High Court Kerala High Court

S.Jamaludeen Kutty vs Asst.Excise Commr.Kollam on 12 January, 2009

Kerala High Court
S.Jamaludeen Kutty vs Asst.Excise Commr.Kollam on 12 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 21292 of 1999(I)



1. S.JAMALUDEEN KUTTY
                      ...  Petitioner

                        Vs

1. ASST.EXCISE COMMR.KOLLAM
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/01/2009

 O R D E R
                            S.SIRI JAGAN, J.

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

                        O.P.No.21292 of 1999

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

              Dated this the 12th day of January, 2009

                            J U D G M E N T

After putting in broken periods of service as an aided LP school

Assistant, for the periods from 16.7.1981 to 9.6.85, the petitioner

joined the Education Department of the Government of Kerala as a PD

teacher on 10.6.1985, on being advised by the PSC for the purpose.

Subsequently, the petitioner was advised by the PSC and appointed as

Excise Guard and for joining that post, the petitioner was relieved from

duty of the Education Department by Ext.P1 order dated 30.1.1992.

The petitioner submitted an application seeking higher grade taking

into account the past service as a teacher, which was rejected by

Ext.P3 on the ground that since the scale of pay of the PD Teacher was

higher than that of the Excise Guard, the same cannot be considered

for the purpose of grant of higher grade in the post of Excise Guard.

Thereafter, the petitioner requested for reversion to the parent

Department as a PD Teacher. The same was allowed by Ext.P8. In that

order it was specifically stated that the petitioner will get all service

benefits like increment, promotion etc. had he continued in the

General Education Department as a PD Teacher. Thereafter, the

petitioner was promoted as Headmaster on 5.8.2005. Consequently

the petitioner’s pay at various stages was fixed by Ext.P10 order. In

o.p.21292/99 2

the same, time bound grade promotion for 10 years as well as as time

bound grade promotion for 18 years were sanctioned. Fixation of pay

under Rule 28A in the post of Headmaster was also sanctioned.

However, in Ext.P10 order, it has been stated that arrears of pay will

be paid only from 18.5.2005. The petitioner submits that this is illegal

and unsustainable. According to the petitioner, after having fixed the

petitioner’s pay at various stages including time bound grade

promotions for 10 years and 18 years, arrears of pay cannot be

restricted from 18.5.2005. (Although the petitioner originally filed the

original petition against orders rejecting the higher grade, because of

subsequent developments, he amended the original petition and he

now confines his relief only for the arrears of monetary benefits also

pursuant to Ext.P10).

2. Although a statement has been filed, the same was filed

prior to the amendment of the original petition challenging Ext.P10

order. No counter affidavit has been filed in respect of the claim of the

petitioner for arrears of salary in accordance with Ext.P10 pay fixation

order.

3. I have heard the counsel for the petitioner.

4. After having fixed the pay of the petitioner at various

stages granting time bound grade promotions also, on the basis of

Ext.P8, I do not find any reason to restrict arrears of pay from

o.p.21292/99 3

18.5.2005. No reason for the same is also mentioned in Ext.P10.

Therefore, that part of Ext.P10, whereby arrears of pay pursuant to

the fixation of pay by Ext.P10 is restricted from 18.5.2005 is hereby

quashed. The respondents are directed to pass revised orders in

accordance with the above directions and pay to the petitioner the

arrears of salary on account of Ext.P10 fixation from the respective

dates from which pay has been so fixed, as expeditiously as possible,

at any rate, within two months from the date of receipt of a certified

copy of this judgment.

The original petition is disposed of as above.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE


               ///True copy///




                               P.A. to Judge

o.p.21292/99    4




                        S.SIRI JAGAN, J.

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

                    O.P.No.21292 of 1999-I

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




                        J U D G M E N T


                     12th January, 2009