High Court Kerala High Court

S. Jayakumaran Nair vs State Of Kerala on 30 October, 2007

Kerala High Court
S. Jayakumaran Nair vs State Of Kerala on 30 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 358 of 2007(P)


1. S. JAYAKUMARAN NAIR, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE PRINCIPAL SECRETARY TO GOVERNMENT

3. ACCOUNTANT GENERAL OF KERALA, A & E,

4. THE DIRECTOR OF COLLEGIATE EDUCATION

                For Petitioner  :SRI.T.P.DEYANANTHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/10/2007

 O R D E R
                           S.SIRI JAGAN,J
               ======================
                       W.P.(C).No.358 of 2007
              =============-===========
              Dated this the 30th day of October, 2007


                             JUDGMENT

The petitioner retired as Selection Grade Lecturer in

Politics from a College under the N.S.S Corporate Management

on 31.03.1997. The Petitioner’s actual date of superannuation

was 30.11.1996. But he continued in service up to 31.03.1997

by virtue of Rule 60(c) of the Kerala Service Rules. Earlier an

issue arose as to whether the benefits of pay revision declared

with effect from 1.03.1997 could be extended to those teachers

who continued in service beyond 01.03.1997 by in tone of Rule

60(c) although their actual date of superannuation fell before

1.03.1997. This Court and Supreme Court upheld the right of

such teachers for pay revision benefits, increments etc. The

petitioner is seeking that benefit in this writ petition based on

the decision of this Court as well as that of the Supreme Court

upholding such rights. In the above circumstances the petitioner

seeks the following reliefs:

i) “to issue a writ of certiorari or any other writ or order calling

for details relating to Ext.P11 and examine the legality,

W.P.(C).No.358/2007
2

propriety and constitutionality and quash the same.

ii)to issue a writ of mandamus or any other writ or order

directing the 2nd respondent to pass orders granting enhanced

rate of commuted value of pension and DCRG at the revised

rate of pension with interest from the date that it had become

due;

iii)to declare that the petitioner is entitled to enhanced rate of

commuted value of pension and DCRG at the revised rate of

pension with interest after the date of his retirement on

31.3.1997.

iv)to direct the 2nd and 3rd respondents to release the pensionary

benefits with penal interest from the date of retirement to till

the date of its payment:”

The learned Government Pleader submits that by S.R.O

No.591/2006, Rule 60(c) was amended with retrospective effect

from 15.05.1986, laying down that persons continuing in service

by virtue of Rule 60(c) beyond their actual date of

superannuation would not be entitled to benefit of pay revision if

they attained age of superannuation before the date of effect of

pay revision. The Government Pleader submits that in view of

amendment with retrospective effect the petitioner is not

entitled to the reliefs prayed for. Since there is no challenge

against the said Government Order, I am satisfied that the

W.P.(C).No.358/2007
3

petitioner is not entitled the reliefs prayed for, accordingly the

writ petition is dismissed.

S.SIRI JAGAN, JUDGE
dvs