High Court Kerala High Court

T.P. Pradeep vs The Joint Excise Commissioner on 28 October, 2009

Kerala High Court
T.P. Pradeep vs The Joint Excise Commissioner on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 98 of 2003(J)


1. T.P. PRADEEP, EXCISE INSPECTOR,
                      ...  Petitioner

                        Vs



1. THE JOINT EXCISE COMMISSIONER,
                       ...       Respondent

2. THE ASSISTANT EXCISE COMMISSIONER,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/10/2009

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
                  -----------------------------------------------
                            O.P. No. 98 of 2003
                          ------------------------------
               Dated, this the 28th day of October, 2009


                              J U D G M E N T

The challenge is against Ext.P5 order whereby the benefit of Time

Bound Higher Grade for 10 years of service as Excise Inspector is

stated as payable only with effect from 15.08.1996 (which according to

the petitioner ought to have been given with effect from 18.04.1994) and

also against Ext.P7 order, whereby the benefit already stated as given

to the petitioner is taken away, while considering the eligibility to have

the benefit of Higher Grade on completion of 23 years of service.

2. With regard to the sequence of events, the petitioner joined

the service as Preventive Officer on 22.09.1975 and later, as per Ext.P1

dated 18.04.1984, he was promoted as Excise Inspector. However, in

the course of steps to maintain the ratio between the direct recruits and

the promotees, the petitioner had to be reverted from the post of Excise

Inspector as ordered in Ext.P2 order dated 04.01.1986. But in the mean

while, the post of ‘Assistant Excise Inspector’ was created with effect

from 10.10.1985 and as such, when the petitioner was ordered to be

reverted to the said post, which was above the post of Preventive Officer

and carried a higher scale than the entry cadre. Accordingly, the salary

of the petitioner was fixed in the scale attached to the said post.

OP No. 98 of 2003 – 2-

3. The reversion of the petitioner was challenged by filing

O.P. 5733/1986, which was considered by this Court along with other

connected cases, leading to Ext.P3 judgment, whereby the impugned

order was set aside and the entire issues regarding the reversion,

promotion, transfers, posting etc. in respect of the post of Excise

Inspector were directed to be reconsidered and the regular promotion

was ordered to be made in the light of the observations and

declarations contained in the said judgment.

4. Pursuant to Ext.P3 verdict, the matter was re considered by

the respondents and Ext.P4 order was passed on 09.08.1986, whereby

the petitioner was promoted as Excise Inspector and he joined as an

Excise Inspector on 16.08.1986. On completion of 10 years of service,

the application preferred for Higher Grade benefit was forwarded by the

departmental authorities, which was acted upon and the benefit of

Higher Grade was given vide Ext.P5 order with effect from 15.08.1996,

i.e., on completing 10 years of service in the said cadre, after joining on

16.08.1986. The petitioner preferred Ext.P6 representation stating that

he is entitled to get the benefit of Higher Grade with effect from

18.04.1994, as the original promotion vide Ext.P1 was on 18.04.1984.

The case of the petitioner is that on filing Ext.P6 representation, Ext.P7

order has been passed, even cancelling the benefit already given vide

Ext.P5, holding that the petitioner is not entitled to get the benefit of

OP No. 98 of 2003 – 3-

Higher Grade granted earlier and that he would be entitled to get the

benefit of Higher Grade in respect of ’23 years’ of service sought for,

only from 01.11.1998, which hence is subjected to challenge in the Writ

Petition.

5. Dr. K.P. Satheesan, learned counsel appearing for the

petitioner submits that the course pursued by the concerned

respondent while passing Ext.P7, even denying the benefit already

conferred vide Ext.P5, is totally against the provisions of law and all the

the known principles of natural justice. The learned Government

Pleader, on the other hand, submits with reference to the contents of

the counter affidavit, that the earlier provisional promotion given to the

petitioner in 1984 was not of any significance; particularly since the

petitioner had to be reverted for accommodating other eligible

candidates for maintaining the ratio, as per Ext.P2. Later, pursuant to

Ext.P3 judgment, the matter was reconsidered and Ext.P4 was passed

giving promotion to the petitioner as stipulated therein. The petitioner

admittedly having joined the regular post of Excise Inspector only with

effect from 16.08.1986, the benefit of Higher Grade can be granted only

after completion of 10 years of service, i.e., with effect from 15.08.1996

as rightly ordered in Ext.P5; submits, the learned Government Pleader.

