High Court Kerala High Court

Dr.T.L.James vs The Principal Secretary To … on 5 July, 2010

Kerala High Court
Dr.T.L.James vs The Principal Secretary To … on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17332 of 2004(L)


1. DR.T.L.JAMES, CIVIL SURGEON (RTD),
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.G.UNNIIKRISHNON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/07/2010

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                W.P.(C) NO. 17332 OF 2004 (L)
                =====================

              Dated this the 5th day of July, 2010

                         J U D G M E N T

The challenge in the writ petition is two fold.

2. First is against Ext.P4 Government Order dated 9/2/04

to the extent the leave without allowance granted to the

petitioner for the period from 12/7/99 to 30/4/2000 is subject to

the condition that the period will not count for pension. Petitioner

submits that in view of the provisions contained in Rule 26 of Part

III KSR and in the light of the judgment of the Division Bench in

Dr.Elizabeth Vijayan Zacharia v. Director of Health

Services (ILR 1999(1) Kerala 521), the Government could not

have imposed such a condition.

3. However, the learned Government Pleader points out

that prior to the period 12/7/99 to 30/4/2000, petitioner was on

leave without allowance availed under Appendix XIIA of Part I KSR

for the period 18/8/89 to 2/7/99. It is stated that thereafter he

applied for continuation of the leave without rejoining duty, and

therefore, the leave granted for the period from 12/7/99 till

30/4/2000 was in continuation of the leave without allowances

WPC No. 17332/04
:2 :

granted to him for the period 18/8/89 to 2/7/99.

4. A reading of Ext.P4 order itself supports the said

contention raised by the learned Government Pleader. If that be

the case, the leave granted to the petitioner is fully covered by

Rule 4 of Appendix XIIA of Part I KSR, which will disentitle the

petitioner to claim pension for the said period.

5. The other contention raised by the counsel for the

petitioner is that he joined service as Assistant Surgeon on

22/6/1970 and was granted first time bound higher grade in the

scale of Civil Surgeon Grade II w.e.f. 21/10/84 on completion of 10

years service. It is stated that he ought to have granted IInd time

bound higher grade on completion of 18 years service. It is

complained that the said benefit was not granted. However,

learned Government Pleader points out on instructions that it was

because the petitioner did not render service for the prescribed

period of 18 years. It is pointed out that he was on leave without

allowances under Appendix XIIA for the period 15/3/78 to 20/5/78,

12/12/81 to 9/4/83 and for the period from 18/8/89 onwards till

30/4/2000 when he retired from service. It is also pointed out

that a claim made by the petitioner in this behalf was considered

WPC No. 17332/04
:3 :

by the Government and was rejected by order dated 15/7/04.

6. On the facts, therefore, it can be seen that the

petitioner did not discharge duties for the prescribed period of 18

years and it was therefore that his claim was turned down by the

Government. Further, the order dated 15/7/04 issued to the

petitioner is also not under challenge. In such circumstances,

petitioner can have no grievance that the second time bound

higher grade was declined to him.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp