IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18781 of 2008(J)
1. THE KERALA PRIVATE COLLEGE TEACHERS
... Petitioner
2. JAYAKRISHNAN, LECTURER SELECTION
Vs
1. UNION OF INDIA, MINISTRY OF HUMAN
... Respondent
2. UNIVERSITY GRANTS COMMISSION,
3. STATE OF KERALA, REPRESENTED BY
4. THE DIRECTOR OF COLLEGIATE
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :03/03/2009
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C).No.18781 of 2008 - J
-----------------------------
Dated this the 3rd day of March, 2009
J U D G M E N T
Heard Sri.B.Mohan Lal, the learned counsel appearing for
the petitioner, Sri.S.Krishnamoorthy, the learned Standing
Counsel appearing for the University Grants Commission and
Sri.A.J.Varghese, the learned Government Pleader appearing for
respondents 3 to 9.
2. The petitioners are Selection Grade Lecturers working
in various aided private colleges. All of them have been placed
under the UGC Scheme 1998 with effect from 1.1.1996. Their
grievance is that their claim for fixation of pay at Rs.14,940/- in
the scale of pay of Rs.12000-420-18300 on completion of five
years of service as Selection Grade Lecturers has not granted. A
Division Bench of this Court has in Ext.P7 judgment in
W.A.No.1394 of 2008 and connected cases held that those
teachers who were lecturers as on 1.1.1996 and who were
subsequently placed in the Selection Grade after 1.1.1996 will be
entitled to draw Rs.14,940/- as pay in the scale of pay of 12400-
420-18300 on completion of five years as Selection Grade
W.P.(C).No.18781 of 2008 – J
2
Lecturers. The Division Bench also directed disbursement of
consequential benefits within three months from the date of
production of a copy of the judgment.
3. In view of Ext.P7 judgment, I dispose of this writ
petition with a direction that those among the petitioners who
were Lecturers as on 1.1.1996 and who were subsequently
placed in the Selection Grade after 1.1.1996 will be entitled to
have their pay fixed at Rs.14,940/- in the scale of pay of 12000-
420-18300 on completion of five years service as Selection Grade
Lecturers. The competent authority among respondents 3 to 9
shall disburse the consequential benefits to the petitioners within
a period of four months from the date of receipt of a certified
copy of this judgment. Respondents 1 and 2 shall make available
to the State Government their share of their contribution if it has
not so far been made available, within two months from the date
of receipt of a request in that regard from the State Government.
The writ petition is disposed of as above.
P.N.RAVINDRAN,
JUDGE.
bkn/-