 order.

4. On coming to know of Ext.P7 judgment passed by this

Court, the petitioner moved the Director of Survey and Land Records

seeking the benefits flowing from the said judgment. She also

submitted Ext.P9 representation before the Director of Survey ad Land

Records along with others similarly placed. She thereafter filed W.P.

(C) No.970 of 2006 in this Court. By Ext.P10 judgment delivered on

W.P.(C) No.211/2009 -:3:-

30.1.2006, a learned single Judge of this Court directed the Director of

Survey and Land Records to consider Ext.P9 and pass orders thereon.

The Director of Survey and Land Records accordingly passed Ext.P11

order dated 28.4.2006. The Government thereafter sent Ext.P12

letter dated 16.12.2006 to the Director of Survey and Land Records

wherein the Government took the stand that date of re-option cannot

be extended beyond the date of effect of the subsequent pay revision

order. Thereupon, persons similarly placed as the petitioner filed W.P.

(C) No.19206 of 2007 in this Court. By Ext.P14 judgment dated

1.1.2008, a learned single Judge of this Court allowed the writ

petitions with certain directions. Aggrieved thereby, the petitioners in

W.P.(C) No.19206 of 2007 filed W.A. No.1397 of 2008. By Ext.P15

order passed in the said writ appeal, a Division Bench of this Court

stayed the operation of Ext.P12 letter sent by the Government to the

Director of Survey and Land Records. While matters stood thus, the

Accountant General revised the pensionary benefits payable to the

petitioner and directed recovery of excess amount already drawn by

her. This writ petition was thereupon filed challenging Ext.P12 letter

sent by the Government to the Director of Survey and Land Records

and Exts.P17 and P17 (a) proceedings issued by the Accountant

General.

W.P.(C) No.211/2009 -:4:-

5. It is now brought to my notice that the Director of

Survey and Land Records has issued a Circular dated 7.4.2009

pursuant to the judgment of this Court in O.P.No.5925 of 2003 and

W.A.No.105 of 2005. When this writ petition came up for haring

today, the learned counsel for the petitioner submitted that the

respondents may be directed to re-examine the petitioner’s case in the

light of the Circular dated 7.4.2009 issued by the Director of Survey

and Land Records. In my opinion, as this writ petition was filed on

1.1.2009, long before the Circular dated 7.4.2009 was issued by the

Director of Survey and Land Records, the respondents should

reconsider the petitioner’s case in the light of the said Circular.

6. In that view of the matter, I allow this writ petition,

quash Ext.P17 and P17 (a) and direct the Director of Survey and Land

Records to re-examine the petitioner’s case in the light of the Circular

dated 7.4.2009 issued by him and to pass orders thereon within three

months from the date on which the petitioner submits an appropriate

representation before him along with a certified copy of this

judgment. The petitioner shall also be afforded a reasonable

opportunity of being heard. The Director of Survey and Land Records

shall, after orders are passed as directed above, communicate a

copy thereof to the petitioner. Thereafter, the rights of parties will be

W.P.(C) No.211/2009 -:5:-

governed by the order passed by the Director of Survey and Land

Records subject to the right of the petitioner to challenge the same in

other appropriate proceedings if she is aggrieved thereby.

P.N.RAVINDRAN
Judge
mn