High Court Kerala High Court

B.P.Sreedharan vs State Of Kerala on 14 February, 2007

Kerala High Court
B.P.Sreedharan vs State Of Kerala on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24642 of 2003(H)


1. B.P.SREEDHARAN, RETIRED SPECIAL GRADE
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PANCHAYAT,

3. DEPUTY DIRECTOR OF PANCHAYAT,

4. DEPUTY DIRECTOR, LOCAL FUND AUDIT,

5. ACCOUNTANT GENERAL (A&E) KERALA,

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/02/2007

 O R D E R
                               KURIAN JOSEPH, J.

                      ----------------------------------------------

                           W.P.(C) No.24642 of 2003

                      ----------------------------------------------

                          Dated 14th February,  2007.


                                  J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

(i) “Issue a writ of mandamus or other appropriate writ, order

or direction commanding the respondents to restore the pay in

the case of the petitioner as fixed in the orders A-101/92(1)

dated 28.12.1992 dated 28.12.2002 of the Taluk Panchayat

Officer, Perinthalmanna and A6-4848/93(3) dated 15.2.1994 of

the Taluk Panchayat Officer, Kozhikode and in Ext.P3 and to

recalculate the terminal benefits due to him based on the pay

thus restored and to revise, re-fix and disburse all the terminal

benefits due to the petitioner including arrears of pension,

commuted value of pension and DCRG, based on such re-

fixation;

(ii) Declare that the Government letters Exts.P10 and P11 to

the extent those letters direct the scale of pay on sanctioning 25

years’ grade after 1992 pay revision as Rs.1,760-3,050/- instead

of Rs.2000-3200 and directs 28A fixation with reference to lower

post are illegal and quash the same by issuing a writ of certiorari

or other appropriate writ, order or direction to that extent.”

Learned Government Pleader, referring to the counter affidavit

submits that the writ petitioner was not entitled to the fixation

and that is why, he had consented to the recovery of excess pay

drawn by him, in case the fixation was found to be irregular at a

later stage. The writ petitioner is no more and his legal heirs are

impleaded as the additional petitioners 2 to 4. In the nature of

WP NO.24642/03 2

the view I propose to take in this case, I do not think that the

matter should be gone into on merits since one of the contentions

taken by the writ petitioner is that in several cases, the impugned

fixations though not sustained, recovery was not made.

2. In the case of several persons, they got the pay

restored, in implementation of the directions issued by this Court.

One such instance is in the case of one Sri.Unnikrishnan Nambisan

covered by judgment in O.P.No.23068/98. Yet another instance is

of Sri.M.Bhaskaran covered by the judgment in

O.P.No.23305/2000. Learned counsel for the petitioner brought to

my notice a few other judgments (O.P.No.32086/01, WPC

Nos.25873, 23466 and 22064 of 2003). If the benefits could be

thus granted to the similarly situated persons in implementation

of the directions issued by this Court, I do not find any justification

in denying a similar treatment to late Sri.Sreedharan, the writ

petitioner. Accordingly, the writ petition is disposed of declaring

that the writ petitioner (late Sri.Sreedharan) who retired as

Special Grade Secretary will also be entitled to similar treatment

as given to the persons covered by the judgments referred to

above. Accordingly, his pay will be restored and the withheld

benefits will be disbursed to the additional petitioners 2 to 4,

WP NO.24642/03 3

within a period of two months from the date of receipt of a copy of

this judgment. In order to enable the respondents to work out the

relief as above, the impugned Exts.P4, P5 and P6 are quashed.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C)No. of 2002

———————————————-

J U D G M E N T

Dated 14th February, 2007.