High Court Kerala High Court

T.D.Parameeswaran Unni vs The Bar Council Of Kerala on 10 November, 2009

Kerala High Court
T.D.Parameeswaran Unni vs The Bar Council Of Kerala on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29356 of 2008(T)


1. T.D.PARAMEESWARAN UNNI.
                      ...  Petitioner

                        Vs



1. THE BAR COUNCIL OF KERALA
                       ...       Respondent

2. THE STATE OF KERALA

                For Petitioner  :SRI.T.P.KELU NAMBIAR (SR.)

                For Respondent  :SRI.GEORGE THOMAS (MEVADA)

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :10/11/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) No. 29356 of 2008 – T

—————————————-
Dated 10th November, 2009

Judgment

The petitioner, an advocate by profession, was appointed

as full time Secretary of the Bar Council of Kerala with effect

from 6.4.1981 in the scale of pay of Rs.800-25-900-30-1200.

He was also entitled to dearness allowance at the applicable

rates. He held office as full time Secretary of the Bar Council of

Kerala till 30.11.1998. Thereafter, he continued on extended

service as Secretary of the Bar Council of Kerala till 31.5.1999.

2. After the petitioner was appointed as full time

Secretary of the Bar Council of Kerala, the post of Secretary of

the Bar Council of Kerala was equated with the post of

Subordinate Judge with effect from 1.4.1990 and placed in the

scale of pay of Rs.2640-85-2725-100-2925-125-3675-140-3815

as per resolution No.57/91 dated 7.4.1991 of the Bar Council

of Kerala. The Bar Council of Kerala also resolved to pay DA,

HRA and CCA admissible to Government servants from time to

time with effect from 1.4.1990. The petitioner was thereupon

W.P.(C) No.29356/2008 2

placed in the said scale of pay with effect from 1.4.1990 and

given DA, HRA and CCA admissible to Government servants

from to time. Later, by resolution No.106/95 dated

27.8.1995, the Bar Council of Kerala resolved as follows:

“Resolved that the Secretary be paid the scale of
pay of District Judge of Rs.5100-150-5700 with
admissible DA, HRA, CCA applicable to the post from time
to time with effect from 1.1.1995.”

3. The petitioner states that it was the usual practice in

the Bar Council of Kerala to implement the pay revision orders

issued by the Government from time to time and extend the

benefits flowing therefrom to the Secretary and other members

of the staff of the Bar Council of Kerala. After the Bar Council

of Kerala adopted the resolution dated 27.8.1995 referred to

above, the Government issued G.O.(P) No.3000/98/Fin. dated

25.11.1998 revising the scale of pay of Government servants.

The said revision of pay was not implemented in the case of

the Secretary of the Bar Council of Kerala since the scale of pay

of District Judge was not revised by the State Government.

However, pursuant to the decision of the Special Committee of

the Bar Council of Kerala, the revision of pay ordered by the

W.P.(C) No.29356/2008 3

Government in G.O.(P) No.3000/98/Fin. dated 25.11.1998 was

made applicable to the subordinate staff of the Bar Council of

Kerala.

4. The term of the Bar Council of Kerala that was

constituted on 28.1.1992 expired on 27.1.1997. Shortly before

the said term expired, the Bar Council of Kerala moved the Bar

Council of India seeking extension of its term by six months.

After the term of five years expired, the Bar Council of India

passed a resolution extending the term of the Bar Council of

Kerala by a period of six months. During the said period of six

months, elections were held and the Bar Council of Kerala was

re-constituted. The election thus held during the extended

term of Bar Council of Kerala was challenged in this Court

mainly on the ground that as the term of the Bar Council

expired on 27.1.1997, it ceased to have any jurisdiction to

conduct the election. The writ petition filed challenging the

election was dismissed by this Court and the decision

dismissing the writ petition was affirmed by the Division Bench

in writ appeal. It was held that the term of the Bar Council of

Kerala should be treated to have been extended by the Bar

W.P.(C) No.29356/2008 4

Council of India before the expiry of its original term. The

petitioner who moved this Court carried the matter in appeal to

the Apex Court. By judgment delivered on 16.3.1999 in Babu

Varghese v. Bar Council of Kerala (1999 (1) KLT 836 SC),

the Apex Court held that the Bar Council of Kerala constituted

on 28.1.1992 ceased to have any jurisdiction on the expiry of

its term on 27.1.1997 and that the extension of its term by the

Bar Council of India after the said date is illegal. Consequently,

the Apex Court held that the election held by the Bar Council of

Kerala during its extended term was of no consequence. The

Apex Court held that only a Special Committee appointed by

the Bar Council of India under section 8A of the Advocates Act,

1961 (hereinafter referred to as ‘the Act’ for short) could have

held the elections after 27.1.1997. The Apex Court accordingly

directed the Bar Council of India to appoint a Special

Committee as contemplated by section 8A of the Act. A

Special Committee consisting of the then Advocate General

and two members of the former Bar Council of Kerala was

accordingly constituted under section 8A of the Act.

