High Court Kerala High Court

S.Raveendran vs State Of Kerala on 31 January, 2011

Kerala High Court
S.Raveendran vs State Of Kerala on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16150 of 2008(V)


1. S.RAVEENDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/01/2011

 O R D E R
                              S.SIRI JAGAN, J

                  -------------------------------------------

                      W.P.(C).No. 16150 of 2008

                  --------------------------------------------

              Dated this the 31st day of January, 2011


                                JUDGMENT

Petitioner entered service as PD Teacher on 26.9.1972. He was

promoted as Headmaster on 23.5.1981, pursuant to which, he joined

duty on 1.6.1981.

2. The petitioner’s grievance in this Writ Petition is that

Headmaster’s scale has not been given to the petitioner on the ground

that he has not completed 15 years of service as required under Rule 1

of Chapter XXVI of the Kerala Education Rules. According to the

petitioner, that Rule is not applicable to the petitioner in so far as the

petitioner was promoted as Headmaster prior to 18.9.1988. A Division

Bench of this Court, in Annet D’ Cunha v. State of Kerala (2004 (1)

KLT 161), has held that Rule 1 of Chapter XXVI of KER is not

applicable retrospectively and those Headmasters who were appointed

prior to 8th September, 1988 are entitled to the scale of pay of

Headmasters even if they are not having 15 years’ service. The

petitioner points out that relying on the said finding of the Division

Bench, this Court has allowed O.P.No.17475 of 1999, pursuant to

which, Exhibit P1 order has been passed in favour of a similarly

situated Headmaster granting Headmaster’s scale to him. Despite a

WP(C).16150/08 2

judgment of this Court, by Exhibit P5 order, the petitioner has been

denied the said benefit. The petitioner challenged Exhibits P3 and P5

seeking the following reliefs:

“i) issue a writ of certiorari, or any other appropriate

writ order or direction, calling for othe records

leading to Ext.P3 and P5 and quash the same;

ii) declare that the petitioner is entitled for the scale

of pay of Headmaster with effect from 1.6.1981

with all consequential benefits;

iii) to grant such other and further reliefs as this

Hon’ble Court may deem just and proper in the

circumstances of the case.”

3. I have heard the learned Government Pleader also.

4. The learned Government Pleader does not dispute the fact

that the issue involved is covered by the decision rendered in Annet

D’ Cunha’s case (supra). His contention is that, that decision does not

take into account another Government Order, which was issued on 18th

November, 1980. I cannot countenance that contention insofar as I am

bound by the Division Bench decision. If the Government does not

agree with the said decision, they have to take the same in appeal

appropriately. In so far as the Division Bench decision is there and

pursuant to that Division Bench decision, identically situated persons

have been given the benefit by the Government themselves, the

Government cannot now take the contention that in view of some

WP(C).16150/08 3

other Government order the petitioner is not entitled to the said

benefit.

Accordingly, this Writ Petition is allowed and it is declared that

the petitioner is entitled to the scale of pay of Headmaster with effect

from 1.6.1981 with all consequential monetary and other benefits.

Orders in this respect shall be issued and arrears shall be disbursed to

the petitioner as expeditiously as possible, at any rate, within two

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

S.SIRI JAGAN, JUDGE
vgs