High Court Kerala High Court

Kerala Co-Operative Employees … vs State Of Kerala on 16 July, 2009

Kerala High Court
Kerala Co-Operative Employees … vs State Of Kerala on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20035 of 2009(Y)


1. KERALA CO-OPERATIVE EMPLOYEES UNION
                      ...  Petitioner
2. K.MANOHARAN THAMPI, JUNIOR INSPECTOR,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,

3. THE KERALA STATE CO-OPERATIVE HOUSING

4. THE MANAGING DIRECTOR, THE KERALA STATE

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/07/2009

 O R D E R
                        ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 20035 OF 2009 (Y)
                 =====================

             Dated this the 16th day of July, 2009

                           J U D G M E N T

First petitioner is an Association of the Employees of the 3rd

respondent and the 2nd petitioner is one of its members. Their

grievance is mainly regarding Ext.P5. It is stated that by Ext.P2,

the Pay Revision Committee submitted its report, which inter alia

provided the principles of pay fixation, where it was stated that

the arrears from 1.1.2005 is limited to 10% instead of 15% of

fitment benefit. According to the petitioners since the receipt of

Ext.P2, the employees have been receiving the benefit on that

basis. Subsequently, Ext.P3 Government Order was issued

implementing Ext.P2, but however providing that arrears will be

limited to 10% of the basic pay. As a result of the aforesaid

provision in Ext.P3, the benefits which were already received by

the workmen, were in excess of what was provided therein and in

order to resolve the contradiction between Exts.P2 and Ext.P3 to

the above extent, petitioners filed Ext.P4 representation before

the first respondent. The matter is pending consideration of the

first respondent and at that stage, the 3rd respondent has issued

WPC 20035/09
:2 :

Ext.P5, directing recovery of the amount received by the

employees in excess of what is provided in Ext.P3. It is in these

circumstances, the writ petition has been filed.

2. When the matter was taken up for hearing, the only

prayer that is pressed before me is for a direction to the first

respondent to consider and pass orders on Ext.P4, as

expeditiously as possible and to direct that Ext.P5 and identical

communications be kept in abeyance in the meanwhile.

3. I heard the Government Pleader on behalf of

respondents 1 and 2 and also the Standing Counsel appearing on

behalf of respondents 3 and 4.

4. Having regard to the grievance of the petitioners as

highlighted in Ext.P4 and in view of the recovery that is now

proposed by Ext.P5 and other identical communications issued in

this behalf, I feel that it is only appropriate that the first

respondent shall consider Ext.P4.

5. Therefore there will be a direction to the first respondent

to consider and pass orders on Ext.P4, as expeditiously as

possible and at any rate within 8 weeks from the date of

production of a copy of the judgment along with a copy of this

WPC 20035/09
:3 :

writ petition, with notice to the 1st petitioner and the 3rd

respondent. It is directed that in the meanwhile, recovery

pursuant to Ext.P5 and similar other communications issued by

the 4th respondent shall be kept in abeyance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp