High Court Kerala High Court

P.K.Abdurahiman vs The District Education Officer on 6 June, 2007

Kerala High Court
P.K.Abdurahiman vs The District Education Officer on 6 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10708 of 2007(Y)


1. P.K.ABDURAHIMAN, HAS (ARABIC),
                      ...  Petitioner
2. V.BALAN, SANSKRIT TEACHER,

                        Vs



1. THE DISTRICT EDUCATION OFFICER,
                       ...       Respondent

2. DEPUTY DIRECTOR OF EDUCATION,

3. ASSISTANT EDUCATION OFFICER,

4. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER

 Dated :06/06/2007

 O R D E R
                              A.K.BASHEER, J.

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

                        W.P.(C)No.10708 OF 2007

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

                   Dated this the 6th day of June, 2007


                                  JUDGMENT

Petitioner no.1 is working as High School Assistant

(Arabic) in an aided school whereas petitioner no.2 is a

Sanskrit teacher in an Upper Primary school. Their common

grievance is that they have been asked to repay the so called

excess salary and allowances drawn by them pursuant to pay

fixation orders in terms of Exts.P1 and P2. It is not in dispute

that pay of the petitioners was revised and re-fixed when

anomaly was noticed that their juniors were placed on a

higher scale.

2. I do not propose to deal with the issue at length in

view of the fact that circular bearing No.59151/J2/2000/

Gen.Edn., has been quashed by this court in Ext.P5 judgment.

In Ext.P6 judgment, a learned Single Judge of this court had

held that the said circular could not have the effect of

amending the notification issued by the Government and that

too with retrospective effect. It was further held that the

W.P.(C)No.10708 OF 2007

:: 2 ::

restrictive clause in the said circular contrary to Rule 37 of

Chapter XIV A KER cannot have any legal force.

3. In the statement filed by respondent no.2, it is

admitted that Exts.P3 and P4 had been issued on the basis of

the circular referred to above. It is seen admitted by

respondent no.2 that petitioner no.1 was senior to

Sri.P.Krishnakumar. It is further conceded that the benefit of

pay revision was granted to petitioner no.1 with effect from

January 1, 1998 while Sri.Krishnakumar got the said benefit

with effect from July 1, 1997. The respondent tries to justify

this apparent anomaly by contending that petitioner no.1 and

Sri.Krishnakumar belong to two categories. Curiously, both

are teaching languages. There could not have such a hostile

classification or discrimination. This was exactly what the

learned Judge found in Ext.P6 judgment.

4. In any view of the matter, I have no hesitation to hold

that Exts.P3 and P4 are bad in the eye of law. Apparently the

officers who passed Exts.P3 and P4 had not taken note of

Exts.P5 and P6 judgments of this court. Necessarily therefore

W.P.(C)No.10708 OF 2007

:: 3 ::

fresh orders have to be passed in the matter, keeping in view

the dictum laid down by this court in the judgments referred

to above. Therefore, Exts.P3 and P4 are quashed. The officer

concerned shall pass appropriate consequential orders in

terms of the observations made above.

Writ petition is allowed.

A.K.BASHEER, JUDGE

jes