High Court Kerala High Court

Dr.V.Surendran vs State Of Kerala on 14 December, 2009

Kerala High Court
Dr.V.Surendran vs State Of Kerala on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15743 of 2004(Y)


1. DR.V.SURENDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY DIRECTOR (EDUCATION), KOLLAM.

3. THE REGISTRAR,

4. THE ACCOUNTANT GENERAL,

5. THE HEADMASTER,

6. SECRETARY TO THE GOVERNMENT,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :SRI.KRISHNAKUMAR MANGOT,SC,SANSKRIT UTY

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :14/12/2009

 O R D E R
                                                                         CR


                  P.R.RAMACHANDRA MENON, J.
                  ---------------------------------------------
                       WP(C) NO. 15743 OF 2004
                        -----------------------------------
              Dated this the 14th day of December, 2009


                              J U D G M E N T

Whether the salary drawn by the petitioner as a `Reader’ in the third

respondent/University immediately prior to his voluntary retirement,

pursuant to setting aside of all such appointments in the said University by

this Court, followed by relieving him to the parent department, could be

reckoned for the purpose of fixing the pensionery benefits, is the issue

involved herein.

2. The petitioner was originally appointed as `UPSA’ on selection

by the PSC on 01.10.1974 and subsequently, he was promoted as `HSA’

with effect from 15.07.1977. While working as HSA, the petitioner was

provisionally promoted as `HSS Teacher’ with effect from 17.12.1992.

While so, he applied for the post of `Reader’ in the Sree Sankaracharya

University of Sanskrit, Kalady. On selection as Reader, the petitioner was

relieved from the post of `HSS Teacher’, to join the new post. Accordingly,

the Director of Higher Secondary Education relieved the petitioner and after

the placement given to him as HSA at GHS West, Kollam ordered by the

second respondent, the petitioner was relieved from the said post, to take

WPC NO.15743/2004 2

up the appointment in the third respondent/University with effect from

21.10.1994.

3. While so, the appointments effected by the University turned to

be a subject matter of challenge before this Court and after considering the

rival contentions raised by the parties concerned, this Court set aside all

the concerned appointments made by the University; pursuant to which the

petitioner was also terminated from the service w.e.f. 09.06.1997. But

since the petitioner was retaining his lien in the parent department, the

University relieved the petitioner on 09.06.1997, with a direction to report

before the second respondent. The petitioner reported for duty before the

2nd respondent on 10.06.1997 and applied for `voluntary retirement’ with

effect from 09.06.1997. The application submitted in this regard was

allowed by the 2nd respondent, as per Ext.P6, permitting the petitioner to

have retired voluntarily with effect from 09.06.1997.

4. The Accountant General, Thiruvananthapuram (4th

respondent) admitted the pension, reckoning the qualifying service of the

petitioner only as `20′ years. Taking note of the claim for reckoning the

qualifying service as `25′ years (reckoning the provisional service as well

as the University service), OP 3510/1999 filed by the petitioner before this

Court was disposed of, as per Ext.P18 judgment, directing the matter to be

WPC NO.15743/2004 3

considered. But in the meanwhile, i.e. during the pendency of the Original

Petition, a revised pension proposal was sent to the 4th respondent/

Accountant General, reckoning the qualifying service of the petitioner as

`25′ years, i.e., 20+5 years giving weightage as per 56(1) of Part III KSR

and accordingly, the Accountant General, Thiruvananthapuram, vide order

dated 31.10.2001, had revised the pension. Pursuant to Ext.P18 judgment,

the matter was considered by the 1st respondent/Government in

consultation with the Finance Department and found that the service of the

petitioner from 21.10.1994 to 09.06.1997 could be counted for pensionery

benefits, since this period was treated as ‘deputation’ by the Government

as stipulated in Ext.P13 Government Order. However, it was made clear,

vide Ext.P19, that the request to adopt the last salary drawn by the

petitioner as a ‘Reader’ for the purpose of pensionery benefit was not

admissible, because the pay drawn in foreign service by an officer deputed

under foreign service conditions in Chapter XI Part I KSR shall not be

treated as emoluments for pension, which in turn has been subjected to

challenge in this Writ Petition, praying for some incidental reliefs as well.

5. Though the petitioner has approached this Court seeking for

various reliefs in this Writ Petition, the learned Counsel for the petitioner

submits that almost all the grievances have been got redressed and the

only remaining issue is with regard to the claim for granting revised

WPC NO.15743/2004 4

pension, reckoning the salary drawn by the petitioner as `Reader’ in the

third respondent/University immediately prior to the voluntary retirement

sanctioned with effect from 09.06.1997. The learned counsel places

reliance on Ext.P13 Government Order to contend that the service of the

petitioner as `Reader’ in the University was liable to be treated as

`deputation’ for all purposes and as such, the last drawn wages in the post

of `Reader’ in the University were liable to be reckoned for fixing the

pensionary benefits, in view of the stipulations in the `Ruling No.1′ under

Rule 62 and also in view of the contents of Rule 63 of Part III KSR.

