High Court Kerala High Court

C.K.Koyammu vs State Of Kerala Represented By … on 27 July, 2007

Kerala High Court
C.K.Koyammu vs State Of Kerala Represented By … on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23074 of 2007(V)


1. C.K.KOYAMMU, SENIOR SUPERINTENDENT (RTD)
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE DEPUTY DIRECTOR OF COLLEGIATE

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :27/07/2007

 O R D E R
                           A.K. BASHEER, J.
                           --------------------------
                     W.P.(C). NO. 23074 OF 2007
                             ---------------------

                 Dated this the 27th day of July, 2007

                            J U D G M E N T

Petitioner retired from an aided college at Tirurangadi on June

30, 2003 while he was working as Senior Superintendent. According

to the petitioner, he joined service in the college as Lab Attender in

the year 1968. Thereafter, he was appointed as Lower Division Clerk

with effect from July 1, 1970 and was promoted as Upper Division

Clerk on June 24, 1975. He got promotion again in the year 1977and

was granted Higher Grade in 1987. He was again given a regular

promotion as Senior Superintendent with effect from August 20, 1992

while he was drawing basic pay of Rs.1,830/- in the scale of

Rs.1370-2660. Petitioner further claims that he was entitled to

fixation under Rule 28A Part I KSR at Rs. 1990 on promotion as

Senior Superintendent.

2. His grievance is that he was not given the benefit of pay

revision of the year 1992. His request in this regard was rejected

ultimately by the Government, as revealed from Ext.P4. It appears

WPC NO.23074/07 Page numbers

that petitioner’s successor was in fact given the benefit for which

petitioner had been clamouring for, as could be seen from Ext.P5.

3. Learned counsel submits that the stand taken by the

Government is a clear instance of hostile discrimination. I do not

propose to deal with any of the contentions raised by the petitioner at

this stage in view of the limited prayer made by learned counsel for

the petitioner at the Bar. He submits that petitioner will be satisfied if

an appropriate direction is issued to respondent No.1 to take a

decision on Ext.P6 representation submitted by the petitioner, in

which he has highlighted all his grievances and the relevant aspects

of the issue.

4. Learned Government Pleader submits that as far as Ext.P5

is concerned, it might have been a mistake. He further submits that

an appropriate decision will be taken in the matter after considering

the entire issue in detail, and if necessary, Ext.P5 order will also be

reviewed by the Government.

In the above facts and circumstances, the writ petition is

disposed of with a direction to respondent No.1 to consider and pass

orders on Ext.P6 strictly on its merit and in accordance with law, as

expeditiously as possible, at any rate, within three months from the

WPC NO.23074/07 Page numbers

date of receipt of a copy of this judgment. Respondent No.1 shall

consider under what circumstance Ext.P5 order was issued giving

the benefit which the petitioner was denied. The beneficiary of

Ext.P5 shall also be afforded sufficient opportunity to be heard, if the

Government decides to review the said order. Needless to mention,

petitioner shall be given sufficient opportunity to be heard when

Ext.P6 is being considered. Petitioner shall produce a certified copy

of the judgment along with a copy of the writ petition before

respondent No.1 for compliance.





                                            A.K. BASHEER, JUDGE


vps

WPC NO.23074/07    Page numbers




                                A.K. BASHEER, JUDGE


                                      OP NO.20954/00



                                          JUDGMENT


                                     1ST MARCH, 2007