High Court Kerala High Court

K.Ramachandran Nair vs State Of Kerala Represented By … on 19 November, 2008

Kerala High Court
K.Ramachandran Nair vs State Of Kerala Represented By … on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34080 of 2008(F)


1. K.RAMACHANDRAN NAIR, DRAFTSMAN GRADE-I
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF TECHNICAL EDUCATION,

3. SUPERINTENDENT, TECHNICAL HIGH SCHOOL,

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/11/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.34080/2008
    -----------------------------------------------------------
         Dated this the 19th day of November, 2008


                           JUDGMENT

Being a Draftsman Grd.I petitioner was given the scale

of pay of Rs.2060-3200, by Ext.P4 order, which is

equivalent to that of Assistant Lecturer. By Ext.P8, the

second respondent refused to ratify the same, holding the

view that the petitioner was eligible only the scale of pay

of Rs.1640-2900 and it was also ordered that the excess

amount paid will be recovered.

2. Though the petitioner represented against that

order, he was unsuccessful and finally, he approached this

court by filing O.P.No.28208/00. That writ petition was

disposed of by Ext.P10 judgment directing disposal of Ext.P9

keeping in abeyance the recovery that was ordered. The

representation was finally rejected by Ext.P11. Following

WP(c).No.34080/08 2

Ext.P11 his pay was also revised. Thereafter, relying on

Ext.P13 Government order dated 21.3.1972, by which,

according to the petitioner, the Government recognized

Diploma as an alternate qualification for the post of

Assistant Lecturer petitioner approached this court once

again by filing WP(c).No.25080/01. During the pendency of

that writ petition, petitioner retired from service on

30.6.2005.

3. That writ petition was finally disposed of by Ext.P14

judgment. In that judgment it was ordered that the

Government shall reconsider Ext.P11, and also consider the

claim of the petitioner on the basis of Ext.P13 Government

Order referred to above, which was produced as Ext.P16 in

that writ petition. Accordingly, the Government reconsidered

the matter and issued Ext.P15 declining the prayer sought

for. It is challenging Ext.P15 and praying for consequential

reliefs this writ petition has been filed.

WP(c).No.34080/08 3

4. A reading of Ext.P15 shows that the Government

have not even referred to Ext.P13 Government Order and

therefore the said order is one passed contrary to the

directions of this court in Ext.P14 judgment. For that reason

itself, Ext.P15 order deserves to be set aside and I do so. It

is ordered that the claim of the petitioner raised in Ext.P9

shall be reconsidered by the Government, taking note of

Ext.P13 Government Order referred to above and as

directed by this court in Ext.P14 judgment. Orders as above

shall be passed as expeditiously as possible and at any rate

within 8 weeks from the date of production of a copy of the

judgment.

In the meanwhile, the second respondent is directed

that the admitted amount of DCRG due to the petitioner for

the service that she had rendered, shall be released within 4

weeks from the date of production of a copy of the

judgment.

WP(c).No.34080/08 4

Petitioner shall produce a copy of the judgment along

with a coy of the writ petition before the respondents 1 and

2 for compliance.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.34080/08 5