W.P.(C) No.29356/2008 5

5. As noticed earlier, though the scale of pay of

Government servants was revised by G.O.(P) No.3000/98/Fin.

dated 25.11.1998 and the said pay revision order was

implemented in the case of the subordinate staff of the Bar

Council of Kerala, it was not implemented in the case of the

Secretary of the Bar Council of Kerala. This was for the reason

that the said Government order did not apply to judicial

officers. Shortly thereafter, the petitioner retired from service

on 30.11.1998. In the meanwhile, the First National Judicial

Pay Commission chaired by Hon’ble Mr. Justice K.Jagannatha

Shetty recommended grant of interim relief to judicial officers.

The Government of Kerala implemented the said recommenda-

tion by issuing G.O. (Ms.) No.116/98/Home dated 30.5.1998

whereby judicial officers in the State of Kerala were granted

interim relief at the rate of 35% of basic pay plus D.A. as on

1.1.1996, with effect from 1.7.1996. The petitioner, who was

placed on the scale of pay of District Judge, with admissible DA,

HRA and CCA applicable to the post of District Judge thereupon

submitted Ext.P1 representation dated 24.4.1999 before the

Chairman of the Special Committee of the Bar Council of Kerala

W.P.(C) No.29356/2008 6

requesting that as he has been placed in the scale of pay of

District Judge with admissible DA, HRA and CCA, necessary

orders may be issued implementing G.O. (Ms.)

No.116/98/Home dated 30.5.1998 with effect from 1.7.1996

and interim relief at the rate of 35% of the basic pay plus D.A.

as on 1.1.1996 may be given to him with effect from 1.7.1996

till his retirement on 30.11.1998. The Special Committee of

the Bar Council of Kerala constituted under section 8A of the

Act considered Ext.P1 representation and resolved to pay the

petitioner the sum of Rs.1,09,214/- being 35% of the basic pay

plus D.A. as on 1.1.1996 as interim relief for a period of 29

months from 1.7.1996 to 30.11.1998. Payment was also

effected by cheque dated 17.8.1999, that was sent to the

petitioner along with Ext.P2 letter dated 18.8.1999.

6. Nearly two years thereafter, State Government issued

G.O. (Ms.) No.231/01/Home dated 12.12.2001 revising the

scale of pay of judicial officers in the light of the

recommendations of the First National Judicial Pay Commission

chaired by Hon’ble Mr. Justice K.Jagannatha Shetty, with effect

from 1.7.1996. In the meanwhile, the Bar Council of Kerala was

W.P.(C) No.29356/2008 7

reconstituted after fresh elections. The petitioner thereupon

submitted Ext.P3 representation dated 24.2.2002 before the

Bar Council of Kerala claiming the benefit of G.O. (Ms.)

No.231/01/Home dated 12.12.2001, a copy of which was also

enclosed along with the said representation. In Ext.P3, the

petitioner claimed that as the scale of pay of District Judge has

been revised by the Government order dated 12.12.2001 from

Rs.5100-150-5700 to Rs.16750-400-19150-450-20500 with

effect from 1.7.1996, he is entitled to have his pay revised with

effect from 1.7.1996 and for payment of arrears together with

DA, HRA and CCA admissible to the post of District Judge as

claimed in the statement appended to Ext.P3. In Ext.P3, the

petitioner claimed payment of the total sum of Rs.2,94,532/-.

The petitioner also brought to the notice of the Bar Council of

Kerala that he was given interim relief sanctioned to District

Judges by the Special Committee of the Bar Council of Kerala

after G.O. (Ms.) No.116/98/Home dated 30.5.1998 was issued.

7. The Bar Council of Kerala considered Ext.P3

representation and referred it to a sub committee. The sub

committee conducted a hearing on 3.1.2004 in which the

W.P.(C) No.29356/2008 8

petitioner was heard. The sub committee thereafter submitted

a report to the Bar Council of Kerala wherein the committee

took the stand that Bar Council of Kerala had at its meeting

held on 19.8.2001 fixed the pay of the petitioner’s successor in

the scale of pay of Rs.12600-375-15000 with DA at 32% of the

basic pay, HRA and CCA, with effect from 1.9.2001. In the

report, one of the members of the sub committee had also

stated that the words “from time to time” occurring in the

resolution dated 27.8.1995, qualifies only the admissible DA,

HRA and CCA applicable to the post of District Judge and not

the scale of pay of District Judge and therefore, the scale of pay

of the Secretary of the Bar Council of Kerala will remain static

at Rs. 5100-150-5900 even if the scale of pay of District Judge

is later revised. The Bar Council of Kerala that met on

11.9.2004 and 9.10.2004 approved the report of the sub

committee and rejected the petitioner’s request in Ext.P3.

Ext.P4 letter dated 13.5.2005 was thereupon sent to the

petitioner enclosing a copy of the report of the sub committee

and informing him that his request has been

rejected. Aggrieved by the stand taken by the sub committee

W.P.(C) No.29356/2008 9

of the Bar Council of Kerala in its report and by the Bar Council

of Kerala which accepted it, the petitioner submitted a

representation dated 7.3.2007 pointing out the fallacy of

reasoning of the sub committee. The Bar Council of Kerala that

met on 16.9.2007 considered the said representation and

resolved to reject it. The decision taken by the Bar Council of

Kerala rejecting the representation dated 7.3.2007 was

communicated to the petitioner by Ext.P5 letter dated

6.3.2008. The petitioner thereafter sent a letter on 25.7.2008

requesting the Secretary of the Bar Council of Kerala to furnish

him the full text of the resolution adopted by the Special

Committee at its meeting held on 12.8.1999. The information

sought was furnished to the petitioner by Ext.P6 letter dated

30.7.2008 wherein the resolution adopted by the Special

Committee of the Bar Council of Kerala on 12.8.1999 granting

the petitioner interim relief with effect from 1.7.1996 pursuant

to the recommendations of the First National Judicial Pay

Commission was extracted. This writ petition was thereupon

filed challenging Exts.P4 and P5 and seeking the following

reliefs:

W.P.(C) No.29356/2008 10

“(i) declare that the writ petitioner is entitled to the
benefit of Resolution No.106/95 of the Bar Council of
Kerala, whereunder his claim for the increase in the salary
had to be conceded

(ii) issue a writ of certiorari or any other appropriate
writ, order or direction, quashing the decisions of the Bar
Council of Kerala, which were communicated to the writ
petitioner under Exhibits P4 and P5, rejecting the claim of
the writ petitioner for enhanced salary as claimed in
Exhibit P3;

(iii) issue a writ of mandamus or any other
appropriate writ, order or direction, directing the Bar
Council of Kerala to concede the request of the writ
petitioner in Exhibit P3 and disburse to him the amount
claimed therein with interest;

(iv) issue a writ of certiorari or any other appropriate
writ, order or direction, quashing the report of the Sub
committee of the Bar Council, as communicated to the
writ petitioner in Exhibit P4;”

8. The petitioner contends that in the light of the

resolution adopted by the Special Committee of the Bar Council

of Kerala on 12.8.1999 which is set out in Ext.P6 and resolution

No.106/95 dated 27.8.1995 adopted by the Bar Council of

Kerala, he is entitled to have his pay fixed as claimed in Ext.P3

with effect from 1.7.1996 and for payment of arrears thereof

together with DA, HRA and CCA applicable to the post of

District Judge from time to time. The petitioner contends that

W.P.(C) No.29356/2008 11

the reasoning of the sub committee of the Bar Council of

Kerala referred to in the report and the interpretation placed by

the sub committee on resolution No.106/95 are faulty and

incorrect. The petitioner contends that as long as resolution

No.106/95 stands and as his claim for interim relief has been

conceded and granted by the Special Committee of the Bar

Council of Kerala, the stand taken by the sub committee of the

Bar Council of Kerala and the Bar Council of Kerala in Exts.P4

and P5 cannot be sustained. He also contends that as there is

no ambiguity in resolution No.106/95 adopted by the Bar

Council of Kerala and the terms and stipulations therein are

clear and cogent, he is entitled to increased salary and

allowances payable to District Judges.

9. A counter affidavit has been filed on behalf of the Bar

Council of Kerala. Relying on the report of the sub committee

constituted by the Bar Council of Kerala a copy of which is

produced as Ext.R2 (a), it is contended that there is no conflict

between the findings and conclusions in the said report and

resolution No.106/95. It is contended that the sub committee

had dealt with the claim put forward by the petitioner, that the

W.P.(C) No.29356/2008 12

reasoning of the sub committee is perfectly valid and legal,

that the petitioner was not a District Judge and a member of

the judicial service and therefore, the benefits flowing from

G.O. (Ms.) No.231/01/Home dated 12.12.2001 will apply only if

it is adopted by the Bar Council of Kerala after due deliberation.

It is also contended that the scale of pay granted to the

petitioner’s successor was only R.12600-375-15000 with DA at

32% of the basic pay, HRA and CCA with effect from 1.9.2001.

10. I heard Sri.T.P.Kelu Nambiar, the learned Senior

Advocate appearing for the petitioner, Sri.George Thomas

Mevada, the learned counsel appearing for the Bar Council of

Kerala and Smt.Anu Sivaraman, the learned Senior

Government Pleader appearing for the State of Kerala. I have

considered the pleadings and the submissions made at the Bar

by the learned counsel appearing on either side and gone

through copies of the various resolutions that were made

available by the learned counsel appearing for the Bar Council

of Kerala. The dispute raised in this writ petition, in my

opinion, centres round the interpretation to be placed on

resolution No.106/95 dated 27.9.1995 adopted by the Bar

W.P.(C) No.29356/2008 13

Council of Kerala. The petitioner was appointed as Secretary

of the Bar Council of Kerala in the scale of pay of Rs.800-25-

900-30-1200 with admissible DA. Later, with effect from

1.4.1990, the post of Secretary was equated with the post of

Subordinate Judge and placed in the scale of pay of Rs.2640-

85-2725-100-2925-125-3675-140-3815, as per resolution

No.57/91 dated 7.4.1991. The said resolution reads as follows:

“Resolved that the Secretary be and is hereby
placed in a new scale of pay of Rs.2640-85-2725-100-
2925-125-3675-140-3815 with effect from 1.4.1990.

Resolved further that the Secretary be and is hereby
permitted to draw increment in the revised scale of pay
with effect from 1.4.1990.

Further resolved that the Dearness Allowance, HRA,
CCA admissible to Government servants from time to time
be paid to the Secretary from 1.4.1990 onwards.”

11. Though by resolution dated 7.4.1991, the scale of pay

of the Secretary of Bar Council of Kerala was equated with the

then scale of pay of Subordinate Judge, the resolution dated

7.4.1991 did not state in express terms that the post of

Secretary is equated with that of Subordinate Judge. Instead,

the Secretary was only given the then scale of pay of

W.P.(C) No.29356/2008 14

Subordinate Judge with effect from 1.4.1990. That resolution

also did not stipulate that as and when the scale of pay of

Subordinate Judge is revised, the scale of pay of the Secretary

will be revised. Later, the Bar Council of Kerala that met on

27.8.1995 , resolved that the Secretary be paid the scale of pay

of District Judge with admissible DA, HRA and CCA applicable to

the post from time to time with effect from 1.1.1996. The

wordings of the resolution dated 7.4.1991 are totally different

from the resolution dated 27.8.1995. While in the former, the

words “from time to time” are singularly lacking, by the latter

resolution, the Bar Council of Kerala resolved to place the

Secretary of the Bar Council of Kerala in the scale of pay of

District Judge with admissible DA, HRA and CCA applicable to

the post “from time to time”. From the resolution dated

27.8.1995, it is evident that whenever the scale of pay of

District Judge is revised, the Secretary of the Bar Council will be

entitled to such revision. The Special Committee of the Bar

Council of Kerala constituted under section 8A of the Act that

met on 12.8.1999 understood the resolution dated 27.8.1995

as one entitling the petitioner to receive payment of interim

W.P.(C) No.29356/2008 15

relief granted to District Judges in terms of G.O. (Ms.)

No.116/98/Home dated 30.5.1998. The petitioner’s request for

interim relief was accepted by the Special Committee and

payment was also effected. The petitioner retired from service

on 30.11.1998. A few days prior to that date, G.O.(P)

No.3000/98/Fin. dated 25.11.1998 was issued revising the

scale of pay of Government employees. However, the said pay

revision order did not apply to judicial officers. The scale of

pay of judicial officers was revised by G.O. (Ms.)