6. However, coming to Ext.P7, it is to be noted that the benefit

stated as payable to the petitioner vide Ext.P5 has also been taken

OP No. 98 of 2003 – 4-

away, stating that the petitioner has already been given two promotions

and one Higher Grade and that the benefit of fixation under Rule 28 (A)

Part I KSR has been provided to the petitioner when the pay was fixed

in the post of Assistant Excise Inspector (to which the petitioner was

reverted pursuant to Ext.P2). Referring to the dictum laid down by the

Division Bench of this Court in State of Kerala Vs. Saiful Islam [2006

(1) KLT 619], the learned Government Pleader asserts that the benefit

of Rule 28(A) can be given only once and the petitioner, having been

extended the said benefit while fixation was given in the post of

Assistant Excise Inspector, it is no more open to him to claim the said

benefit any further. The learned Government Pleader also points out

that Ext.P7 order has been passed in a different circumstance and not

in response to Ext.P6 representation.

7. With regard to the claim put forth by the petitioner as to the

eligibility to have the benefit of Higher Grade with effect from

18.04.1994, reckoning the promotion as Excise Inspector on the basis

of Ext.P1 provisional promotion given to him vide Ext.P1 in 1984, it is

true that the reversion ordered by Ext.P2 was set aside by this Court as

per Ext.P3 judgment, directing the entire promotions, transfers and

such other incidental aspects to the post of Excise Inspector were

directed to be re considered in the light of observations and directions

contained therein. It is also an undisputed fact that, pursuant to the said

OP No. 98 of 2003 – 5-

judgment, Ext.P4 order was passed on 09.08.1986 promoting the

petitioner as Excise Inspector and accordingly, he joined duty in the

regular post on 16.08.1986. Admittedly, Ext.P4 order has not been

subjected to challenge and this being the position, the petitioner

completed the service of 10 years in the post of Excise Inspector only

on 15.08.1996, so as to make him eligible to get the benefit of Higher

Grade on completion of 10 years in the said post, which accordingly

was rightly ordered vide Ext.P5. This being the position, the prayer of

the petitioner to have granted the said benefit with effect from

18.04.1994 is only wrong and misconceived.

8. Ext.P6 representation was preferred by the petitioner

seeking for the benefit of Higher Grade to be given with effect from

18.04.1994 and the said representation is dated 16.07.1999. Obviously,

the representation referred to in Ext.P7 order is not Ext.P6

representation, but the representation dated ‘21.07.1999’ copy of which

is not produced in the present proceedings and as such, this Court is

not in a position to ascertain or evaluate the contents of the said

representation and the consequences resulted by passing Ext.P7 order.

It also remains to be a fact that while passing Ext.P7 order, the

petitioner was never given an opportunity of hearing. It is stated in the

second paragraph of Ext.P7, that the benefit already granted to the

petitioner vide Ext.P5 has been cancelled, holding that he is not eligible

OP No. 98 of 2003 – 6-

for the same. In view of the said admitted fact, such an order could

have been passed by the first respondent only after affording an

opportunity of hearing to the petitioner, so as to have him enabled to

substantiate the factual and legal position on the subject. Learned

Government Pleader, referring to the counter affidavit, also fairly

conceded that the petitioner was not given any opportunity of hearing

before passing Ext.P7, taking away the benefits already given vide

Ext.P5.

9. In the above circumstances, Ext.P7 is set aside and the

first respondent is directed to re consider the representation dated

21.07.1999 preferred by the petitioner as referred to in Ext.P7, in

accordance with law, after giving an opportunity of hearing, as

expeditiously as possible, at any rate within three months from the date

of receipt of a copy of this judgment.

The O.P. is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc