High Court Kerala High Court

The Director Of Municipal Affairs vs M.Vijayan Nambiar on 23 August, 2007

Kerala High Court
The Director Of Municipal Affairs vs M.Vijayan Nambiar on 23 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 682 of 2007(J)


1. THE DIRECTOR OF MUNICIPAL AFFAIRS,
                      ...  Petitioner

                        Vs



1. M.VIJAYAN NAMBIAR,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.RAJASEKHARAN NAIR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/08/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
                R.P. No. 682 of 2007 &
                C.O.C. No. 851 OF 2007
            = = = = = = = = = = = = = = = =

            Dated this the 23rd August, 2007

                       O R D E R

W.P.(C) No. 13540 of 2006 was disposed of by

judgment dated 29-8-2006 directing that the monetary

benefits due to the petitioner under Exts. P4 and P5

shall be worked out and disbursed as early as

possible. The writ petitioner has filed Contempt of

Court Case as C.O.C. No. 851 of 2007 complaining that

the judgment has not been implemented.

2. Meanwhile respondents in the writ petition have

filed R.P. No. 682/07 seeking review of the judgment.

The ground on which review of the judgment is sought is

mainly relying on Annexures C and D orders produced

along with the Review Petition. It is seen from

Annexure C order dated 16-12-1972 that the entire

service of the panchayat employees who were absorbed in

the Municipal Common Service consequent on the

conversion of Panchayats into Municipalities will be

reckoned for purpose of fixation of their rank and

RP No.682 OF 2007 & COC No. 851/07 2

seniority in the equated categories in the Municipal

Common Service. Subsequently, by Annexure D order

dated 24-11-1998 the Government have clarified the term

‘equated category’ by stating that it will be construed

as the post having the same scale of pay or in the

absence of a post having the same scale of pay in the

Municipal Common Service, the next lower scale of pay.

3. The Govt. Pleader would submit that it was

without taking note of this aspect that the Government

passed Exts. P4 and P5 order which were ordered to be

implemented by the learned Single Judge. It is pointed

out that the post of Junior Health Inspector Grade I is

the post which falls under the equated category in

terms of Annexure C and D orders. It is pointed out

that steps have been taken and notices have been issued

to correct such erroneous orders issued in the past and

Annexure A issued to the petitioner in the writ

petition and Annexure B issued to yet another person

are referred to in this context. It is noticed that on

absorption into the Municipal Common Service initially

the petitioner was absorbed in the post of Junior

Health Inspector Grade I. Now that reference has been

made to Annexures C and D, fixation initially given is

RP No.682 OF 2007 & COC No. 851/07 3

correct and therefore the equation granted to the post

of Health Inspector Grade II with effect from 1-1-1973

by Exts. P4 and P5 is incorrect. If that be so, the

judgment to that extent need to be reviewed.

4. In view of this, the judgment of the learned

Single Judge will stand reviewed and it is directed

that the petitioner will be absorbed in the equated

category of Junior Health Inspector Grade I with effect

from his date of absorption in the Municipal Common

Service and his seniority and rank will be fixed

reckoning his entire Panchayat service. Arrears, if

any, that are due to him in terms of the Government

Orders will be paid as expeditiously as possible, at

any rate within a period of 3 months from the date of

receipt of a copy of this order.

5. In view of the order now passed in the Review

Petition, I close the Contempt of Court Case also.

Review Petition and the Contempt of Court Case

will stand disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-