High Court Kerala High Court

P.Mohanan vs State Of Kerala on 1 January, 2008

Kerala High Court
P.Mohanan vs State Of Kerala on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19206 of 2007(J)


1. P.MOHANAN,
                      ...  Petitioner
2. C.MOHANAN,
3. A.SIVAKRISHNAN,
4. A.V.BALAKRISHNAN NAMBIAR,
5. M.BALAKRISHNAN,

                        Vs



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

2. ACCOUNTANT GENERAL (A & E),

3. DIRECTOR OF SURVEY & LAND RECORDS,

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :01/01/2008

 O R D E R
                          V.GIRI, J
                        -------------------
     W.P.(C)s. 19206/2007, 31781/2007, 26324/2007,
   35685/2007, 31391/2007, 28203/2007 & 20196/2007
                        --------------------
         Dated this the 1st day of January, 2008

                        JUDGMENT

Common issues arise for consideration in all these

cases. Therefore, they have been considered together and

are disposed of by a common judgment.

2. Petitioners in all these cases were appointed as 2nd

Grade Surveyor during the period 1972-73. They were

then fitted in the scale of 90-190. Apparently at that point

of time, certain other 2nd Grade Surveyors in the same

department, who had passed the higher Survey test,

were appointed in the scale of pay of Rs.100-210/-. Since

the nature of the duties being discharged by the

petitioners and similarly situated persons who do not pass

higher Survey test were the same of those who passed

the same, several writ petitions were filed before this

Court claiming the same scale of pay. By several

judgments, including Exts.P1 and P2, this Court found

that the petitioners and similarly situated persons were

W.P.(C).19206/2007 and Connected
Cases 2

entitled to the pay scale of Rs. 100-210/-

3. Ext.P2 judgment was accepted and Ext.P3

Government Order was issued on 13.1.2000 declaring

that the scale of pay of 2nd Grade Surveyors will be

revised to 100-210 from 19-190 with retrospective

effect. Consequently directions were also issued. Since

by the time Ext.P3 was issued several pay revisions had

taken place, the Accountant General requested the

Government for a general Government Order in the

matter of accepting re-options from the petitioners and

similarly situated persons, relatable to the pay revisions

which had been effected subsequent to 1973.

Notwithstanding Ext.P3, by Ext.P7 communication dated

16.3.2001, Government intimated the Director of

Survey that no re-option may be permitted by those 2nd

Grade Surveyors whose scale of pay was revised from

19-190 to 100-210 on the basis of Ext.P3 Government

Order dated 13.1.2000.

4. Ext.P7 was challenged in a batch of writ petitions

W.P.(C).19206/2007 and Connected
Cases 3

before this Court and the same was quashed. Appeal by

the State was also dismissed by Ext.P8 judgment and

affirmed by the Supreme Court as evidenced by Ext.P9.

The result of the same was that the petitioners and

similarly situated persons were given the facility of re-

option in relation to the pay revisions which took place

subsequent to 1973. Consequent upon the revision of

pay from 90-190, applications were submitted for such

re-options also. The said options were directed to be

accepted under Ext.P11 series judgments. But by

Ext.P13 order, Government issued a communication to

the Director stating that the benefit of re-option

consequent on the directions of this Court, shall be

granted only subject to the following conditions.

(i). The benefit of re-option will be limited to the

pensionary benefits only.

(ii). Neither excess amount drawn consequent on re-

option will be refunded nor arrears will be paid.

W.P.(C).19206/2007 and Connected
Cases 4

(iii). Re-option will be exercised within two months from

the date of order permitting the exercise of re-option.

5. In the case of some of the 2nd Grade Surveyors who

were already beneficiaries of the directions for

acceptance of the re-option, proceedings under the

Contempt of Courts Act was moved and thereupon the

Government issued a direction to the Director to

disburse the arrears of pay to the said petitioners but

subject to the outcome of SLP No.2662/2006 and

connected cases pending before the Supreme Court

relating to the payment of arrears consequent upon re-

option. By Ext.P15 communication dated 16.12.2006, it

was intimated that the date of re-option to be permitted

to the petitioners and similarly situated persons pursuant

to the directions of this Court with regard to the time

bound higher Grade, shall not be extended beyond the

date of effect of the subsequent pay revision order.

Apparently the petitioners’ re-options were not accepted

by the Director as evidenced by Ext.P16 series

essentially on the basis of Exts.P13 and P15 orders. It is

W.P.(C).19206/2007 and Connected
Cases 5

in these circumstances that the petitioners have

approached this Court.

6. Counter affidavit has been filed on behalf of the

first respondent in Writ Petition No.19206/2007 and

adopted in other cases also. They have justified

Exts.P13, P15, P17 and P18.

7. I heard learned counsel for the petitioners, Smt. I

Sheela Devi and the learned Special Government

Pleader, Sri. Manoj Kumar.

