High Court Kerala High Court

Yentre For Water Resources … vs State Of Kerala on 21 November, 2006

Kerala High Court
Yentre For Water Resources … vs State Of Kerala on 21 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 27219 of 2000(M)



1. YENTRE FOR WATER RESOURCES DEVELOPMENT
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :SRI.D.SOMASUNDARAM, ADDL.CGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/11/2006

 O R D E R
                            KURIAN JOSEPH, J.

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

                           O.P.No. 27219 of  2000

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

             Dated this the 21st  day of  November, 2006


                                  JUDGMENT

Petitioners are aggrieved by Ext.P11 order passed by the

Government. According to them in view of Ext.P10

recommendation of the 3rd respondent, they should have been

granted the scale of pay as suggested in Ext.P10. It will be

profitable in this context to refer to two prayers made by the

petitioners, prayers 3 and 4, which read ad follows:-

iii. Declare that the petitioners 2 to 5 and similarly

placed personnel in the service of the Centre for Water

Resources development and Management are entitled

to get modified scale of Rs.380-12-440-EB-15-560-

EB-20-640 revised to Rs.1350-30-1440-40-1800-EB-

50-2200 with effect from 1-1-1986 and Rs.4500-125-

7000 with effect from 1-1-1996 to be applicable

notionally with monetary benefits with effect from 1-2-

1981.

iv. Issue a writ of mandamus or any other

appropriate writ, order or direction commanding the

respondents 1, 2 and 3 to disburse the pay and

allowances to the petitioners 2 to 5 and the similarly

placed personnel employed in Centre for Water

OP NO.27219/2000

-:2:-

Resources Development and Management for the posts

held by them with respective dates in the pay scale of

Council of Scientific and Industrial Research, New

Delhi.

2. It is true that the Registrar of the 3rd respondent made a

recommendation to the Government that the petitioners could be

given modified scale of Rs.380-640 (subsequently revised) with

effect from 23-3-1988 notionally and with monetary effect from

25-6-1998, subject to the concurrence of the Government. In the

impugned Ext.P11 order, Government refused concurrence holding

that for those who were recruited prior to 6-12-1987 the scale of

pay applicable in CSIR was allowed as a special case as personal

to them. It was also informed that such members of the staff

should be brought under the control of State Government’s pay

structure at the time of subsequent pay revision. In the counter

affidavit filed on behalf of the second respondent the position is

further explained at paragraph 16, which reads as follows:-

“The Governing body and Executive

OP NO.27219/2000

-:3:-

Committee in its meeting on 25-6-1998 considered

the report of Shri.M.R.Rajan Pillai in detail and

resolved to recommend the modified scale with

effect from 1-1-1986 subject to the concurrence of

Government of Kerala. Accordingly in letter

No.E1-141698 dated 14-7-1998 requested the

Government to accord concurrence for making

applicable the scale of pay of Rs.380-640 (revised

to Rs.1350-2200 with effect from 1-1-1986 and to

Rs.4500-7000 with effect from 1-1-1996) instead

of 330-560 (revised to Rs.1200-2040 with effect

from 1-1-1986 and to Rs.4000-7000 with effect

from 1-1-1996) instead of 330-560 (revised to

Rs.1200-2040 with effect from 1-1-1986 and to

Rs.4000-6000 with effect from 1-1-1996)

notionally from 23-3-1986 with monetary benefit

from 25-6-1998. Government in letter

no.2961/A1/98/STED dated 2-11-1999 informed

the Centre that the scientists alone are allowed

CSIR scale of pay and technical staff appointed

before 6-12-1987 were allowed CSIR scale of pay

as a very special case and personal to them

presumably to protect them from any shortfall in

pay. They should have also been brought under the

control of State Government’s pay structure at the

time of subsequent pay revision. If it is not done,

the same should be done from the next pay

revision, so that the anomalies stated to have been

in existence do not occur and that the instant issue

may be settled accordingly. Government letter

No.6073/A1/99/STED dated 26-4-2000 further

clarified that the Technical Staff those who are

enjoying the benefit of G.O(MS)30/87/STED dated

OP NO.27219/2000

-:4:-

6-12-1987 will be eligible for pay protection only

and allowances like HRA, CCA etc. will be at the

rate applicable to Technical Staff appointed on or

after 6-12-1987. As per the above, no modified

scale of pay can be granted to the petitioner.

Governing body has also noted the above position

intimated by the Government, in its meeting held

on 22-6-2001.”

In view of the intervening developments leading to the matter thus

being considered by the governing body of the 3rd respondent in

the meeting held on 22-6-2001 in case the petitioners have still any

grievance left they may take up the matter afresh through the 3rd

respondent.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

O.P.NO.27219/2000

JUDGMENT

21st November, 2006