High Court Kerala High Court

M.Abdul Razak vs The State Of Kerala on 11 August, 2009

Kerala High Court
M.Abdul Razak vs The State Of Kerala on 11 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20305 of 2008(P)


1. M.ABDUL RAZAK,
                      ...  Petitioner

                        Vs



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

2. THE ACCOUNTS OFFICER, OFFICE OF THE

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.R.K.MURALEEDHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :11/08/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.20305 OF 2008
              ---------------------------------------
           Dated this the 11th day of August, 2009.


                        J U D G M E N T

The petitioner who retired as Headmaster on 31.04.1995

has approached this Court challenging Exhibit P12 whereby the

Government rejected his representation regarding the notional

fixation of pay for various pay revisions. The petitioner

commenced his service on 07.02.1961 and was promoted as

Headmaster on 14.06.1965. The petitioner was not granted the

time bound higher grade since he was granted the scale of pay of

Headmaster. He was getting only two increments less than the

persons who are having the same service and lesser service than

that of the petitioner. In respect of such Headmasters, by

Exhibit P1, the Government permitted submission of re-option.

Accordingly, he submitted re-option which was objected as per

Exhibit P2. Thereafter, he approached the Government and the

Government passed Exhibit P3 order permitting him to submit re-

option in respect of pay revisions of the years 1973, 1978, 1983,

W.P.(C) No.20305/2008 2

1988 and 1992 with certain conditions. Mainly it is on condition

that the re-option will be allowed for the limited purpose of

pensionary claims only. Thereafter, re-option was submitted and

the pay was fixed as per Exhibit P4. Exhibit P5 shows that the

defects pointed out earlier were rectified. But, by Exhibit P6,

again audit objection was brought to his notice. The petitioner

submitted Exhibit P7 representation. He has produced

Exhibits P9 and P10 to show that subsequent objections have

been dropped by the Accountant General. By Exhibit P12, his

representation stands rejected.

2. Learned counsel for the petitioner submitted that the

petitioner is entitled for the benefit granted as per Exhibit P1

namely, paragraph 2(i). It is contended that the persons like the

petitioner who could not get the higher grade earlier are

benefited by paragraph 2(i) of Exhibit P1. In his case, by

Exhibit P3, the Government has passed a fresh order whereby

sanction has been granted to exercise re-option in respect of

various pay revisions between 1973 and 1992. The petitioner

had submitted his re-option only in accordance with Exhibit P3

W.P.(C) No.20305/2008 3

and therefore, the stand taken by the respondents are not

correct.

3. In Exhibit P6, the objection raised regarding re-option

submitted is that the petitioner could have exercised re-option

based on Exhibit P3 only for the scale of pay of HM in the pay

revisions from 1973 onwards and for HM Higher Grade. This is

the crux of the matter.

4. Learned counsel for the petitioner submitted that

Exhibit P12 was passed without considering the effect of

Exhibit P1 and the fact that Exhibit P3 allows re-option to him in

terms of various pay revisions in the scale of pay of teacher.

Reliance is placed on Exhibit P14 option statement also. The

stand of the petitioner is opposed by the learned Government

Pleader relying upon the averments in the counter affidavit.

5. Learned counsel for the petitioner submitted that if the

petitioner is not allowed the benefit based on the re-option, he

will get a lesser amount as pension and if an opportunity of

personal hearing is afforded, he will be able to satisfy the

Government that the stand taken in Exhibit P12 is not correct.

W.P.(C) No.20305/2008 4

The question will therefore be re-examined by the Government in

terms of Exhibits P1 and P3.

Therefore, Exhibit P12 is set aside. There will be a direction

to the Government to take a decision on Exhibit P7, with notice

to the petitioner and after affording an opportunity of personal

hearing to the petitioner, within a period of four months from the

date of receipt of a copy of this judgment.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp