High Court Kerala High Court

K.A.Surendran vs State Of Kerala on 9 June, 2009

Kerala High Court
K.A.Surendran vs State Of Kerala on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25544 of 2007(N)


1. K.A.SURENDRAN,ATHIRA,NO.XI/451 A,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF FISHERIES,

3. THE EXECUTTIVE DIRECTOR,

                For Petitioner  :SRI.S.RAJASEKHARAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/06/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                     -------------------------------------
                      W.P.(C)No.25544 of 2007
                    --------------------------------------
                         Dated 9th June, 2009

                               JUDGMENT

Heard Sri.G.Sukumara Menon, the learned counsel

appearing for the petitioner and Smt.Anu Simaran, the learned Senior

Government Pleader appearing for the respondents.

2. The petitioner, who retired from service on 31.5.2005

on attaining the age of superannuation has filed this writ petition

aggrieved by the non-disbursement of terminal benefits. The

respondents have filed a counter affidavit in which it is stated that

terminal benefits have not been paid so far for the reason that the

petitioner had overstayed on deputation during the period from

2.2.1994 to 31.5.2005 and that though the Government had called for

certain documents from the petitioner to regularise the overstay on

deputation, he did not furnish the details and therefore orders

regularising such overstay have not been passed so far.

3. The pleadings disclose that the petitioner was on

deputation during the period from 2.2.1994 to 31.5.2005. It is stated

that a certificate of officiation for the period from 2.2.1994 to

31.5.2005 was forwarded to the Accountant General and that the

Accountant General had requested the Government in letter dated

WP(C).No.25544/2007 2

28.3.2008 to issue orders regularising the overstay period from

26.09.1996 to 31.05.2005 for settlement of his pensionary claims. It

is also stated that the Accountant General had reported that the pay of

the petitioner has not been regularised from 10.05.1990 onwards for

granting him increments and fixation of pay pursuant to the 1992,

1997 and 2004 pay revision orders. Ext.P4 discloses that the

petitioner had informed the Director of Fisheries about the details of

his service during the period from 9.5.1990 to 31.5.2005. Paragraph

3 of the counter affidavit filed on behalf of the second respondent

discloses that a certificate of officiation for the period from 2.2.1994 to

31.5.2005 has been forwarded to the Accountant General. From the

pleadings it appears that the only reason for not settling the

petitioner’s pensionary claims is that the Government are yet to pas

orders regularising the service of the petitioner from 26.9.1996 to

31.5.2005 on deputation. Yet another reason stated is that the

petitioner has not been given the benefits of the 1992, 1997 and 2004

pay revision orders. In these circumstances, as more than five years

have passed after the petitioner retired from service, I dispose of this

writ petition with the following directions:

The Secretary to Government, Fisheries Department shall

within four months from today, issue orders regularising the service of

WP(C).No.25544/2007 3

the petitioner for the period from 26.9.1996 to 31.5.2005. He shall

also direct the competent authority among the respondents to issue

orders fixing the pay of the petitioner in implementation of the 1992,

1997 and 2004 pay revision orders. The fixation of pay shall also be

made and arrears of salary and allowances if any disbursed within four

months from today. The pensionary claims of the petitioner shall be

settled thereafter, expeditiously and in any event within another period

of two months. In order to enable the Secretary to Government,

Fisheries Department to act as directed above, the petitioner shall

produce a certified copy of this judgment along with a copy of this writ

petition and the counter affidavit filed on behalf of the second

respondent before him.

P.N.RAVINDRAN
Judge

TKS