No.231/2001/Home dated 12.12.2001 with retrospective effect

from 1.7.1996. The petitioner thereupon claimed arrears of

salary and allowances based on the revised scale of pay of

District Judge with which post, the post of Secretary of the Bar

Council had been equated by resolution dated 27.8.1995.

12. Section 8A of the Advocates Act, 1961 contemplates

the appointment of a Special Committee to discharge the

functions of the State Bar Council until a Bar Council is

constituted under the Act. It was in exercise of the said power

that a Special Committee of the Bar Council of Kerala was

constituted on the expiry of the term of the Bar Council of

W.P.(C) No.29356/2008 16

Kerala on 27.1.1992 pursuant to the decision of the Apex Court

in Babu Varghese v. Bar Council of Kerala (supra). On the

terms of section 8A of the Act, the decision taken by the

Special Committee of the Bar Council of Kerala at its meeting

held on 12.8.1999 should be deemed to be a decision taken by

the Bar Council of Kerala for the reason that it was discharging

the functions of the State Bar Council. The petitioner’s claim

for payment of salary and allowances at the rate applicable to a

District Judge in terms of G.O. (Ms.) No.231/2001/Home dated

12.12.2001 is resisted on two grounds. The first ground is that

the Bar Council of Kerala has not adopted the said Government

order. The second is that the words “applicable to the post

from time to time” relate only to the DA, HRA and CCA

applicable to the post of District Judge and not the scale of pay.

The Bar Council of Kerala does not dispute the fact that

resolution No.106/95 dated 27.8.1995 was adopted by the Bar

Council of Kerala in furtherance of the decision to equate the

post of Secretary with the post of District Judge. The then scale

of pay of District Judge was Rs.5100-150-5700. The Bar

Council of Kerala also decided to pay to the Secretary of the

W.P.(C) No.29356/2008 17

Bar Council, DA, HRA and CCA applicable to the post of District

Judge with effect from 1.1.1995. It is also not in dispute that

the Secretary of the Bar Council of Kerala was placed in the

scale of pay of District Judge and was also paid DA, HRA and

CCA applicable to the post of District Judge. The words

“applicable to the post from time to time”, in my opinion,

qualify not only the DA, HRA and CCA, but also the scale of pay

mentioned in resolution No.106/95. The scale of pay of District

Judge was revised only by G.O.(P) No.231/01/Home dated

12.12.2001 with effect from 1.7.1996. On the terms of the

resolution dated 27.8.1995, the petitioner was entitled to have

his pay fixed in the revised scale of pay with effect from

1.7.1996 and not merely to the revised DA, HRA and CCA with

effect from that date. Therefore, it has to be necessarily held

that on the terms of the resolution dated 27.8.1995, the

petitioner became entitled to be placed in the scale of pay of

Rs.16750-400-19150-450-20500 and for payment of salary and

allowances in the said scale of pay with effect from 1.7.1996 as

claimed by him in Ext.P3 representation. The stand taken by

the sub committee and accepted by the Bar Council of Kerala

W.P.(C) No.29356/2008 18

cannot therefore be sustained.

13. The pleadings and the materials placed on record

disclose that before the petitioner retired from service as

Secretary of the Bar Council of Kerala, Sri.N.S.Gopakumar was

appointed as Assistant Secretary of the Bar Council of Kerala

as per resolution of Bar Council of Kerala dated 27.9.1998 and

he jointed duty on 5.10.1998. After the petitioner attained the

age of superannuation on 30.11.1998, he was permitted to

continue for a period of six months on a consolidated pay of

Rs.15,000/- per mensem. The said period came to an end on

30.5.1999. Sri.N.S.Gopakumar, Assistant Secretary was given

charge of the Secretary from 30.5.1999 onwards. The Special

Committee of the Bar Council of Kerala constituted under

section 8A of the Act, that met on 14.1.2000 resolved to

appoint him as the Secretary of the Bar Council of Kerala from

14.1.2000 and also resolved that he be paid salary in the scale

of pay of District Judge with DA, HRA and CCA admissible to the

post from time to time with effect from 14.1.2000. The Special

Committee also resolved that he will be on probation for a

period of six months from 14.1.2000. The petitioner’s successor

W.P.(C) No.29356/2008 19

Sri.N.S.Gopakumar was thus placed in the scale of pay of

District Judge. Thereafter, the Bar Council of Kerala was

reconstituted. The Executive Committee of the reconstituted

Bar Council of Kerala that met on 22.7.2001 took up the issue

regarding declaration of probation and grant of annual

increments to the petitioner’s successor and other officers. The

issue regarding the declaration of probation of the petitioner’s

successor was deferred. As regards the scale of pay of the

Secretary, the Executive Committee recommended that two

alternative pay scales be worked out with the assistance of the

A.G’s. office and the Government Secretariat and placed before

the next meeting of the Executive Committee. The Executive

Committee met thereafter on 19.8.2001 and resolved to

declare the probation of the petitioner’s successor with effect

from 1.9.2001. The Executive Committee also resolved that he

is entitled to the first increment on 1.9.2001. As regards

subsequent increments, the Executive Committee resolved that

since the scale of pay is being revised, the next increment will

become due only after completion of one year from the date of

implementation of the revised scale. The Executive Committee

W.P.(C) No.29356/2008 20

also resolved to recommend to the Bar Council of Kerala that

the scale of pay of the Secretary be revised as Rs.12600-375-

15600 with DA at 32% of the basic pay, HRA of Rs.1,000/- and

CCA of Rs.120/- per mensem with effect from 1.9.2001.

14. It is evident from the recommendations of the

Executive Committee of the Bar Council that the scale of pay of

the petitioner’s successor was revised only with effect from

1.9.2001. The petitioner admittedly retired from service with

effect from 30.11.1998, but he continued on extended service

for another six months on a consolidated pay of Rs.15,000/-.

The said period came to an end on 30.5.1999 when the

petitioner’s successor took charge. In my opinion, the decision

taken by the Executive Committee of the Bar Council on

19.8.2001 to revise the scale of pay of the petitioner’s

successor who was appointed as Secretary of the Bar Council of

Kerala by the Special Committee at its meeting held on

14.1.2000 cannot be held out against the petitioner for the

reason that the petitioner had ceased to be in service long

before that date. Any decision taken by the Bar Council or its

Executive Committee after the petitioner ceased to be in

W.P.(C) No.29356/2008 21

service, varying the service conditions of the Secretary of the

Bar Council cannot, in my opinion, operate to the detriment to

the petitioner. The Bar Council of Kerala that met on 11.9.2004

when it first rejected the petitioner’s request in Ext.P3 did not

independently consider the issue but, merely resolved to

accept the report of the sub committee. The Bar Council of

Kerala that met on 16.9.2007 also did not independently

consider the issue but, merely resolved to reject the

petitioner’s representation dated 7.3.2007.

15. From the pleadings and materials on record, it is

evident that resolution No.106/95 dated 27.8.1995 adopted

by the Bar Council of Kerala was not varied while the petitioner

was in service, though in the case of the petitioner’s successor,

the Executive Committee of the Bar Council resolved to place

him in a different scale of pay with effect from 1.9.2001. The

decision taken by the Executive Committee of the Bar Council

that met on 19.8.2001 cannot supersede the resolution

adopted by the Bar Council of Kerala on 27.8.1995 or the

resolution adopted by the Special Committee of the Bar Council

of Kerala on 12.8.1999 for the reason that the Executive

W.P.(C) No.29356/2008 22

Committee cannot overrule the decision of the Bar Council or

the Special Committee. Even if the decision of the Executive

Committee were to stand, the scale of pay of Secretary was

revised only with effect from 1.9.2001. The rights of the

petitioner who left service long before that date cannot be

determined with reference to the said resolution.

For the reasons stated above, I hold that the stand taken

by the Bar Council of Kerala in Exts.P4 and P5 letters and by

the sub committee of the Bar Council of Kerala in the report

appended to Ext.P4 letter cannot be sustained. I accordingly

allow the writ petition, quash Exts.P4 and P5, declare that the

petitioner is entitled to salary and allowances in terms of G.O.

(Ms.) No.231/01/Home dated 12.12.2001 with effect from

1.7.1996 and direct the Bar Council of Kerala to grant the

request made by the petitioner in Ext.P3 representation by

sanctioning payment of arrears of salary in the scale of pay of

Rs.16750-400-19150-450-20500 together with DA, HRA and

CCA applicable to the post of District Judge from time to time,

for the period from 1.1.1996 to 30.11.1998. The arrears thus

payable to the petitioner shall be quantified and paid within

W.P.(C) No.29356/2008 23

one month from the date on which the petitioner produces a

certified copy of this judgment before the Secretary of the Bar

Council of Kerala. The parties shall bear their respective costs.

P.N.RAVINDRAN
Judge

vaa