High Court Kerala High Court

P.P. Lakshmi vs The State Of Kerala on 28 February, 2007

Kerala High Court
P.P. Lakshmi vs The State Of Kerala on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6453 of 2007(R)


1. P.P. LAKSHMI, HEAD NURSE,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER

                For Petitioner  :SRI.K.SHRIHARI RAO

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :28/02/2007

 O R D E R


                              K.K.DENESAN, J.

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

                        W.P.(C) No.6453 of 2007 &

                     W.P.(C) Nos.2970 & 3187 of 2006

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

             Dated, this the   28th day of  February,  2007


                                  JUDGMENT

This batch of writ petitions raises an identical question.

Hence they are disposed of by this common judgment.

2. The petitioners availed leave without allowances coming

either within the purview of Appendix XII(A) or Appendix XII(C)

of the Kerala Service Rules. The former is availed for taking up

employment abroad and the latter for going abroad to join the

spouse. Petitioners availed such leave even before they

completed the period of probation in the respective categories of

posts. Hence their service conditions will have to be regulated in

terms of Rule 5 contained in Appendix XII(A) and Appendix XII

(C) of the Kerala Service Rules, as the case may be. It would

appear that despite the provisions contained in the Kerala Service

Rules the Government issued G.O.(P) No.616/2003/Fin. dated

19th November, 2003 saying that those who availed leave

without allowances under Appendix XII(A) before completion of

W.P.(C) No.6453/2007, etc. 2

probation in a grade need not forfeit their seniority and that their

seniority will be protected. It was also stated in the above order

that same treatment will be given to those who are covered by

Appendix XII(B) and Appendix XII(C) of the Kerala Service Rules

as well. Subsequently the Government on realising that

Government order dated 19.11.2003 will not stand the test of law

cancelled that order by G.O.(P) No.39/2005/Fin. dated

20.1.2005. Ext.P5 produced in W.P.(C) No.6453 of 2007 shows

that Government has reviewed the order dated 19.11.2003 and

the said order was cancelled with effect from 19.11.2003.

3. Challenging the above order of the Government

cancelling its own previous order and claiming that the petitioners

are entitled to count their original seniority on re-entry in service

after availing leave without allowances, these writ petitions have

been filed.

4. The scope and ambit of Rule 5 of Appendix XII(A) as

also Appendix XII(C) have been considered by this Court in Shaji

Lukose v. State of Kerala and others (I.L.R. 2007 (1) Kerala

543 = 2007 (1) KLT 679). The ratio of the decision is against the

petitioners in these writ petitions. In the light of the legal

W.P.(C) No.6453/2007, etc. 3

position discussed in the above judgment, the order passed by

the Government cancelling the Government order dated

19.11.2003 is valid and sustainable. The writ petitions are

therefore liable to be dismissed. Hence I do so.

K.K.DENESAN,

JUDGE

vns