High Court Kerala High Court

Kerala State Electricity Board vs K.Bhaskaran on 5 August, 2009

Kerala High Court
Kerala State Electricity Board vs K.Bhaskaran on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2409 of 2007()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner
2. CHIEF ENGINEER (HRM),
3. ACCOUNTS OFFICER,
4. EXECUTIVE ENGINEER,

                        Vs



1. K.BHASKARAN, ASSISTANT ENGINEER,
                       ...       Respondent

                For Petitioner  :SRI. ASOK M.CHERIYAN, SC, KSEB

                For Respondent  :SRI.P.M.PAREETH

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :05/08/2009

 O R D E R
      K. BALAKRISHNAN NAIR & C.T. RAVIKUMAR, JJ.

                    ------------------------------
                       W.A. No.2409 of 2007
                    ------------------------------

                Dated this, the 5th day of August, 2009

                            JUDGMENT

Balakrishnan Nair, J.

The appellants are the respondents in the Original

Petition. The respondent herein was the petitioner. The brief

facts of the case are the following:

The respondent retired from the K.S.E.Board on

31.5.2003. He joined the K.S.E.Board on 28.12.1976. Before

joining the Board, he served in the Telecom Department from

26.3.1974 to 8.12.1976. As per the orders then in force, the

respondent was entitled to count his past service in the Telecom

Department reckoned for the computation of pension. So, he

moved the Board. The Board accepted his claim and passed

Ext.P1 order dated 12.1.2004. The operative portion of the said

order reads as follows:

“5. Board examined the matter in detail and

sanction is accorded to reckon the services rendered

by Sri.K.Bhaskaran, Sub Engineer (Rtd.) in the

Telecom Department for pensionary benefits in the

W.A. No.2409 of 2007

– 2 –

Board condoning the break of 19 days from

9.12.1976 FN to 27.12.1976 AN. It is also ordered

to recover the Leave Salary and pension

contribution from the incumbent in case the former

employer fails to remit the same.”.

Later, by Ext.P2 order dated 30.9.2004, the respondent was

called upon to remit an amount of Rs.25,916/- towards

pensionary benefits payable by the Telecom Department. It

was accompanied by Ext.P3 calculation sheet. The demand

comprised of interest also. Therefore, he filed Ext.P4

representation praying that interest portion may be waived

from the said amount and he may be permitted to pay the

principal amount of Rs.1,839/-. The Chief Engineer, by Ext.P5

communication, allowed the said representation. Later, the

Board issued a general order, Ext.P6 dated 01.9.2005, wherein

the following general directions were issued. The relevant

portion of the said order reads as follows:

“A number of representations from the Board

employees who have prior service elsewhere, are

pending disposal in the Board for want of clarification.

On detailed examination of the cases, the Board in its

meeting held on 22.08.2005 decided to accord sanction to

W.A. No.2409 of 2007

– 3 –

the following:-

(1) Continue to count the prior service in the

Departments or Government of India/Central

Autonomous body rendered by the Board

employees as provided in the G.O.(P)

No.369/87/Fin. dated 31-3-1987 and G.O.(P)

No.703/20902/Fin dated 12-11-2002 for the

purpose of pension in the Board, subject to

realization of the pro-rata pension liability from the

Departments of Government of India/Central

Autonomous body concerned.

(2) Continue to count the past service rendered by the

Board employees in the Kerala State Government

Departments for the purpose of pension in the

Board, without insisting the Kerala State

Government Department to pay the pro-rata

pension contribution to the Board.

(3) Count the past service rendered by the Board

employees in the Kerala State Public Sector

undertakings/autonomous body for the purpose of

pension in the Board subject to realization of the

pro-rata pension liability from the Kerala State

Public Sector undertaking/Autonomous bodies.

(4) Fix a time limit of one year from joining the Board

for the Board employee who desires to apply for

counting the past service, if any, for the purpose of

pension in the Board and to make applicable this

time limit in future cases. A time limit of one year

W.A. No.2409 of 2007

– 4 –

from 01-09-2005 will be allowed to the existing

employees to apply for counting the past service, if

any, for the purpose of pension. Request made

after this time limit, will not be entertained.

(5) Since a time limit of one year is prescribed there is

no necessity to levy interest on belated remittance

of pro-rata pension contribution. No interest on this

account will be levied in the case of employees

whose representations are pending for decision in

the Board at present.

(6) Also decided to deny the request of the employees

to remit the pro-rata pension contribution by the

employees themselves, in the event of the former

employer refusing to pay the pro-rata pension

liability. This is applicable to the pending request as

well as to the future cases.

(7) Also decided not to reopen the cases settled in the

past otherwise than in the above mentioned times

and to regulate the pending cases as per these

guidelines.”.

(emphasis supplied)

The claim of the petitioner was sought to be resisted relying on

clause (6) of Ext.P6 order quoted above. Feeling aggrieved by

the stand of the appellants, the writ petition was filed. The

learned Single Judge took the view that, even going by

W.A. No.2409 of 2007

– 5 –

clause (6), the petitioner’s case cannot be treated as a

pending matter. In view of Exts.P1 and P5, the matter should

be taken as settled. What remains is only computation and

payment of the amount due to him. So, the writ petition was

allowed. Challenging the said judgment, the respondents have

preferred this writ appeal.

2. According to the appellants, since the petitioner

failed to pay the amount of Rs.1,839/- and the Telecom

Department also did not pay the amount, the matter should be

taken as a pending matter and therefore, by operation of

clause (6) of Ext.P6, the petitioner is not entitled to get the

reliefs. We notice that, Ext.P1 provided for recovery of the

amount from him, if the pro-rata pensionary benefits are not

paid by the Telecom Department. Later, by Ext.P5, the

amount to be recovered was reduced to the principal amount.

In fact, thereafter, nothing remains as far as the case of the

petitioner is concerned. So, we agree with the learned Single

Judge that the petitioner’s case should be taken as a case

settled. In view of the above position, we find no reason to

W.A. No.2409 of 2007

– 6 –

interfere with the judgment under appeal.

Accordingly, the Writ Appeal is dismissed.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

C.T. Ravikumar,
Judge.

DK.

(True copy)