High Court Kerala High Court

Rajalakshmi.T.K. vs State Of Kerala Rep.By The … on 30 September, 2009

Kerala High Court
Rajalakshmi.T.K. vs State Of Kerala Rep.By The … on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 9881 of 2002(B)


1. RAJALAKSHMI.T.K., W/O.PANKAJAKSHAN,
                      ...  Petitioner
2. SALY LUCKOSE, JUNIOR PUBLIC HEALTH
3. NASEE,A T.P., JUNIOR PUBLIC HEALTH
4. SUJATHA G., JUNIOR HEALTH NURSE,
5. SUBAIDA T., JUNIOR HEALTH NURSE,

                        Vs



1. STATE OF KERALA REP.BY THE SECRETARY TO
                       ...       Respondent

2. THE DIRECTOR OF MUNCIPAL ADMINISTRATION,

3. THE SECRETARY, KOZHIKODE CORPORATION.

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.K.P.G.MENON, SC, KOZHIKODE CORPN.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/09/2009

 O R D E R
                            S.SIRI JAGAN, J.
                     ==================
                         O.P.No. 9881 of 2002
                     ==================

             Dated this the 30th day of September, 2009

                             J U D G M E N T

The petitioners are Junior Public Health Nurses working in the

Corporation of Calicut. Originally the Junior Public Health Nurses Grade

II in the Municipal Common Service and the Junior Public Health

Nurses Grade II in the Health Service Department had different scales

of pay in so far as the scale of pay of the nurses in the Municipal

Common Service was only Rs.845-1370 whereas that of the nurses in

the Health Service Department was Rs.905-1490. At some point of

time, that was equalised and prior to the pay revision with effect from

1.3.1997, by G.O (P).No.3000/98/Fin. dated 25.11.1998, both were

drawing the same scale of pay. Subsequently, pursuant to the pay

revision order, the scale of pay of both were revised as Rs.3590-5400.

But at the same time, the Junior Health Nurses Grade II working in the

Ayurveda colleges were given a higher scale of pay of Rs.4000-6090.

Subsequently, by Ext.P3 order dated 6.10.1999, the Junior Public

Health Nurses Grade II of the Health Service Department were also

given the scale of pay of Rs.4000-6090 with effect from 1.3.1997. But

the said scale of pay was not sanctioned to the Junior Public Health

Nurses Grade II in the Municipal Common Service. The petitioners and

others represented to the Government and the Government, by Ext.P4

order, revised the scale of pay of Junior Public Health Nurses Grade II

2

in the Municipal Common Service also as Rs.4000-6090 from Rs.3590-

5400. However, unlike in the case of Nurses in the Health Service

Department, who were given the revised scale with effect from

1.3.1997, this was given to the petitioners only with effect from

1.1.2001. The petitioners challenge that part of Ext.P4 wherein the

date of coming into force of the revision of their scale of pay was

confined to 1.1.2001. The petitioners submit that this is discriminatory

in so far as the duties and functions and other service conditions of

Junior Public Health Nurses Grade II of the Health Service Department

and those of the Municipal Common Service is the same and there is

no reason to treat them differently in the matter of revision of scale of

pay. The petitioners, therefore, seek the following reliefs:

“a) issue a writ of certiorari or any other appropriate writ, order or
direction, calling for the records leading to Ext.P7 and quash the
original of the same.

b) issue a writ of mandamus or any other appropriate writ, order or
direction of respondents to give effect to Ext.P4 w.e.f 1.3.97 and to
pay consequential benefits to the petitioners including arrears as
expeditiously as possible.

c) declare that the petitioners are entitled to get the benefit of Ext.P4
from 1.3.97 as done in the case of Junior Public Health Nurses
Grade II in Health Service Department vide Ext.P3, since they are
similarly situated.”

2. A counter affidavit has been filed by the 1st respondent

justifying the action of the Government. According to the 1st

respondent, the Government was perfectly justified in fixing the date

of 1.1.2001 as the date of effect of the revised scale of pay to the

3

Junior Public Health Nurse Grade II, in so far as that benefit was given

to them only subsequently.

3. I have considered the rival contentions of the parties.

4. I am unable to understand the logic of the contentions of

the 1st respondent. Admittedly prior to 1997 pay revision nurses in

both Departments were having the same scale of pay. In fact originally

in the 1997 pay revision also, both were given the very same scale of

pay of Rs.3590-5400 with effect from 1.3.1997. Subsequently by

Ext.P3, the scale of pay of the nurses of the Health Service

Department alone was revised as Rs.4000-6090. At that time itself

there was no reason why the scale of pay of Junior Public Health

Nurses of the Municipal Common Service should not also have been

revised as Rs.4000-6090 on par with that of the Health Service

Department Nurses. As is the wont of the Government, the

Government grants benefits only to those people who clamour for the

same. Therefore, the Nurses of the Municipal Common Service also

had to clamour for it and they were also granted the same. Ext.P4

dated 15.1.2001 was issued with a condition that it shall come into

force only with effect from 1.1.2001. I am unable to find any logic as

to why these nurses in the two separate departments should be

treated differently in the matter of date of coming into force of the

revised scale of pay. When identically situated persons are given the

4

benefit given to one later than the other, both should be given with

effect from the very same date. When Nurses of Health Service

Department were given the benefit of the scale of pay of Rs.4000-

6090 with effect from 1.3.1997, I find absolutely no logic in granting

the same scale of pay to Nurses of Municipal Common Service only

with effect from 1.1.2001. It is not as if the Government is giving a

concession to Nurses of the Municipal Common Service. They were

also given the same scale of pay because they were entitled to such

parity with nurses of the Health Service Department. That was a

recognition of their right. Then that right should be with effect from the

very same date on which date that right was given to the Nurses of the

Health Service Department. Therefore, I hold that pursuant to 1997

pay revision the petitioners are also entitled to revised scale of pay of

Rs.4000-6090 with effect from 1.3.1997 as in the case of Junior Public

Health Nurses Grade II of the Health Service Department. Orders in

this regard shall be passed by the 1st respondent and arrears disbursed

to the petitioners as expeditiously as possible, at any rate, within two

months from the date of receipt of a certified copy of this judgment.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE

         ///True copy///


                              P.A. to Judge

5

     S.SIRI JAGAN, J.

==================

 O.P.No. 9881 of 2002-B

==================




     J U D G M E N T


  30th September, 2009