High Court Kerala High Court

Union Of India vs C.A.Balakrishnan on 18 December, 2006

Kerala High Court
Union Of India vs C.A.Balakrishnan on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1463 of 2003(B)


1. UNION OF INDIA,
                      ...  Petitioner
2. THE FOOD CORPORATION OF INDIA,
3. THE REGIONAL DIRECTOR (FOOD),

                        Vs



1. C.A.BALAKRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.N.M.JAMES, ADDL.CGSC

                For Respondent  :SRI.MAT.PAI

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :18/12/2006

 O R D E R
                      K.A.ABDUL GAFOOR &

                     K.R.UDAYABHANU, JJ.

              -------------------------

                        W.A.No.1463 of  2003 B

              -------------------------

              Dated this the 18th day of December, 2006.



                                  JUDGMENT

Abdul Gafoor, J.

The issue raised in this writ appeal, at the instance of the

Union of India and the Food Corporation, is whether the writ

petitioner, the respondent in this appeal, is entitled to arrears of

pay consequent on his retrospective promotion with effect from

November, 1957. That entitlement of the respondent cannot be

disputed any more in the light of Ext.P1 judgment of the Karnataka

High Court, which stands confirmed by Ext.P2 judgment of the Apex

Court. The former judgment reads as under:

“We therefore, direct that the petitioner’s case for

promotion to the post of godown/dock

superintendent be considered as on 11.11.1957

when the third respondent was promoted and

according to the rules than it force (sick ‘then in

force’), and that if he is found fit for promotioness

(sick ‘promotion as’) on that etc. the promotion

already given to him to that position be dated back

to 11.11.1957 and he be granted all consequential

W.A.NO.1463/03

:: 2 ::

benefits. If he is not found fit for promotion as

on 11th November, 1957 he will not get any

relief.”

2. An appeal was carried to the Supreme Court by the

Government of India and the Food Corporation. Ext.P2 is the

judgment dismissing the said appeal. Necessarily, Ext.P1

direction stands confirmed. It has been specifically directed in

Ext.P1 that, “in case the writ petitioner/third respondent is

entitled to promotion with effect from 11.11.1957 he be

granted all consequential benefits”. Consequential benefits

arising out of the retrospective promotion are:

(a) The salary and allowances, and

(b) The seniority.

3. The dispute is with regard to the former alone. It

is true that there is a general principle of “no work – no pay”.

This would have been a principle to be canvassed before the

Karnataka High Court, which passed Ext.P1 judgment. After

Ext.P1 had been rendered inter parte, determining the rights of

the parties, one among the parties to the judgment cannot revert

W.A.NO.1463/03

:: 3 ::

back and say that the consequential benefits cannot be given.

Therefore, the learned single Judge was justified in allowing the

writ petition to that effect.

Appeal, therefore, fails and it is accordingly dismissed.

(K.A.ABDUL GAFOOR)

JUDGE

(K.R.UDAYABHANU)

JUDGE

sk/

K.A.ABDUL GAFOOR &

K.R.UDAYABHANU, JJ.

———————————————-






                                        W.A.No.1463 of  2006 B





                                                   JUDGMENT





                                             18th    Decmber, 2006.

————————————————