High Court Kerala High Court

K.A.Franko vs District Education Officer on 5 November, 2008

Kerala High Court
K.A.Franko vs District Education Officer on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 16475 of 2002(J)


1. K.A.FRANKO,HIGH SCHOOL ASSISTANT (RETD.)
                      ...  Petitioner

                        Vs



1. DISTRICT EDUCATION OFFICER, THRISSUR.
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. STATE OF KERALA REPRESENTED BY SECRETARY

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :05/11/2008

 O R D E R
      K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
               ----------------------------------------
                   O.P. No.16475 OF 2002
               ----------------------------------------
         Dated this the 5th day of November, 2008

                       J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The petitioner retired from St.Aloysius High School,

Elthurthu as H.S.A. on 31.5.2001. His regular service in that

school commenced on 14.12.1971. Prior to that he had got

three spells of provisional service under the Government on

appointment through Employment Exchange. Those spells are

the following:

“1. 5.8.1970 to 28.8.1970

2. 5.10.1970 to 13.4.1971

3. 7.6.1971 to 13.12.1971″.

2. The petitioner was granted 1st higher grade on

1.7.1982 and 2nd higher grade on 1.7.1991. For the grant of 2nd

higher grade, the above spells of provisional service were also

taken into account. The Accounts Officer attached to the office

of the Deputy Director of Education, Trissur raised an objection

O.P.No.16475/2002 2

as per Ext.P1 to the counting of provisional service. The said

officer directed to revise the grant of higher grade and recover

the excess salary, if any drawn. It was also ordered that next

increment due on 1.7.1993 need be released only after the grade

is revised. The petitioner filed his objection, as per Ext.P2, on

13.9.1994. While so, the Deputy Director issued a

communication to the District Education Officer, as per Ext.P3,

dated 23.3.2001, pointing out the irregularity in the fixation of

pay and also directing to revise the salary taking into account

the audit objection. The petitioner challenged that order before

this Court. This Court, by Ext.P4 judgment, directed the

Government to consider the matter. The petitioner filed Ext.P5

representation before the Government. The Government

considered and rejected it by Ext.P6. One of the grounds taken

by the Government in Ext.P6 is that the provisional service

rendered by him is not a service for which increment can be

given. As per the orders of the Government, concerning

reckoning of provisional service, the said service should satisfy

the requirement of Government Decision No.2 under Rule 33

Part I of Kerala Service Rules. The Government Decision No.2

O.P.No.16475/2002 3

was deleted with effect from 30.9.1994. The said decision reads

as follows:

“Provisional service on regularisation with or without
break in the same category or post will be treated as
officiating service ab initio for the limited purpose of
granting of increments. Provisional service followed by
a regular appointment with or without break in the same
category of post will also be treated as officiating service
ab initio for the limited purpose of granting of
increments.”

3. As stated earlier, one of the objection in Ext.P6 was

that the provisional service does not satisfy the requirement of

the above quoted Government Decision for the purpose of grant

of increment. This writ petition is filed, challenging Exts.P3 and

P6 and seeking consequential reliefs.

4. Government have filed a counter affidavit resisting

the prayers in the Original Petition. We heard the learned

counsel on both sides. The learned Senior Counsel,

Sri.N.N.Sugunapalan, submitted that in similar cases provisional

service was counted for the purpose of grant of higher grade.

Therefore, there is no reason to deny the said benefit. But, it is

not in dispute that in those decisions whether the short spells of

O.P.No.16475/2002 4

provisional service rendered will qualify for the grant of

increment was not considered.

5. The provisional service rendered by the petitioner in

Government service was not counted and could not have been

counted for the purpose of grant of increment in the aided

school, in view of the provisions contained in Rule 61 of Chapter

XIV A, Kerala Education Rules. The said Rule reads as follows:

“61. Increment: (1) Subject to rule (1A), the
Educational Officer shall be competent to sanction
the increments when they fall due to the teachers
(including Headmasters). The Headmaster will move
the Educational Officer through the Manager for
sanction of the increments as and when they fall due
and the Manager shall forward the increment
certificates within a month [with his remarks, if any
on the conduct of the teacher].” (emphasis supplied)

Increments fall due only when the incumbent completes one

year’s service.

6. In view of the above position, the service rendered by

the petitioner does not satisfy the requirements of Decision No.2

under Rule 33 of Part I K.S.R., which we have already quoted

above. Therefore, we find that the provisional service rendered

O.P.No.16475/2002 5

by the petitioner could not have been counted for the grant of

higher grade also.

7. The learned counsel appearing for the petitioner

submitted that the recovery of the excess amount paid may be

set aside. The counsel submits, even after Ext.P1 audit report

and Ex.P2 objection, the increments were being released to him.

He has received them in good faith. He has already retired from

service in 2001. So, the proposed recovery of the excess

amount at this distance of the time is not proper. But, in this

case, we find that soon after the erroneous fixation, the audit

officer found out the same and raised his objection. The

petitioner filed his reply and the matter was pending. When the

matter was pending, of course, further increments were released

to him. But, any such action from the part of the respondents

should be taken as subject to the objection raised against the

fixation of pay of the petitioner. In fact, because of the delay and

laches from the part of the officials, the actual recovery was

postponed. The petitioner stood to gain by that. The same

cannot be permitted to be urged as a ground against the

O.P.No.16475/2002 6

recovery now sought to be made. The public money erroneously

received by the petitioner should be refunded by him. This view

is taken by us is supported by the Division Bench of this Court in

Santhakumari v. State of Kerala [2005(4) KLT 649]. It is

true, there are certain decisions where in this Court interdicted

recovery after long years of payment of the same. But, we are of

the view that the facts of those cases are different from the facts

of this case. In this case, soon after the payment, objection was

raised. Such a case cannot be compared with the case where

objection was taken after several years and the incumbent was

allowed to draw the payment in good faith without any demur

from the part of the competent authority. So, the prayer of the

learned senior counsel for the petitioner that the recovery may

be interdicted cannot be granted. In the result, the writ

petitioner is not entitled to get any relief. Accordingly, the

original petition is dismissed.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.C.HARI RANI, JUDGE)

ps