High Court Kerala High Court

Pearlvy.A.George vs State Of Kerala Rep. By Its … on 11 November, 2008

Kerala High Court
Pearlvy.A.George vs State Of Kerala Rep. By Its … on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32201 of 2008(H)


1. PEARLVY.A.GEORGE, L.D.CLERK,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY ITS SECRETARY,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.DEEPU THANKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/11/2008

 O R D E R
                          ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = = =
                  =W.P.(C) = = = = = = = = = = =
                             No. 32201 OF 2008 H
                     = = =


              Dated this the 11th day of November 2008


                            J U D G M E N T

Ext. P1 is a circular issued by the 1st respondent exempting

those who were appointed as Clerks prior to 19.11.1994 from

acquiring test qualification for the purpose of availing of benefits

such as higher grades. Petitioner submits that on the basis that she

had completed 10 years service and in view of Ext.P1, being eligible

for the first higher grade, submitted Ext. P2 statement of fixation of

pay. That was returned by Ext. P3. In the meanwhile by Ext. P5

circular dated 26.12.2007 the Government cancelled Ext. P1. It is at

that stage, this writ petition has been filed seeking a direction to the

3rd respondent to disburse the arrears of salary as fixed in Ext. P2

on the basis of Ext. P1.

2. Admittedly, though in Ext. P2, the benefit of Ext. P1

exempting those appointed as Clerks prior to 19.11.1994 from

acquiring test qualification, is claimed by the petitioner, Ext.P1 has

W.P.(C) No.32201 OF 2008

– 2 –

been cancelled by the Government as per Ext.P5. If that be so,

once the benefit of exemption has been cancelled no employee can

claim any right on the basis of the cancelled order. Therefore, at

this stage, it will not be proper for this Court to direct that

irrespective of the cancellation of Ext. P1, the petitioner should be

extended the benefit thereof.

3. Learned counsel for the petitioner submits that prior to

the issuance of Ext. P5, certain employees have been given the

benefit of Ext. P1. Even if the said submission is true, this Court will

not be justified in directing that for the sake of parity the

Government should continue to extend the benefit of an order

which stands cancelled, I am not persuaded to grant the direction

sought for.

4. Writ petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
jan/-