IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23190 of 2003(I)
1. DR. E.J.SARAMMA, PANAECKAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SECRETARY, DEPARTMENT OF ANIMAL
3. THE DISTRICT ANIMAL HUSBANDRY OFFICER,
For Petitioner :SRI.TOMY SEBASTIAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/07/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN,J
=======================
O.P.No.23190 of 2003
=======================
Dated this the 20th day of July, 2007
JUDGMENT
The petitioner superannuated on 31.5.1998 from the
Animal Husbandry Department was re-employed for a period of
two years from 25.11.1999. Her complaint is that the amounts
due to her on account of such re-employment has not been
determined in terms of Ext.P7 Government Order which
obviously applies because the said Government Order is applied
for the purpose of preparing the statement of re-fixed
honorarium in respect of the petitioner issued as per Ext.P8.
Ext.P7 provides that illustration on the basis of which the
workings have to be made to reach at the amount that is payable.
The gross salary is to be determined by adding the components
(a), (b), (c) and (d) as stated in the said Government order.
According to the petitioner, though that formula applies in view
of the applicability of Ext.P7 Government order, determination of
the last pay drawn by her reflected under Ext.P8 is not in
accordance with Ext.P7. The petitioner has no quarrel about the
W.P.(C).No.23190/2003 :2:
amounts that are to be deducted on account of pension etc. from
that last pay for the purpose of determining the amount due to
be paid during the period of re-employment. Hence, the only
controversy is as to whether the total amount that could be
treated as the last pay for the purpose of determining the
emoluments during re-employment is in terms of Ext.P7
Government Order. If the respondents concluded that it is not
Ext.P7 that applies to the case of the petitioner, notwithstanding
the reference made that Government Order in Ext.P8, the
decision shall be taken under Rule 100 Part III of Kerala Service
Rules, in the light of Rule 12(23) Part I K.S.R to determine the
emoluments on re-employment. In the light of what is stated
above, a final decision shall be rendered within a period of four
months from the date of receipt of a copy of this judgment. If
further amounts are found due to the petitioner on such
calculation those, amounts shall be released to the petitioner.
THOTTATHIL B.RADHAKRISHNAN, JUDGE
dvs