High Court Kerala High Court

Dr.Philo Fenxia vs Union Of India on 21 August, 2009

Kerala High Court
Dr.Philo Fenxia vs Union Of India on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15939 of 2009(J)


1. DR.PHILO FENXIA, READER IN COMMERCE,
                      ...  Petitioner
2. SMT. RANI PAUL UKKAN, READER & HEAD
3. SMT. GRACYAMMA JOSEPH,
4. SMT. ALPHONSA K.T. LECTURER SELECTION
5. PHILOMENA MATHEW, LECTURER SELECTION
6. DR.ROSABELLA K. PUTHUR, READER IN
7. SMT. ANNIE JOSEPH K., LECTURER SELECTION
8. SMT. RANI M.G.,LECTURER SELECTION
9. DR.SR. ALPHONSA O.A., READER IN
10. SMT. PHILIMINA M.T.LECTURER SELECTION
11. EGY, T.PAUL,LECTURER, SELECTION GRADE
12. SMT. BEENA ANTO K. LECTURER SELECTION
13. SMT. JESSY PAUL LECTURER SELECTION
14. DR. JANCY DEVAY, LECTURER SELECTION
15. SMT. MARIAMMA N.K. LECTURER SELECTION
16. SMT. ALPHONSA A.K., LECTURER SELECTION
17. SMT. PEARLY SEBASTIAN CHITTILAPPILLY
18. DR. VALSA JOHN C,
19. SMT. SARALA JOYCE CHRISTOPHER,

                        Vs



1. UNION OF INDIA, MINISTRY OF HUMAN,
                       ...       Respondent

2. UNIVERSITY GRANTS COMMISSION, BEAHADUR

3. STATE OF KERALA, REP. BY PRINCIPAL

4. THE DIRECTOR OF COLLEGIATE EDUCATION,

5. THE DEPUTY DIRECTOR OF COLLEGIATE

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI.S.KRISHNAMOORTHY, CGC

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

 Dated :21/08/2009

 O R D E R
                  T.R. RAMACHANDRAN NAIR, J.
             ---------------------------------------------
              W.P.(C) Nos.15939 & 16781 OF 2009
             ---------------------------------------------
            Dated this the 21st day of August, 2009.


                          J U D G M E N T

In these two writ petitions, the petitioners are Selection

Grade Lecturers and Readers in different Departments in different

Colleges. The detailed particulars of the petitioners have been

shown in the writ petitions itself.

2. The main relief sought for in the writ petitions is for a

direction to the respondents 3 to 5 to issue necessary orders by

fixing the pay of Rs.14,940/- when the petitioners complete five

years service in the Selection Grade, in the light of Exhibits P5

and P6 judgments of this Court wherein the said benefit has been

granted to similarly placed Selection Grade Lecturers.

3. The University Grants Commission is the 2nd respondent

in these writ petitions. Mainly it is contended that the U.G.C

scheme provides for a cut off date as 01.04.2000 whereby the

entire liability on account of revision of pay scales etc. will have

to be taken over by the State Government. It is therefore,

W.P.(C) No.15939 & 16781/09 2

submitted that the Central Government and the U.G.C cannot be

saddled with any liability as far as the persons like the petitioners

are concerned.

4. Heard the learned counsel for the petitioners, learned

Government Pleader and the learned standing counsel for the

U.G.C.

5. The mention need be made only in respect of the

directions in Exhibit P6 since it is a judgment in Writ Appeal

No.1394/2008 and connected cases. Paragraph 4 of the said

judgment reads as follows:

“……….We make it clear that since the scheme

itself has been introduced only with effect from

01.01.1996, even in the case of those teachers who

had completed five years prior to 01.01.1996, they

will be entitled to the scale of pay of Rs.14,940/- only

with effect from 01.01.1996. Those teachers who

were Lecturers as on 01.01.1996 and who were

subsequently placed in the Selection Grade after

01.01.1996, they will be entitled to draw the scale of

pay of Rs.14,940/- on completion of five years in the

Selection Grade.

Since the petitioners are similarly placed, they are also entitled

for the said benefit.

W.P.(C) No.15939 & 16781/09 3

In the light of the fact that the petitioners are entitled for

the benefit, there will be a direction to the Deputy Director of

Collegiate Education to verify the particulars regarding the

petitioners and extend the benefit granted by this Court in

Exhibits P5 and P6 judgments to them within a period of three

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

These writ petitions are disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE
smp