High Court Kerala High Court

Annamma Samuel vs State Of Kerala Represented By The on 18 March, 2009

Kerala High Court
Annamma Samuel vs State Of Kerala Represented By The on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30667 of 2008(A)


1. ANNAMMA SAMUEL, W/O. THOMAS CHEIRYAN,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF HIGHER SECONDARY EDUCATION,

3. REGIONAL DEPUTY DIRECTOR, OFFICE OF THE

4. MANAGER, NAIR SAMAJAM HIGHER SECONDARY

5. PRINCIPAL, NAIR SAMAJAM HIGHER SECONDARY

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  : No Appearance

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

 Dated :18/03/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                -----------------------------
                   W.P(C) No. 30667 of 2008-A
                ------------------------------
              Dated this the 18th day of March, 2009.

                           J U D G M E N T

Heard Sri.S.Subhash Chand, the learned counsel

appearing for the petitioner and Sri.T.T.Muhamood, the learned

Government Pleader appearing for respondents 1 to 3. Though

respondents 4 and 5 have been served there was no appearance on

their behalf when the case was called for hearing today.

2. The petitioner is presently working as Higher Secondary

School Teacher in Sociology in the fourth respondent’s school. She

was appointed as Higher Secondary School Teacher in Sociology by

Ext.P1 order dated 23.9.1998. When she was appointed as Higher

Secondary School Teacher, she did not possess a B.Ed degree in the

concerned subject. Therefore her appointment was approved

subject to the condition that she should acquire the B.Ed degree

within a period of three years from the date of appointment. After

the petitioner entered service, she applied for leave without

allowances for the period from 1.7.2000 to 30.3.2001 for the

purpose of undergoing the B.Ed degree course. The leave applied

W.P(C) No. 30667 of 2008-A 2

for was granted by Ext.P6 order dated 5.3.2001. The petitioner

successfully underwent the B.Ed degree course and thereupon her

appointment was approved on a regular basis.

3. When the 2006 pay revision was introduced, the pay of

the petitioner was fixed, reckoning the period of leave from

1.7.2000 to 30.3.2001 as period qualifying for the grant of

increments and other service benefits. Later, the said pay fixation

was objected to on the ground that the leave without allowances

availed by the petitioner to undergo the B.Ed degree course cannot

be reckoned for the purpose of grant of increments and other

service benefits. Ext.P18 order by which the fixation of pay was

objected to, is under challenge in this writ petition. The issue raised

in this writ petition is in my opinion covered in favour of the

petitioner by the judgment of the Division Bench of this Court in

W.A.No.1935 of 2008 and connected cases. In the said judgment,

the Division Bench of this Court held that leave without allowances

availed by teachers prior to 11.5.2005 when the third proviso of

Rule 33(b) (2) of Part I of the KSR was deleted can be reckoned for

the purpose of grant of increments and pensionary benefits. In the

light of the decision of the Division Bench to which State of Kerala is

W.P(C) No. 30667 of 2008-A 3

a party, I am of the opinion that the stand taken by the respondents

in Ext.P18 cannot be sustained. In the instant case, the petitioner

availed leave without allowances to undergo the B.Ed degree course

during the period from 1.7.2000 to 30.3.2001 at a time when the

third proviso to Rule 33(b) (2) of Part I of the KSR was in force. The

petitioner is therefore entitled to the benefit of the decision of the

Division Bench of this Court in W.A.No.1935 of 2008 and connected

cases. The writ petition is accordingly allowed, Ext.P18 is quashed

and the respondents are directed to reckon the leave availed by the

petitioner during the period from 1.7.2000 to 30.3.2001 for the

purpose of undergoing B.Ed degree course for all service benefits

including increments and pension. Consequential orders re-fixing

the petitioner’s pay and allowances shall be issued within three

months from the date of receipt of a certified copy of this judgment

and payment of arrears of salary and allowances shall be made

within one month thereafter.

The writ petition is disposed of as above.

Sd/-

                                   P.N.RAVINDRAN
                                          JUDGE
                   //True Copy//
ab                                 PA to Judge

W.P(C) No. 30667 of 2008-A    4

ab