High Court Kerala High Court

T.K.Kannappan vs The Kerala State Co-Operative … on 27 August, 2009

Kerala High Court
T.K.Kannappan vs The Kerala State Co-Operative … on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31670 of 2008(T)


1. T.K.KANNAPPAN, S/O. T.S. KANNAN,
                      ...  Petitioner
2. P.K.PEETHAMBARAN, DEPUTY MARKETING
3. MOHAN P. DEPUTY MARKETING MANAGER,
4. ALEY LOUIS, ASSISTANT FINANCE MANAGER,

                        Vs



1. THE KERALA STATE CO-OPERATIVE COIR-
                       ...       Respondent

2. THE DIRECTOR OF COIR DEVELOPMENT,

3. THE MANAGING DIRECTOR,

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  :SRI.K.S.HARIHARAPUTHRAN, SC, COIRFED

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/08/2009

 O R D E R
                    ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.31670 OF 2009
              ------------------------
           Dated this the 27th day of August, 2009.

                         JUDGMENT

Petitioners joined the service of the first respondent

in the workmen category. While so, they contend that, they

were promoted to the Managerial cadre from August, 2003.

In this writ petition what they are claiming is the benefit of

Rule 189(3) of the Kerala Co-operative Societies Rules

which provides that all employees of the Society shall be

eligible for Dearness Allowance at the rates allowed by the

Government to their employees.

2. The background in which they claimed the

aforesaid benefit is that, certain managerial employees of

the first respondent approached this court by filing

O.P.No.801/98, claiming the benefit of Rule 189(3)

following the pay revision which was implemented with

effect from 1.1.1996. That original petition was disposed of

WP(c).No.31670/08 2

by Ext.P5 judgment rendered on 16.3.2004 directing that the

petitioners therein shall be extended the benefit of Rule 189

(3), with effect from 1.1.1996. Writ Appeal No.1435/04 was

filed by the first respondent against Ext.P1 judgment and

during its pendency, they entered into a settlement with the

petitioners in Ext.P1. A copy of the settlement is Ext.P2 dated

12.4.2005 where it was agreed to pay dearness allowance,

during the period from 1.1.2000 to 31.12.2003 as against

1.1.1996, specified in Ext.P1. On that basis, the writ appeal

was also disposed of by Ext.P3 judgment and Ext.P2

settlement was implemented as per Ext.P4 order dated

8.6.2007.

3. According to the petitioners, the benefit of the

judgment and the settlement was extended to certain

managerial employees and there upon, it is stated that they

also claimed the benefit with effect from 1.1.1996 by filing

representations. Representations were turned down and

thereupon they approached this court by filing W.P(c).

WP(c).No.31670/08 3

No.25132/07 resulting in Ext.P5 judgment which directed the

2nd respondent to consider the claim in the light of Ext.P1

judgment referred to above. It is stated that accordingly, the

matter was considered and by Ext.P9 order passed by the 2nd

respondent, who held that the petitioners were working in

the workmen category and therefore Ext.P1 and P2 are not

applicable in their case. It is also stated that the employees in

the workmen category were eligible only for variable dearness

allowance up to 31.12.2003, in terms of Ext.P10 settlement

entered into between the management and workmen. It was

thereupon that this writ petition is filed.

4. The counsel for the petitioner contends that,

admittedly the petitioner are now working in the managerial

cadre since August, 2003 and therefore are entitled to parity

in payment of Dearness Allowace. It is stated that at any rate

the first respondent cannot take a stand that such employees

are not eligible for the benefit of Rule 189(3) . However,

counsel for the first respondent resist the prayer. According to

WP(c).No.31670/08 4

him, the petitioners were workmen until they were promoted

to the managerial cadre. It is contended that such workmen

are covered by Ext.P10 settlement and if so their entitlement is

only for the DA as provided therein.

5. True, when the claim originally raised and dealt with

even in Ext.P9, would appear to be for the benefit of Dearness

Allowance at Government rate for the period form 1.1.1996.

Admittedly, the petitioners were workmen till they were

promoted into the Managerial cadre in August, 2003. If that

be so, for the period they were working in the workmen

category, the petitioners could not have claimed the dearness

allowance that was payable for those in the managerial cadre.

In so far as the workmen are concerned, they are covered by

Ext.P10 settlement and the payment of D.A to the petitioners

so long as they are workmen can only be in terms thereof.

However, once they were promoted into the managerial cadre,

they are entitled to be paid D.A as is being paid to others in

the managerial cadre. Since those in the managerial cadre are

WP(c).No.31670/08 5

paid D.A, in terms of Ext.P1, the claim of the petitioners for

parity in payment of D.A for the period subsequent to their

promotion to the managerial cadre cannot be disputed.

6. Therefore, this writ petition is disposed of directing

the respondents to pay Dearness Allowance to the petitioners

for the period subsequent to their promotion to the

Managerial Cadre at the same rate at which D.A is paid to the

other employees in the managerial cadre.

In view of the above direction Ext.P9 order is set aside.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/