High Court Kerala High Court

P.Savithri vs State Of Kerala on 15 March, 2010

Kerala High Court
P.Savithri vs State Of Kerala on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 122 of 2005(M)


1. P.SAVITHRI, H.S.A.,
                      ...  Petitioner

                        Vs



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

2. THE ACCOUNTANT GENERAL (A & E),

3. THE DY.DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/03/2010

 O R D E R
                              S.SIRI JAGAN, J.
                      ==================
                        W.P.(C).No. 122 of 2005
                      ==================
                 Dated this the 15th day of March, 2010
                              J U D G M E N T

The petitioner entered the General Education Service of the

Government of Kerala, as UPSA on 15.11.1972. She was promoted as

H.S.A. in 1994. The petitioner became entitled to Senior Grade on

completion of 20 years, with effect from 1.4.1995. On 28.7.1994,

the petitioner submitted a re-option for coming over to the senior

grade with effect from 15.7.1995. Apparently, this re-option was

accepted and pay was fixed on the basis of that option. Later on, the

audit party found out that the petitioner could not have filed any re-

option on 28.7.1994 in respect of her senior grade, which fell due only

on 1.4.1995. Therefore, Ext.P3 audit objection was raised, which reads

thus:

“XLIX. Smt.P.Savithri, H.S.A (SKT), Government. H.S.Erumapeety.

The pay of the teacher in 1992 pay Revision was fixed at Rs.2000
from 1.7.93 in the scale of Rs.1520-2660 and subsequent increment
were granted as shown below;

      Increment on 1.7.94                   Rs.
                                            2050
                                               10
                  1.7.95                    2100

                                               20

She had exercised re-option on 28.7.94 for senior Grade from
1.7.95 in the pre-revision scale of Rs.1330-2555 and for 1992 pay
Revision from the same date. She had refunded Rs.4776 on 21.10.99
towards excess salary drawn from 1.7.93 – 30.6.94.

The repotion was accepted and the fixation of pay was modified
with monetary benefit from 1.7.95 as shown below.

w.p.c.122/05 2

Rs.

20 year Grade from 1.7.95 in the
scale of Rs.1330-2555 2150
1992 Pay Revision from 1.7.95.

in the scale of Rs.1640-2900 2360

The teacher was eligible for filing option/re-option to the grades
within 3 months from the date of its accrual. As the grade in this case
was due only from 31.3.95, there was no provision to opt/reopt the grade
on 28.7.94. So the sanction of the grade based on the reoption was not
in order.

The details of the pay due, pay allowed etc. were as follows:

                                                Pay due             Pay allowed

       Pay as on 1.7.95 in the scale
       of Rs.1640-2900                          2180                2360

       Increment on 1.7.96                      2240                2420

                           1.7.97               2300                2480

                                                                      40
       1997 Pay Revision from 1.7.97
       in the scale of Rs.5500-9075             6800                7500
       increment on 1.7.98                      6975                7675
                       1.7.99                   7150                7850

The case may be reviewed and its result intimated.”

The petitioner is challenging the same.

2. According to the petitioner, although the petitioner

submitted a re-option on 28.7.1994, her pay in the senior scale was

fixed only with effect from 1.7.1995 and therefore, there is nothing

illegal in the re-option having been accepted. The petitioner, therefore,

seeks the following reliefs:

“a) To issue a writ in the nature of certiorari quashing Ext.P3 objection
or in the alternative to declare the same as illegal and
unenforceable.

b) To issue a writ order or direction declaring that the P1 notice and
the consequent re-fixation of pay as in Ext.P2 are proper and valid

w.p.c.122/05 3

and that the petitioner is entitled for all the benefits following out
of the same.”

3. The learned Government Pleader submits that nobody can

submit an option or re-option for 20 year higher grade which fell due

on 1.4.1995 on any date prior to 1.4.1995. Here, the petitioner has

submitted a re-option for coming over to the senior grade scale on

28.7.1994, which could not have been accepted at all, is his

submission. Therefore, according to him, the audit objection is

certainly valid and proper.

4. I have considered the rival contentions the parties.

5. Admittedly, the petitioner is entitled to 20 year senior

grade only with effect from 1.4.1995. Therefore, she could not have

exercised option, (if at all that option was permissible at all, which

itself is doubtful, since option is prescribed only for pay revision and

not higher grade) that could have been only on 1.4.1995 or thereafter.

Here, admittedly the petitioner submitted her re-option on 28.7.1994,

nine months’ prior to the petitioner becoming eligible for 20 year

higher grade. The same is clearly not permissible. Therefore, there is

nothing wrong in the audit objection. Consequently the writ petition

lacks merits and accordingly, the same is dismissed.

Sd/-

sdk+                                                    S.SIRI JAGAN, JUDGE
          ///True copy///


                                P.A. to Judge

w.p.c.122/05    4