High Court Kerala High Court

State Of Kerala vs P.K.Zainudeen on 9 July, 2007

Kerala High Court
State Of Kerala vs P.K.Zainudeen on 9 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1238 of 2007()


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE ASSISTANT EDUCATIONAL OFFICER,

                        Vs



1. P.K.ZAINUDEEN, UPPER DIVISION CLERK,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/07/2007

 O R D E R


                               K.S.Radhakrishnan

                                            &

                               Antony Dominic, JJ.

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

                             W.A.No.1238 of 2007

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


                  Dated this the 9th  day of July, 2007.


                                     JUDGMENT

Antony Dominic,J.

Writ Petition was filed by the first respondent praying for a

direction to the appellants to grant the time bound first higher grade

with effect from 16.9.1985, the second time bound higher grade with

effect from 3.1.1995 and third higher grade with effect 3.1.1998.

Writ Petition was allowed by a learned single Judge following the

judgment in the case of K.S.R.T.C. v. Noorudeenkutty – 2005(3)

K.L.T. 504. Aggrieved by the same, the respondents have come up

with this appeal.

2. First respondent had joined duty in the Education Department

WA 1238/07 -: 2 :-

as L.D.C. on 3.1.1975 and availed of leave without allowance for the

period from 17.8.1978 to 18.8.1983 for taking up employment abroad.

Ext.P1 is the Government Order sanctioning such leave. It is clear

from Ext.P1 that the leave so granted was subject to the conditions in

G.O.(P) No.274/70/Fin dated 29.4.1970, G.O.(P) No.65/76/Fin dated

25.2.1976 and the guidelines issued in circular

No.117546/SD3/76/GAD dated 19.5.1977 and subject to further

conditions that the period of leave would not count for pension or any

other service benefits and this fact was recorded in his service book.

The period of leave was thereafter extended till 18.8.1988 and before

the expiry of the said period, first respondent re-joined duty on

3.11.1986. Thereafter, he claimed that the aforesaid period of leave

should be reckoned for sanctioning time bound higher grades and this

was considered by the appellants and by Ext.P7 order, he was

informed that the period of leave availed of by him for employment

abroad would not be reckoned for granting higher grades and that he

was eligible for higher grade excluding the period of leave without

allowance availed of by him. Original Petition was therefore filed to

quash Ext.P7 and also for other reliefs mentioned above.

3. Appellants contended that while granting leave without

allowance, it was clarified by the Government in Ext.P1 order that the

WA 1238/07 -: 3 :-

period of leave would not count for pension or any other service

benefits. Further it was contended that the claim for higher grade was

a service benefit which had been specifically excluded in Ext.P1 and

therefore the first respondent could not claim the same. It was also

contended referring to Annexure A 1 G.O.(Ms) No.68/72/G.Edn. dated

2.5.1972 that Government had ordered that leave on loss of pay which

was sanctioned on specific condition that it would not count for pension

as well as for sanctioning higher scales of pay. Government Pleader

also made reference to Annexure A2, G.O.(P) No.828/81(397)/Fin

dated 9.12.1981 whereby, Government had clarified that except the

leave without allowances availed of by the officers for taking up

appointments outside Government service and also that availed of by

female officers for accompanying their husbands abroad, all other

kinds of leave without allowances will be reckoned as qualifying service

for computing the 13 years service for grade promotion.

4. Counsel for the petitioner also made reference to Ext.P2

Government Order dated 29th April, 1970, which provides that leave

without allowance, if any, granted will not be counted for pension and

according to him, it is reiterated in Ext.P3 dated 19.5.1977 also. He

would therefore contend that in the light of Exts.P2 and P3

Government Orders the condition in Ext.P1 that the period of leave will

WA 1238/07 -: 4 :-

be excluded for any other service benefits is of no consequence in as

much as what is not allowed to be excluded by rules, could not have

been excluded by a Government Order. Counsel also made reference

to the decision of this Court reported in K.S.R.T.C. v.

Noorudeenkutty – 2005(3) K.L.T. 504.

5. We have heard counsel on either side and have considered

their submissions. Reference to Ext.P1 would show that specific

provision has been made therein that the period of leave without

allowance availed of by the petitioner would not count for pension or

any other service benefits. The purport of the expression “any other

service benefits”, has come up for consideration before this Court in

the case of Dr.Krishna Pillai v. State of Kerala – 1988 (2) K.L.T.

106. That was a case in which leave without allowance was granted,

with an identical condition and dealing with a claim made for

reckoning the period for promotion, this Court held as follows:

“Having regard to the express conditions imposed at

the time of granting leave as incorporated in Ext.P1 which

we have extracted above, it is clear that the period during

which the appellant was on leave for taking up

employment abroad cannot count for ‘increment, pension

or any other service benefits’. The expression ‘any other

service benefits’ includes the benefit of service rendered

during the period of absence. Hence on the language of

WA 1238/07 -: 5 :-

Ext.P1 it is obvious that the appellant having secured leave

subject to certain conditions after having taken advantage

of the said order Ext.P1 cannot now turn round and try to

wriggle out of the conditions that were imposed by Ext.P1

of denying him the service benefits during the period of his

absence.”

Following the said judgment of the Division Bench, another Division

Bench of this Court in the case of Secretary to Government v.

Jayaprakash – 2004(2) K.L.T. SN. 16 held as follows:

“Leave without allowances was granted to the

respondent for five years subject to the condition that the

period of leave will not count for pension or any other

service benefit. In view of this express condition imposed

at the time of granting leave, as incorporated in Ext.P1, we

have no doubt in our mind that the period during which the

respondent was on leave for taking up employment abroad

cannot count for “pension or any other service benefits”.

The period spent on leave without allowances shall be

treated as ‘dies non’ for all kinds of service benefits

including pension. When the leave period is excluded, it is

clear that the respondent completed 25 years of service

only in March 2002. In this view of matter, he was not

eligible at the time when the select list was prepared by

the Departmental Promotion Committee in November

2000. No fault can, thus, be found with the action of the

appellants in not including the name of the respondent in

the select list.

WA 1238/07 -: 6 :-

In the light of these two judgments rendered by two Division Benches

of this Court, we are of the view that the petitioner is not entitled to

claim that the period spent by him on leave without allowance should

be reckoned for granting higher grade or any other purpose.

6. Judgment of this Court in K.S.R.T.C. v. Noorudeenkutty

2005(3) K.L.T. 504 is clearly distinguishable on facts. It is not clear

whether a condition that the period will be excluded for any other

service benefits was incorporated in the order granting leave in that

case. A contention to that effect was also seen not raised before the

Division Bench. Noorudeenkutty’s Case is therefore of no assistance

to the first respondent. Further, the first respondent has also not

raised any prayer in the Writ Petition seeking to challenge the

conditions incorporated in Ext.P1. Since leave without allowance was

granted by Ext.P1 with the conditions mentioned above and in the

absence of any challenge to any of the conditions incorporated therein,

the first respondent is bound by the conditions in Ext.P1. In that view

of the matter also, the writ petitioner is not entitled to the reliefs

sought for.

4. For the aforesaid reasons, we hold that the first respondent is

not entitled to have the period of leave without allowance availed of by

WA 1238/07 -: 7 :-

him reckoned for the purpose of higher grade. Learned single Judge,

in our view, was not right in allowing the Writ Petition. Accordingly,

the judgment of the learned single Judge is set aside and the appeal is

allowed, without any order as to costs.

K.S.Radhakrishnan,

Judge.

Antony Dominic,

Judge.

ess 2/7