High Court Kerala High Court

K.Rathnakaran vs Union Of India Represented By The on 23 January, 2009

Kerala High Court
K.Rathnakaran vs Union Of India Represented By The on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13820 of 2006(S)


1. K.RATHNAKARAN, AGD 51 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REPRESENTED BY THE
                       ...       Respondent

2. THE DIVISIONAL RAILWAY MANAGER,

3. THE SENIOR DIVISIONAL PERSONNEL OFFICER,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.VARGHESE P.THOMAS, SR.SC,RAILWAYS

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :23/01/2009

 O R D E R
       K. BALAKRISHNAN NAIR & K.SURENDRA MOHAN, JJ.
         ------------------------------------------------------------------------------------
                            W.P(C) NO: 13820 OF 2006
         -----------------------------------------------------------------------------------
                      Dated this the 23rd January, 2009.

                                         JUDGMENT

BALAKRISHNAN NAIR, J.

The applicant in O.A 503/2004 is the writ petitioner. The said

O.A was dismissed by Ext.P1 order of the Central Administrative

Tribunal dated 20.3.2006. The brief facts necessary for the

disposal of the case are the following:-

2. The petitioner joined the service of the Railways as a

casual employee. After a trade test he was appointed as casual

employee in the post of Blacksmith (skilled) on 5.5.1983. On

29.10.1983 he was granted temporary status in that post. The

designation of that post was changed as Skilled Casual Labour

(Blacksmith) which is a group ‘C’ post with a scale of pay of Rs.3050-

4590. Leaving the unnecessary details aside, the next relevant fact

is that he was regularised in the group D post of Gangman on

31.3.1997 in the scale of pay of Rs.2610-3540. It is common case

that till such time he was working in the post of skilled artisan

(Blacksmith) which is a group ‘C’ post as a temporary status

employee. On his regularisation in group D post of Gangman he

WPC 13820/2006 2

joined duty in that post. The petitioner claimed that he may be

granted the scale of pay of group ‘C’ post as also the basic pay

drawn by him should be protected on his regularisation in the post

of Gang Man.

3. After a few rounds of litigation finally his representation

claiming protection of the scale of pay as also the basic pay was

considered by the competent authority as per the direction of the

Central Administrative Tribunal, Ernakulam Bench and rejected by

Annexure A4 order. Though not relevant, we notice the fact that

in the meantime the writ petitioner has been promoted to the post

of Senior Gangman/Senior Trackman. By the impugned order

Annexure A4, it was found that the petitioner is not entitled to get

protection of the scale of pay but he is entitled to get protection of

pay to the extent possible on his regularisation in 1997. As

Gangman his pay has been fixed in the scale of pay of Rs.2610-

3540 at its maximum. That means his pay was fixed as Rs.3540/-.

4. Being dissatisfied with Annexure A4 the original

application was filed. The Tribunal considered the rival contentions

and held that petitioner is not entitled to get protection of the scale

of pay. He may be entitled to get protection of pay but the same

has been granted to the extent possible by putting him in the

WPC 13820/2006 3

maximum of the scale of group D post of Gangman, it was held.

5. Attacking the above decision of the Central Administrative

Tribunal, this writ petition is filed. An employee regularised in

Group D post has no right to claim the scale of pay applicable to

Group ‘C’ post on the ground that he was working as a casual

employee in that post with temporary status. But on regularisation

in the lower post he is entitled to get pay protection. The same has

been granted to the extent permissible by placing him at the

maximum of pay of the lower post (Rs.2610-3540). Therefore, we

find nothing wrong with Annexure A4 and also with Ext.P4 order of

the Central Administrative Tribunal affirming Annexure A4. In the

result writ petition fails and it is dismissed.

K.BALAKRISHNAN NAIR
Judge

K. SURENDRA MOHAN
Judge

jj

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: