High Court Kerala High Court

N. Sudheendran Nair vs The State Of Kerala Represented By on 30 November, 2007

Kerala High Court
N. Sudheendran Nair vs The State Of Kerala Represented By on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4336 of 2004(N)


1. N. SUDHEENDRAN NAIR, S/O.K. NARAYANA
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT EDUCATIONAL OFFICER,

3. THE HEAD MASTER, GOVERNMENT VOCATIONAL

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/11/2007

 O R D E R
                             S. SIRI JAGAN, J.

                     ---------------------------------

                         W.P.(C)No.4336 OF 2004

                    ----------------------------------

                Dated this the 30th day of November, 2007


                                 JUDGMENT

The petitioner started service as a U.P. School Assistant in

an aided school on 19.7.1979 and worked as such till 9.7.1984.

Later on he joined Government service as a P.D. Teacher. He

was promoted as HSA on 13.11.1998. Taking into account all

services, the petitioner would complete 23 years of service on

16.7.2002. The petitioner’s complaint in this writ petition is that

although on completion of 23 years of service as above the

petitioner is entitled to selection grade, he has not been granted

the same on the ground that for the purpose of selection grade

only the petitioner’s service as High School Assistant in the

Government Schools would be considered. His claim in this

regard has been negatived on the basis of Ext.P5. The petitioner

therefore seeks the following reliefs.

” (a) call for the records relating to

Exhibit P-5 and quash the originals of the

same by the issue of a writ of certiorari or

other appropriate writ or order.

(b) issue a writ of mandamus or

W.P. ) No.4336/04 2

other appropriate writ order or direction

commanding the respondents to grant

Selection Grade to the petitioner in the

Primary Cadre counting both primary and

HAS Service in the light of the judgment

in O.P. No.7348/2003 and connected

cases as well as in view of Exhibit P-7

judgment.”

2. The learned Government pleader submits that

although in view of Exts.P1 to P6 orders as well as Ext.P7

judgment the petitioner is entitled to have his primary school

service also reckoned for the purpose of grant of selection

grade, he is not entitled to have his aided school service

counted for the purpose.

3. The learned counsel for the petitioner would submit

that since Ext.P7 judgment refers to both Government and

Private School Teachers, the petitioner is entitled to have his

aided school service also counted for the purpose.

4. I have considered the rival contentions in detail.

Two Division Benches of this Court has in separate judgments

held that for the purpose of granting increment, on coming

over to government service prior aided school service cannot

be counted and that for the purpose of weightage in pay

fixation also prior aided school service cannot be counted in

respect of Government school teachers. Although in Ext.P7

W.P. ) No.4336/04 3

judgment both Government and Private School teachers have

been referred to that can only mean that the Government

School teachers and private school teachers are separately

entitled to have their primary school service also counted for

the purpose of selection grade. As such, I am not inclined to

accept the contention of the petitioner that he is entitled to

have his aided school service counted for the purpose of

selection grade. However, in view of G.O.(MS)

No.552/2004/Fin. Dated 25.11.2004 primary school service of

Government school teachers are liable to be counted for the

purpose of selection grade and therefore the petitioner is

entitled to the said benefit.

In the above circumstances, the writ petition is allowed to

the above extent of directing the respondents to pass fresh

orders computing the petitioner’s service as P.D. Teacher also

for the purpose of granting selection grade, but excluding the

aided school service. Orders in this regard shall be passed

within a period of two months from the date of receipt of a

copy of this judgment. Needless to say, the petitioner would

also be entitled to monetary benefits arising there from.

S. SIRI JAGAN, JUDGE

Acd

W.P. ) No.4336/04 4