High Court Kerala High Court

M.M.Kurian vs The State Of Kerala Represented By … on 7 April, 2009

Kerala High Court
M.M.Kurian vs The State Of Kerala Represented By … on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11676 of 2009(D)


1. M.M.KURIAN, EX-MACHINE OPERATOR,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF INDUSTRIES AND COMMERCE,

3. THE ACCOUNTANT GENERAL (AUDIT A&E),

                For Petitioner  :SRI.M.N.MATHEW

                For Respondent  : No Appearance

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

 Dated :07/04/2009

 O R D E R
                 T.R.RAMACHANDRAN NAIR, J
             --------------------------------------------------
                    W.P.(C) No. 11676 of 2009
             ---------------------------------------------------
               Dated this the 7th day of April, 2009

                              JUDGMENT

The petitioner is a directly recruited employee other wise

than through Public Service Commission in the Common Facility

Service Centre of the Industries Department of the Government of

Kerala at Changanacherry. He had joined the service on 03.04.1978

as Machine Operator and retired on superannuation at the age of

55 years during the month of September 2003 as Machine

Operator. The petitioner is receiving monthly pension under the

Kerala Service Rules with effect from 01.10.2003.

2. The issue whether the persons like the petitioner are

entitled for the benefits under the Kerala Service Rules was

decided by this Court as per Ext.P1 judgment. They claimed

benefits enjoyed by similar employees who were directly recruited

through Public Service Commission. It was directed by this Court to

regularise the services of the petitioners and to bring them under

the purview of the Kerala Service Rules. It was further ordered

that with effect from the date on which they are regularised and

brought under the purview of the Kerala Service Rules, they must

be denied the benefits under the Factories Act and similar

wpc/11676/2009
2

enactments applicable to the employees of the factories. Even

though a Writ Appeal was filed in 1992 that was dismissed.

3. The petitioner has got further grievance that in spite of the

above directions the respondents did not implement the same in

the true spirit which compelled some of the similarly placed

affected employees to file O.P. No.27919 of 2001. This Court

directed the respondents to render similar benefits to the

petitioners therein from 19.9.1998. i.e. for a period of 3 years

preceding the date of filing of the writ petition. Respondents have

now granted certain benefits to one Sri.Antony Varghese, with

effect from the date of entry in service. The said order is produced

as per Ext.P2. A reading of Ext.P2 order shows that Sri.Antony

Varghese, Dye Maker (Retd.), Common Facility Service Centre,

Changanacherry was brought under the purview of Kerala Service

Rules from the very date of entry in service and he is allowed the

scale of pay of Machine Operator Common Facility Service Centre,

Chanaganacherry from the date of his entry in service. He was

directed to be paid the consequential monetary benefits from

19.9.1998 onwards. Claiming similar benefit based on the said

order, the petitioner has filed Ext.P3 representation.

wpc/11676/2009
3

There will be a direction to the 1st respondent to consider

Ext.P3 in the light of Ext.P2 order and pass appropriate orders

within a period of four months from the date of receipt of a copy of

this judgment after hearing the petitioner.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps