High Court Kerala High Court

State Of Kerala vs K.C. Gangadharan Nair on 19 June, 2009

Kerala High Court
State Of Kerala vs K.C. Gangadharan Nair on 19 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1772 of 2006(C)


1. STATE OF KERALA,
                      ...  Petitioner
2. THE ACCOUNTANT GENERAL (A & E),

                        Vs



1. K.C. GANGADHARAN NAIR,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.NIDHI BALACHANDRAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :19/06/2009

 O R D E R
       K. BALAKRISHNAN NAIR & C.T. RAVIKUMAR, JJ.

              ------------------------------------
                    W.A. No.1772 of 2006
              ------------------------------------
           Dated, this the 19th    day of June, 2009

                           JUDGMENT

Balakrishnan Nair, J.

The respondents in the writ petition are the

appellants. The brief facts of the case are as follows:

2. The writ petitioner/respondent herein joined the

Revenue Department as peon on 10.9.1975. He retired from

service on 29.2.2000 while working in the post of Upper

Division Clerk from the Munsiff-Magistrate Court, Perambra.

Before his entry in service in 1975, the respondent has worked

as L.D.C. on provisional basis from 14.10.1969 to 31.12.1969.

After his retirement, respondent preferred Ext.P1

representation before the Accountant General praying that

the provisional service rendered by him from 14.10.1969 to

31.12.1969 may be reckoned as qualifying service for

computing pensionary benefits. As per Ext.P2, the Accountant

General called for the service records for taking a decision on

his representation. Thereafter, by Ext.P3 dated 9.1.2001, the

W.A. No.1772 of 2006 – 2 –

Accountant General’s Office rejected his representation. The

reason given was that the provisional service rendered by him

mentioned above has not been reckoned for granting

increments. Feeling aggrieved by Ext.P3, this writ petition was

filed. The petitioner relied on Exts.P4 and P5 Government

orders in support of his claim. Learned Single Judge allowed

the writ petition holding that all provisional service prior to

1.1.1994 is liable to be counted for pensionary benefits.

Feeling aggrieved by the said direction, this writ appeal is

filed.

3. We heard the learned Government Pleader for

the appellants. He pointed out that Ext.P4 Government Order

provides that provisional service rendered with or without

break up to 30.9.1994 which qualifies for earning increments in

terms of Government Decision No.2 under Rule 33, Part I,

K.S.R. will be reckoned as qualifying service. Learned

Government Pleader submitted that the service rendered by

the petitioner/respondent as L.D.C. in 1969 for about 3

months was not reckoned for grant of increments and could not

W.A. No.1772 of 2006 – 3 –

have been reckoned for increments also. Decision NO.2 under

Rule 33 which enables reckoning of provisional service for

grant of increments has been deleted by Ext.P6 with effect

1.10.1995. According to the learned Government Pleader,

going by the Decision No.2 under Rule 33 of Part I, KSR, the

claim of the petitioner is unsustainable.

4. It is common ground that provisional service

rendered before 1994 could be reckoned for grant of

pensionary benefits provided the said service qualifies for

increment as provided in Decision No.2 under Rule 33 of Part I,

K.S.R. which remained in force up to 30.9.1994. The said

decision reads as follows:

“Government Decision No.2:

Provisional service on regularisation

with or without break in the same category or

post will be treated as officiating service ab

initio for the limited purpose of granting of

increments. Provisional service followed by a

regular appointment with or without break in

the same category of post will also be treated

as officiating service ab initio for the limited

W.A. No.1772 of 2006 – 4 –

purpose of granting of increments.

The term ‘same category’ of post for the

purpose denotes posts satisfying the following

conditions:-

(i) The posts should carry the same or
identical scale of pay.

(ii) The qualification and method of
appointment should be the same.

(iii) The post should fall in the same
service.

The above decision shall be deemed to

have come into force with effect from

1.11.1956 but the monetary benefit thereof

will be admissible only with effect from

24.7.1967.”.

5. Going by the above decision, we have no doubt

in our mind that the relevant provisional service does not

qualify for increment. The petitioner drew his first increment in

the post of peon. His provisional service was in the post of

L.D.C. Those posts were always carrying different scales of

pay and qualification for those posts are also different. In

view of the above position, the provisional service of the

W.A. No.1772 of 2006 – 5 –

petitioner cannot be counted for granting increment. If that be

so, the same cannot be reckoned for grant of pensionary

benefits also.

In the result, the writ appeal is allowed. The

judgment under appeal is reversed and the original petition is

dismissed.

Sd/-

K. BALAKRISHNAN NAIR,
JUDGE.

Sd/-

C.T. RAVIKUMAR,
JUDGE.

DK.

(True copy)