High Court Kerala High Court

Brigeetha.C.V vs The State Of Kerala on 30 January, 2009

Kerala High Court
Brigeetha.C.V vs The State Of Kerala on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36952 of 2003(Y)


1. BRIGEETHA.C.V,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE HEADMASTER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :30/01/2009

 O R D E R
                 K. BALAKRISHNAN NAIR J.
                ----------------------------------------
                 W.P.(C) No. 36952 OF 2003
                ----------------------------------------
           Dated this the 30th day of January, 2009

                        J U D G M E N T

~~~~~~~~~~~

The petitioner was a drawing teacher working in the 4th

respondent’s school. She, recently, retired from service. When

the pay revision was introduced with effect from 1.3.1992, she

got a chance to opt the date on which she wish to come over to

the new scale of pay. The said right was conferred by Ext.P1

Government Order dated 9.6.1994 to all teachers. The

petitioner did not exercise her option in the light of Ext.P1

Government Order. But, later the Government issued Ext.P2

Government Order dated 5.12.1995 giving a chance to

government servants to exercise option between the 5.12.1995

and 4.5.1996. She exercised her option in the light of Ext.P2.

The same was accepted and salary was refixed. While so, as per

Ext.P3, objection was raised against the acceptance of her

option. It was followed by Ext.P3(a) dated 4.9.2003 issued by

Deputy Director or Education, Thrissur, directing to rectify the

irregularity in the fixation of pay in the light of Ext.P3 audit

objection. The petitioner submits, teachers like her got chances

W.P.(C) No.36952/2003 2

to opt under Ext.P4 Government Order Dated 28.6.1997 and

Ext.P5 Government Order dated 5.2.1999. Since her option

under Ext.P2 was accepted, she could not avail the chance to opt

either under Ext.P4 or Ext.P5. Therefore, the present objection

taken against the option is unsustainable. The pleadings of the

petitioner on this point is contained in para 8 of the writ

petition. Though the 1st respondent has filed a counter affidavit

dealing with the averments in the writ petition, the above

averment has not been specifically denied. The relevant portion

of the counter affidavit is contained in para 7. But the claim of

the writ petitioner made relying on Exts.P4 and P5 is not dealt

with in paragraph 7.

2. Since the teachers like the petitioner were not eligible

to opt under Ext.P2, the audit objection, Ext.P3, and

consequential action contemplated under Ext.P3(a) may be

correct. But, the petitioner has a genuine grievance that if her

option under Ext.P2 was not accepted, she could have opted

either under Ext. P4 or under Ext.P5. This grievance of the

petitioner has to be examined by the 1st respondent.

W.P.(C) No.36952/2003 3

Accordingly, the 1st respondent is directed to consider the claim

of the petitioner to treat the option exercised by her under

Ext.P2 as regular, for the reason that if she got a chance under

Ext.P4 or Ext.P5, she would have opted what she has done

under Ext.P2. The petitioner is directed to produce a copy of

this judgment before the 1st respondent, within one months from

today. In that event, the said respondent shall take a decision on

the above claim of the petitioner, after affording an opportunity

of being heard, within three months from the date of receipt of a

copy of this judgment. There was already a stay against the

proposed recovery pursuant to the impugned orders. The same

will remain in force until the government takes a decision as

directed above, provided the petitioner produced a copy of this

judgment before the 1st respondent within one month from today.

The writ petition is disposed of as above.

(K.BALAKRISHNAN NAIR, JUDGE)

ps