8. In my view, the short issue that arises for

consideration is whether the conditions contained in

Ext.P13 as regards the manner in which the re-option

exercised by the petitioners and similarly situated

persons, and the conditions contained in Ext.P15 as

regards time bound Higher Grade promotion are

sustainable or not. In so far as Ext.P13 is concerned, I

am of the view that the conditions imposed cannot be

enforced against the petitioners for the simple reason

W.P.(C).19206/2007 and Connected
Cases 6

that this Court in Ext.P2(and reportedly in other similar

judgments) specifically held that the scale of pay

applicable to 2nd Grade Surveyors appointed in 1973

shall be revised to 100-210. In Ext.P2 judgment, there is

a specific direction to pay the arrears of wages also.

Consequently, there cannot be an interdiction against

the benefit of the re-option being reflected in the actual

wages due to the petitioners nor is there any justification

confining the benefit of the re-option. After all it is found

that the scale of pay made available to some of the 2nd

Grade Surveyors was illegal. There is no justification for

denying the petitioners and similarly situated persons,

the actual benefit of the scale of pay by way of arrears of

wages also. Condition No.1 in Ext.P3 is therefore bad in

law. In so far as condition No.2 is concerned, it is

difficult to postulate drawal of excess amounts in the

context of exercise of re-option by anyone of the

petitioners and therefore, it would actually operate only

against the petitioners who would be entitled to arrears,

in certain cases, on re-option being exercised and

accepted. For the same reason as has been mentioned

W.P.(C).19206/2007 and Connected
Cases 7

above, and taking note of the directions contained in

Ext.P2 judgment, I am of the view that arrears are to be

paid consequent upon the acceptance of re-option. In

so far as condition No.3 is concerned, it is to be verified

whether it will have a real impact in as much as in

almost all the cases this Court had permitted the persons

who had approached this Court to exercise re-option. In

the light of the fact that this Court had interfered with

Ext.P7 and the judgment of the learned Single Judge was

upheld by the Division Bench, there seems to be no

justification for excluding a category of 2nd Grade

Surveyors from the benefit of the re-option, by referring

to the time limit for exercising re-option as such. In my

view, condition No.3 in Ext.P13 also need not be

enforced.

9. I should hasten to make it clear that the

communication contained in Ext.P14 does not seem to,

in any manner, warrant any interference. Learned

Special Government Pleader submits that the special

Leave Petition referred in Ext.P14 is one involving an

W.P.(C).19206/2007 and Connected
Cases 8

issue as to whether the benefit of re-option will have to

be granted with reference to the date of re-option or the

submission of the application for re-option as such. In

my view, if the judgment of the Supreme Court in the

Special Petition referred to in Ext.P14 is of general

application that is intended to apply to all cases where

re-option is exercised consequent upon the revision of

the scale of pay, it may not be possible for the

petitioners to say that they shall be left unaffected by

this. Question as to whether the judgment of the

Supreme Court will have any impact on the petitioners

need not be considered at this stage. Suffice it to say

that if the final decision of the Supreme Court in the

aforementioned Special Leave Petition referred to in

Ext.P14 affects the petitioners also, then obviously it is

open to the Government to take action after issuing

notice.

10. Petitioners also challenged Exts.P15, P17 and P18.

In so far as the conditions in Ext.P15 are concerned, I am

of the view that no interference is warranted. In so far

W.P.(C).19206/2007 and Connected
Cases 9

as time bound higher grades are concerned, I do not

think there is anything illegal in the stipulation that the

date of re-option should not extend beyond the date of

the specific pay revision. As a matter of fact, I do not

think that the petitioners will be aggrieved by Ext.P15. I

do not therefore find any grounds to interfere with

Ext.P15. In so far as Exts.P17 and P18 are concerned,

suffice it to say, that enforcement of the same shall be

subject to the findings which are already made as

regards the conditions in Ext.P13 and the enforceability

of the same as such.

11. In the result writ petitions are disposed of in the

following terms.

(i). Petitioners shall be entitled to the actual

benefit of the revision of scale of pay from 90-190

to 100-210 in the light of the directions given in

Ext.P2 and similar judgments.

(ii). Conditions contained in Ext.P13 shall not be

enforced against the petitioners in the matter of

W.P.(C).19206/2007 and Connected
Cases 10

considering their re-options which they would have

submitted consequent upon Ext.P3.

(iii). Re-option submitted by the petitioners

pursuant to Ext.P3 shall be re-considered in the

light of the findings herein issued and

consequential benefit shall be granted within a

period of three months from the date of receipt of a

copy of this judgment.

(iv). The declaration as regards Exts.P14 and P15

shall govern the petitioners.

(v). Exts.P17 and P18 circulars shall be enforced

only subject to the directions issued above as

regards Ext.P13.

There will be no orders as to costs.

V.GIRI,
Judge

mrcs

W.P.(C).19206/2007 and Connected
Cases 11