6. It is pointed out from the part of the University that there is no

liability to pay any `pro rata contribution’ for pension, particularly in view of

the fact that the very appointment in the University was set aside by this

Court. Referring to the very same position, the learned Government

Pleader contends that there was no valid appointment as `Reader’ in the

University and as such, the said service stated as rendered in the

University could not be of any consequence. Pursuant to the directions

given by this Court in OP No. 3510/1999 as stated above, the eligibility of

the petitioner was considered by the Government and the request was

turned down vide Ext.P19. The learned Government Pleader appearing on

behalf of the State and the learned Standing Counsel appearing for the

WPC NO.15743/2004 5

third respondent/University submit that the idea and understanding of the

petitioner as to the scope of Ext.P13 Government Order and also as to the

rule position is rather wrong and mis conceived.

7. It is brought to light that the service rendered by the petitioner

as `Reader’ in the third respondent/University for the period from October,

1994 till 09.06.1997 has very much been reckoned as `deputation’ in view

of the clear mandate in Ext.P13 Government Order. The only grievance of

the petitioner is that, the quantum of pension and pensionary benefits have

been fixed by the respondents without any regard to the total emoluments

drawn in the University prior to the voluntary retirement from the service

and that is all.

8. Obviously, the entire facts and circumstances have been

subjected to meticulous analysis by the first respondent who passed

Ext.P19 order. The claim of the petitioner, as projected during the course

of hearing, was to consider his appointment as a temporary one i.e., under

Rule 9 of the KS & SSR and to fix his pension, taking average of the 10

months’ pay drawn by him in the third respondent/University in the scale of

Rs.3700-5700 in the post of Reader, if necessary, by relaxing the rules in

the KSR. Admittedly, the employment as `Reader’ in the University was

pursuant to a `fresh selection’, which was in no way connected with the

WPC NO.15743/2004 6

service under the State/Department. However, in view of the

consequences resulted because of the judgment rendered by this Court

setting aside all such appointments effected by the University, the requests

made by the affected persons in this regard were considered by the

Government and it was ordered as per Ext.P13 Government Order, that the

period of service rendered by such persons in the third respondent/

University will be treated as `deputation’ for the purpose of regularization of

such period in the department. The case of the petitioner is that since the

said service has been ordered to be treated as `deputation’, it shall be

reckoned for the purpose of computation of pensionery benefits as well,

contending that the term ’emoluments’ as it appears under the relevant

rules is inclusive of the `special pay’ drawn by the petitioner in the post of

`Reader’ in view of Ruling No. 1 under Rule 62, read with Rule 63 of Part

III KSR.

9. In fact, Ext.P13 Government Order was issued by the

Government pursuant to the requests given by the aggrieved persons to

have the period of service in the University considered for regularizing the

absence in the service of the State/Department, as a special case. The

said Government Order does never say that the pay drawn by such

persons in the respective posts in the University will be treated as

WPC NO.15743/2004 7

protected. Similarly, the terminology used under `Ruling No. 1′ of Rule 62

of Part III KSR refers to the special pay admissible to persons on

deputation from the State service to other State Governments or to the

Central Government or from one Government Department to another, to be

reckoned as emoluments for the purpose of pension and that the pay

drawn in “Foreign service” by an officer deputed under foreign service

conditions in Chapter XI Part I KSR is not liable to be treated as

emoluments for the purpose of pension. In the latter case, the pay of the

persons which they would have drawn, had they continued in the parent

department, alone will be treated as emoluments, as made clear by the

Apex Court in the decision rendered in Balkrishna Pandey Vs. State of

Bihar and others [1996 (2) SCC 282]. This being the position, since the

petitioner was working as an `HSS Teacher’ (Sanskrit) at the time of joining

the service of the University, the emoluments attached to the service in

respect of the concerned post in the parent department alone can be

reckoned for the fixation of pension and pensionery benefits. No Rule or

decision to the contrary has been cited from the part of the petitioner to

sustain the contention that he is entitled to have the salary in an ‘alien

service’ protected and counted, for fixing the pension and pensionary

benefits.

WPC NO.15743/2004 8

In the above facts and circumstances, there is absolutely no merit in

the contentions raised from the part of the petitioner. The Writ Petition fails

and it is dismissed accordingly.

P.R.RAMACHANDRA MENON
JUDGE

dnc