IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25166 of 2009(M)
1. DR.ROSAMMA MATHEW, W/O.T.V.SONY,
... Petitioner
2. DR.SHERLY KURIAN, W/O.E.T.KURIAN,
Vs
1. UNION OF INDIA, MINISTRY OF HUMAN
... Respondent
2. UNIVERSITY GRANTS COMMISSION,
3. STATE OF KERALA, REPRESENTED BY
4. THE DIRECTOR OF COLLEGIATE EDUCATION,
5. THE DEPUTY DIRECTOR OF COLLEGIATE
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.SOLICITOR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :23/11/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 25166 of 2009-M
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of November, 2009.
JUDGMENT
The petitioners herein are working as Selection Grade Lecturers in the
Department of History, K.E. College, Mannanam. The details regarding
their service particulars are mentioned in para 2 of the writ petition. The
first petitioner entered service on 2.12.1986. She was awarded Senior
Scale on 1.4.2001 and Selection Grade/Reader on 6.12.2001. As regards the
second petitioner, the respective dates are 2.7.1987(date of entry), 28.6.1998
(Senior Scale) and 28.6.2001 (Selection Grade/Reader). The petitioners are
claiming the benefits of U.G.C. Scale. According to the petitioners,
lecturers who are placed as Selection Grade are liable to get their pay
fixed at the minimum of Rs.14,940/- as and when they complete five years
i the grade. They are relying upon Ext.P6 judgment rendered by a Division
Bench of this Court wherein, in para 4 it was held thus:
“We make it clear that since the scheme itself has been introduced
only with effect from 1.1.1996, even in the case of those teachers
who had completed five years prior to 1.11996, they will be
entitled to the scale of pay of Rs.14,940/- only with effect from
1.1.1996. Those teachers who were Lecturers as on 1.1.1996 and
wpc 25166/2009 2
who were subsequently placed in the Selection Grade after
1.1.1996, they will be entitled to draw the scale of pay of
Rs.14,940/- on completion of five years in the Selection Grade.”
In the light of the above, the petitioners will be entitled for the benefit
if they satisfy the stipulations provided therein. Therefore, the writ petition
is allowed. There will be a direction to respondents 3 to 5 to verify the
service particulars of the petitioners and grant due benefits to them within a
period of three months from the date of receipt of a copy of this judgment.
(T.R. Ramachandran Nair, Judge.)
kav/