IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4373 of 2007(U)
1. G. JAYARANI, AGED 32,
... Petitioner
2. RAJALEKSHMI T., AGED 36,
3. BEENA I.C., AGED 33,
4. VIDHYA K.K., AGED 30,
Vs
1. STATE OF KERALA,
... Respondent
2. THE KERALA LAND DEVELOPMENT CORPORATION
3. THE MANAGING DIRECTOR,
For Petitioner :SRI.S.SUDHEESHKAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :26/02/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 4373 OF 2007 U
= = = = = = = = = = = = = = =
Dated this the 26th February, 2007
J U D G M E N T
The petitioners are working as II Grade Overseers
in the Kerala Land Development Corporation-the 2nd
respondent. The request made by the petitioners for
equalising their pay by enhancing the same to Rs.4000-
6090 has been rejected by the Government as per Ext. P6
letter dated 31-8-2006. Overseers Grade II of the
Public Works Department, Irrigation and Harbour
Engineering Department under the Government have been
sanctioned the enhanced pay scale of Rs.4000-6090 as
per Ext. P5 order dated 8-6-2001. According to the
petitioners, they are entitled for a similar
enhancement. The grievance of the petitioners was
taken up by the 3rd respondent-Managing Director of the
2nd respondent-Corporation with the Government. But the
Government replied that the benefit granted to
Overseers Grade II in the Government Department as per
Ext. P5 have not been extended to Overseer Grade II or
Draftsman Grade II working in the statutory
corporations or local bodies or any other Government
departments.
WPC No.4373 /2007 -2-
2. The pay scale determined for various categories
in Government departments are not automatically
sanctioned to similar categories of employees in
Government Corporations and companies. Whether the pay
scale shall be equalised or enhanced is a matter of
policy. Hence, a writ of mandamus sought for directing
the Government to sanction a similar pay scale to the
petitioners who are working in a statutory Corporation
cannot be issued. Since the Government have stated
that the pay scale of similar categories of employees
in the Corporations and Government companies have not
been enhanced, the petitioners are at liberty to make a
fresh claim for sanctioning them also similar pay
scales in tune with any decision taken by the
Government to enhance the pay scales of similar
categories of employees in any of the Corporations or
Government companies. Without prejudice to that
freedom, this writ petition is dismissed.
K.K. DENESAN
JUDGE
jan/