High Court Kerala High Court

K.S.Jacob vs The Accountant General Of Kerala on 13 August, 2010

Kerala High Court
K.S.Jacob vs The Accountant General Of Kerala on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19123 of 2008(B)


1. K.S.JACOB, HEAD MASTER,
                      ...  Petitioner

                        Vs



1. THE ACCOUNTANT GENERAL OF KERALA.
                       ...       Respondent

2. THE ASSITANT EDUCATIONAL OFFICER.

                For Petitioner  :SRI.MATHEW VALSALAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/08/2010

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                  W.P.(C).No.19123 of 2008
                 ---------------------------------------------
             Dated this the 13th day of August, 2010



                            JUDGMENT

The petitioner was working as Headmaster of Government

UP school, Aroor. After the Writ Petition was filed, he retired

from service.

2. The petitioner was working in an aided school for the

period from 22.8.1974 to 10.8.1978. Thereafter, he was

appointed as PD teacher in a Government school on 19.10.1978.

His pay was refixed with effect from 19.10.1978, taking into

account the pay drawn by him while working in the aided school.

That was done on the basis of G.O.(P) No.1480/99/Fin. dated

17.6.1999. The arrears on account of refixation were also drawn

and disbursed to the petitioner. G.O.(P) No.1480/99/Fin. was

withdrawn by the Government as per G.O.(P) No.990/2000/Fin.

dated 27.6.2000. The Assistant Educational Officer,

Koothattukulam passed Ext.P1 order dated 26.2.2008 revising

and refixing the pay of the petitioner and directing the petitioner

to refund the excess pay drawn by him for the period from

W.P.(C) No.19123/2008 2

19.10.1978 in lump on the basis of the revised pay fixation.

Ext.P1 is under challenge in this Writ Petition. The learned

counsel for the petitioner relied on the decisions in Stanley vs.

State of Kerala (2002(2) KLT 431), Narayanan vs. State of

Kerala (2008(3) KLT 188) and the judgment dated 28th May,

2010 in O.P.No.24000 of 2000. In Stanley vs. State of Kerala

(2002(2) KLT 431), the petitioner therein challenged the

Government Order cancelling G.O.(P) No.1480/99/Fin. dated

17.6.1999. The challenge was not accepted by this Court.

However, it was held that the amount, if any paid on

misunderstanding of the provisions by the authorities could not

be recovered. In Narayanan vs. State of Kerala (2008(3) KLT

188), the Division Bench dealt with the case of a Headmaster of

Government LP School, who retired from service. Before joining

in Government service, he was a teacher in an aided school. His

pay was fixed taking into account his service in the aided school.

Later, the Government passed an order to recover the excess

amount paid to him. The Division Bench held, relying on the

Supreme Court decision in Aleyamma Varghese vs. Secretary,

General Education Department (2007(3) KLT 700), that the

W.P.(C) No.19123/2008 3

excess amount paid by the Government on the basis of the wrong

fixation of salary should not be recovered. In O.P.No.

24000/2000, validity of G.O.(P) No.990/2000/Fin. was

challenged. The learned Single Judge held that in another Writ

Petition (O.P.No.22738/2000), a learned Single Judge had taken

the view that the Government Order cancelling G.O.(P) No.1480

of 1999 was not arbitrary or illegal. In O.P.No.22738 of 2000,

the learned Single Judge relied on the judgment of the Division

Bench in Writ Appeal No.3030 of 2003 wherein the Division

Bench had rejected the contention that G.O.(P) No.990/2000 was

arbitrary and illegal. On the basis of this decision, the learned

Single Judge held in O.P.No.24000/2000 that the challenge

against the Government Order would not stand. However, it was

also held that the monetary benefits disbursed to the petitioner

therein should not be recovered.

3. The learned Government Pleader submitted that the

petitioner had given an undertaking that any excess pay drawn

by him shall be liable to be refunded. In reply, the learned

counsel for the petitioner submitted such undertakings were

given by all similarly situated persons and in spite of such

W.P.(C) No.19123/2008 4

undertakings, this Court consistently took the view that in the

facts and circumstances of the cases, the excess pay drawn by

the respective persons on the basis of the Government Order

then in existence, which was subsequently withdrawn, could not

be recovered. In view of the above consistent view taken by this

Court in the case of several similarly situated persons, I am of

the view that the petitioner is also entitled to the limited relief of

setting aside that part of Exhibit P1 order directing the

petitioner to refund the excess pay drawn by him. I hold so. In all

other respects, Ext.P1 order and the refixation of pay as made in

Ext.P1 would stand.

The Writ Petition is allowed in part as above.

K.T.SANKARAN,
JUDGE
csl