High Court Kerala High Court

P.B.Lalitha vs State Of Kerala on 10 November, 2009

Kerala High Court
P.B.Lalitha vs State Of Kerala on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27373 of 2009(N)


1. P.B.LALITHA, H.S.A (MALAYALAM),
                      ...  Petitioner

                        Vs



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

2. DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

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

 Dated :10/11/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.27373 of 2009-N
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
            Dated this the 10th day of November, 2009.

                                JUDGMENT

The petitioner herein is aggrieved by the conditions imposed as per

Exts.P2 to P4 by which it was directed that the leave without allowance

availed of by the petitioner for study purpose under Rule 91 of Part I K.S.R.

will not be counted for service benefits.

2. The petitioner was appointed in a permanent vacancy of U.P.S.A.

from 1.6.1997 and the appointment was approved as per rules. The

petitioner submitted an application for leave without allowance to undergo

B.Ed. course from 8.7.1998 to 31.3.1999. When the application for leave

was forwarded to the District Educational Officer, the District Educational

Officer, as per Ext.P1, returned the same stating that the Headmaster is

competent to sanction the leave for study purpose. Accordingly, leave was

sanctioned and the petitioner completed the course and joined service on

31.3.1999.

3. An audit objection was raised regarding the sanction of leave by

the Headmaster, to the effect that the leave can be sanctioned only by the

Government. Therefore, the leave application was again forwarded to the

wpc 27373/2009 2

Government on which the Government passed Ext.P2 order. But it was

made conditional that the leave without allowance period will not count for

increment, grade, promotion, accumulation of earned leave and pension.

Seeking for a reconsideration of the matter, the petitioner has filed Ext.P3

representation before the Government which stands rejected by Ext.P4.

4. Learned counsel for the petitioner submitted that in the light of the

decision of the Division Bench in Ext.P5, the petitioner is entitled for the

benefit, viz. to count the service for all purposes. A reading of Ext.P5

shows that the Division Bench was of the view that in cases where the leave

is sanctioned prior to the deletion of the third proviso to Rule 33(b)(2) of

Part I K.S.R., then the teachers who have availed leave prior to that, will be

entitled for the benefit. The relevant findings are contained in para 2 and it

was held as follows:

“………. Thus, it is unambiguously clear that in terms of the

proviso the teachers who avail leave for acquisition of the

qualifications referred to above were entitled to count the period for

increment and necessarily for pension in view of Rule 26 Part III

KSR. The 3rd proviso was deleted as per the amendment introduced

as per SRO No.526/2005 dated 11.5.2005 published in the Kerala

Gazette dated 24.5.2005. It is stated in the SRO that the amendment

would come into force at once. The amendment is to the effect that

the 3rd proviso referred to above shall be omitted. In the explanatory

wpc 27373/2009 3

note it is explained that “the retention of the 3rd proviso to Rule 33

(b)(2) of Part I KSR provides for grant of increments for the period

of leave taken for undergoing training courses, such as B.Ed., Hindi

Teachers’ Training, Language Teachers’ Training and Teachers’

Training Certificate Curses”. Thus it is fairly clear that the

Government itself was aware of the factual and legal position that

so long as the third proviso remained in the statute book, the State

was bound to count such periods for service benefits. It is

vehemently contended by the learned Senior Government Pleader

appearing for the State that B.Ed. being an essential qualification,

the exemption from possessing the essential qualification itself was

the relaxation and hence the time granted for acquisition of the

essential qualification cannot count for the service benefits.

Certainly there is force in the contention and the contentions are

well founded also in terms of the purpose as intended by the

Government. But the intention was given effect to only from the

date of the amendment in 2005. The explanatory note

unambiguously states that the retention of the third proviso saddled

the Government with the liability to count such leave for the

purpose of service benefits.”

5. One more aspect that is relevant here is that Ext.P2 order was

passed after amendment of Rule 33. Even then, it cannot be sustained in

the light of the view taken by the Division Bench in para 4 of Ext.P5. It was

held by the Division Bench that even though the leave was sanctioned after

wpc 27373/2009 4

the amendment, in cases where the parties have availed of leave prior to the

introduction of the amendment, then if the persons have completed the

course, they will be entitled for the benefits. It was held thus in para 4:

“We are afraid that contention also cannot be appreciated. In the

case of those writ petitioners also, they had availed leave prior to

the introduction of the amendment. The incidence is prior to the

amendment. It is submitted that they completed the course prior to

the amendment, they joined duty prior to the amendment and their

applications for leave are prior to the amendment. In such

circumstances, in view of the Bench decision of this Court in State

of Kerala v. Gopalan Chettiar – 1993 (2) KLT 160 the position at

the time of the application for availing the leave is the crucial factor

that has to be considered. Therefore, while rendering a decision by

the Government, the factual position will have to be adverted to as

to whether there was an application prior to the amendment,

whether the training is prior to the amendment etc. In that view of

the matter we do not think that any interference is called for on the

view already taken by the learned single Judge though not expressly

adverting to some of the observations made by us in this judgment.”

6. It is clear from Ext.P1 that the leave application is dated 8.7.1998

and the period of leave applied for is from 8.7.1998 to 31.3.1999. It also

clear from Exts.P2 and P4 that the petitioner had availed of the leave from

8.7.1998 to 31.3.1999. Therefore, it is prior to the deletion of the third

wpc 27373/2009 5

proviso to Rule 33(b)(2) of Part I K.S.R. There is no dispute that the

petitioner had undergone the course based on the said leave sanctioned as

per Ext.P1.

6. In that view of the matter, the petitioner is entitled to succeed in

the writ petition. The writ petition is therefore allowed. Ext.P4 is quashed.

There will be a declaration that the leave without allowance availed of by

the petitioner from 8.7.1998 to 31.3.1999 could be reckoned for service

benefits including increment, grade promotion, accumulation of earned

leave and pension. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/