High Court Kerala High Court

E.O. Sebastian vs Secretary To Government on 11 November, 2009

Kerala High Court
E.O. Sebastian vs Secretary To Government on 11 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8991 of 2008(U)


1. E.O. SEBASTIAN, AGED 50 YEARS,
                      ...  Petitioner
2. K.S. VIJAYAN,
3. K.K. RAVEENDRAN,
4. E.J. ROCKY,
5. T.P. THOMACHAN,
6. P.V. JOSE,
7. K.A. RASSAC,
8. T.O. JOHN,
9. P.C. PETER,

                        Vs



1. SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. CHIEF ENGINEER,

3. STATE OF KERALA,

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/11/2009

 O R D E R
                       ANTONY DOMINIC, J.
                 -------------------------
                  W.P.(C.) Nos.8991 of 2008
                         15063 & 2009
                                 of
            ---------------------------------
          Dated, this the 11th day of November, 2009

                         J U D G M E N T

Common issues are raised in these writ petitions. Therefore,

these cases are heard and disposed of together.

2. The petitioners herein are JTSSLC holders. They were

recruited as Third Grade Overseers in 1974 in the Public Works

Department and they continued as such. While so, in 1991, the

Public Works Department was bifurcated into Irrigation Department

and Public Works Department. At that time, there were 41 JTSSLC

holders like the petitioners. 25 of them opted for Public Works

Department and 16 including the petitioner opted for Irrigation

Department.

3. The higher post in the hierarchy is Second Grade

Overseer, and the qualification prescribed in the Special Rules is ITI

or Diploma, which the petitioners do not possess. Therefore, they

could not earn any promotion, and hence they continued as Third

WP(C) Nos.8991/2008 & 15063/2009
-2-

Grade Overseers. In the meanwhile, the petitioners in WP(C)

No.15063/2009 attained the age of superannuation and have

retired from service.

4. In these writ petitions, grievance raised is that on the

ground that they were unqualified for promotion to the higher post,

the petitioners were not extended the scale of pay of the promotion

post as time bound higher grade. It is their contention that Third

Grade Overseers like them, who opted for Public Works Department,

represented the matter before the Government and they were given

the benefit of the scale of pay of the promotion post as time bound

higher grade by Ext.P1 order dated 30/01/2006. Thereupon, the

petitioners also represented to extend the benefit of Ext.P1 to them,

which was directed to be considered by this Court in Ext.P7

judgment in WP(C) No.16428/2007 dated 21/06/2007, produced in

WP(C) No.8991/2008. The matter was ultimately considered and by

Ext.P8 order dated 02/02/2008 produced in WP(C) No.8991/2008,

their claim has been rejected on the ground that only those who are

eligible for promotion to the higher post alone are eligible for the

pay of the higher post as time bound higher grade. In so far as

Ext.P1 order issued in favour of similar employees of the PWD is

WP(C) Nos.8991/2008 & 15063/2009
-3-

concerned, it is stated in Ext.P8 order that relaxation of the

conditions of pay revision order in favour of some categories will

lead to demands from similarly placed employees in other

departments, and that such relaxation will create a bad precedent.

It is challenging Ext.P8 order these writ petitions are filed.

5. A counter affidavit has been filed by the 1st respondent

in WP(C) No.8991/2008. Although the fact that Ext.P1 was issued

and that the benefit extended in the Public Works Department is

admitted, the respondent is placing reliance on the provisions of the

pay revision order, which makes, only to those who are qualified for

promotion, eligible for the scale of pay of the higher post as time

bound higher grade.

6. True, under the pay revision order, only those who are

eligible for promotion to the higher post are eligible for the scale of

pay of that post as time bound higher grade. However, in so far as

the similarly situated employees in the Public Works Department are

concerned, they have been extended the benefit by Ext.P1 order,

and consequential monetary benefits also have been disbursed. The

reason stated in Ext.P1 is that the employees working as Third

Grade Overseer in the Public Works Department is a vanishing

WP(C) Nos.8991/2008 & 15063/2009
-4-

category and deserving sympathetic and humanitarian

consideration. The petitioners in the Irrigation Department are

similarly situated in all respects. If that be so, there is no reason

why similar sympathetic and humanitarian consideration should not

be extended to the petitioners also. Therefore, denial of their claim

evidenced by Ext.P8 cannot be sustained and is quashed. In view of

the above, these writ petitions are disposed of directing the 1st

respondent to issue orders invoking its powers under Rule 39 of

Part-II KS & SSR, extending the benefit similar to what is extended

to Third Grade Overseers of the Public Works Department vide

Ext.P1, GO(MS) No.6/2006/PWD dated 30/01/2006. Orders as

above shall be passed as expeditiously as possible, at any rate,

within eight weeks of production of a copy of this judgment.

The petitioners shall produce a copy of this judgment before

the 1st respondent for compliance.

These writ petitions are disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg