High Court Kerala High Court

Jessyamma Sebastian vs State Of Kerala on 30 October, 2007

Kerala High Court
Jessyamma Sebastian vs State Of Kerala on 30 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5600 of 2007(N)


1. JESSYAMMA SEBASTIAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF COLLEGIATE

3. THE MAHATMA GANDHI UNIVERSITY,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/10/2007

 O R D E R
                          S.SIRI JAGAN,J
             ======================
                     W.P.(C).No.5600 of 2007
             =============-===========
             Dated this the 30th day of October, 2007


                            JUDGMENT

The petitioner retired from service on 31.3.2006 as a

lecturer in an aided College. The Petitioner’s grievances in the

writ petition is that he has not been granted Senior Scale taking

into account his prior broken periods of service put in before

regular service. The petitioner had broken periods of service as

follows:

19.01.1984 – 16.03.1985

23.07.1990 – 25.01.1991

02.08.1995 – 13.03.1996

2. She started regular service from June 1996 onwards.

Petitioner’s contention is that as per Ext.P2 he is entitled to have

his prior broken periods of service also computed for the

purpose of eligibility for Senior Scale as per Exts.P2 and P3. The

same has been denied to her on the ground that as per G.O.(P).

No.171/99/H. Edn. dated 21.12.1999, only those prior service of

not less than one year continuous service would count for Senior

Scale and Selection Grade. The petitioner seeks the following

reliefs:

W.P.(C).No.5600/2007

2

i) issue a writ of mandamus or other appropriate writ order of

direction commanding the 2nd respondent to disburse the

revised UGC salary and arrears on the basis of the revised

UGC scale to the petitioner in the promoted post of Lecturer

Senior Scale with effect from 03.10.2001 to 31.03.2006

including the pensionary benefits covered as per Ext.P1 within

a stipulated time as directed by this Hon’ble court.

ii)To declare that the petitioner is entitled to get U.G.C pay

revision and salary arrears to the post of Lecturer Senior

Scale with effect from 03.10.2001 to 31.03.2006 including the

pensionary benefits covered as per Ext.P1.

3. The learned Government Pleader submits that after

the earlier Government Order of 1990 recognizing broken

periods of service also for the purpose of granting Senior Scale

and Selection Grade was replaced by G.O.(P).No.171/99/H. Edn

dated 21.12.1999, only those broken periods of service extending

to one year or more continuously would only be eligible for the

purpose of Senior Scale and Selection Grade. I have considered

the rival contentions. Admittedly, even after computing broken

periods of service the petitioner would not be eligible for Senior

Scale before the 1999 Government Order came into force.

Therefore, the petitioner’s right has to be considered in

W.P.(C).No.5600/2007

3

accordance with the 1999 Government Order. As per 1999

Government Order, for the purpose of counting of broken

periods of service for the purpose of Senior Scale and Selection

Grade that service should have been of continuous service of one

year or more. Admittedly none of the broken service of the

petitioner extends to one year or more.

4. The petitioner relies on a Division Bench decision of

W.A.No.197 of 2006 to argue for the proposition that broken

periods of service of less than one year duration also would

count for the purpose of Senior Scale and Selection Grade.

5. But on a reading of that judgment, I find that the

judgment does not in absolute terms state that all broken periods

of service even if or less than one year continuous duration can

be reckoned for the purpose of Senior Scale and Selection

Grade. What the judgment says in para 4 is as follows:

” On a plain reading of the above paragraph, it can be seen

that paragraph 7.1 gives the benefit of counting of past service

rendered in various scientific organisations provided the

appointment was not ad-hoc or in the leave vacancy of one year

duration as provided under paragraph 7.7. But even in that

case, the ad-hoc service will be counted provided paragraph 7.

(a), 7(b) and 7(c) are satisfied. Therefore, the restriction

W.P.(C).No.5600/2007

4

imposed as per paragraph 7.7 namely, that ‘ the appointment

was not ad-hoc or in a leave vacancy of less than one year

duration’ for counting of any past service will apply only if the

candidate is seeking the benefit of counting of past service as

per para 7(1) of the order. The appellants have no case that the

writ petitioners claimed the past service rendered in any of the

organisations made mention of in para 7.1 of the order for the

purpose of the benefit conferred under the notification for senior

scale. If so, para 7 has no application to the present case. Thus,

no case is made out for interference with the judgment of the

learned Single Jude.”

6. The petitioner has no case that the petitioners service

is anything other than those mentioned in para 7.1 of the

Government order. Therefore that judgment has no application

to the petitioner.

In view of the above findings, there is no merit in the

contention of the petitioner and accordingly the writ petition is

dismissed.

S.SIRI JAGAN, JUDGE
dvs