High Court Kerala High Court

C.K.Pradeepan vs State Of Kerala on 9 October, 2009

Kerala High Court
C.K.Pradeepan vs State Of Kerala on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28389 of 2009(P)


1. C.K.PRADEEPAN, HEADMASTER,
                      ...  Petitioner
2. P.C.VASU, HEADMASTER,
3. P.P.JAYAKRISHNAN,

                        Vs



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

2. DEPUTY DIRECTOR OF EDUCATION,

3. ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/10/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.28389/2009-P
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                   Dated this the 9th day of October, 2009

                              J U D G M E N T

The petitioners are working as Headmasters in the respective schools

mentioned in the writ petition. It is the case of the petitioners that when

they accepted promotion as Headmasters they were entitled to have notional

fixation of grade. The contention raised is that by a wrong interpretation to

the G.O.(P) No.145/2006/Fin, dated 25/03/2006 the Government took the

stand that the teachers like the petitioners who were promoted to the post of

Headmasters after receiving the grade were not entitled to get the grade

which was already granted to them. Ext.P1 Circular is also produced to

contend that while fixing their scale after promotion as Headmaster, the

stipulation as contemplated in Ext.P1 was not there. Ext.P2 is the

Government Order dated 08/06/2009 in which the same benefit as given in

Ext.P1 was given to all Primary School Headmasters irrespective of the date

01/03/2006. It is the case of the petitioners that when they were given

higher grade, there was no stipulation to refund the same. In these

circumstances, they have filed Exts.P3 to P5 representations seeking for

appropriate orders from the Government. They seek for a direction that the

W.P.(C). No.28389/2009
-:2:-

stipulations in Circular No.68/08/(117)/Fin, dated 03/11/2008 (Ext.P1) may

be relaxed in their favour.

2. There will be a direction to the first respondent to take a

decision on Exts.P3 to P5 after hearing the petitioners within a period of

four months from the date of receipt of a copy of this judgment. In the

meanwhile, the recovery based on Exts.P1 and P2 will be kept in abeyance.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms