Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Kerala High Court

V.Vijayakumar vs Deputy Director Of Collegiate ... on 14 July, 2021

Author: Amit Rawal

Bench: Amit Rawal

WP(C) NO. 6655 OF 2012       -1-



         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                         PRESENT
          THE HONOURABLE MR. JUSTICE AMIT RAWAL
 WEDNESDAY, THE 14TH DAY OF JULY 2021 / 23RD ASHADHA, 1943
                  WP(C) NO. 6655 OF 2012


PETITIONERS:

         V.VIJAYAKUMAR,
         AGED 59 YEARS,
         LECTURER, SELECTION GRADE (RETD) DEPARTMENT OF
         ENGLISH, DEVASWOM BOARD COLLEGE,
         SASTHAMCOTTARESIDING AT VISHNU MAYA,
         T.C.50/519(1), MARUTHERKADAVU, KALADY,
         KARAMANA P.O., THIRUVANANTHAPURAM.

         BY ADVS.
         SRI.S.MUHAMMED HANEEFF
         SRI.R.KRISHNAKUMAR CHERTHALA



RESPONDENTS:

    1    DEPUTY DIRECTOR OF COLLEGIATE EDUCATION,
         KOLLAM - 691 001.

    2    DIRECTOR OF COLLEGIATE EDUCATION,
         THIRUVANANTHAPURAM - 695 001

    3    STATE OF KERALA,
         REPRESENTED BY ITS PRINCIPAL SECRETARY,
         HIGHER EDUCATION DEPARTMENT, SECRETARIAT,
         THIRUVANANTHAPURAM 695 001

    4    PRINCIPAL SECRETARY,
         FINANCE (PENSION B) DEPARTMENT,
         SECRETARIAT,THIRUVANANTHAPURAM - 695 001.
 WP(C) NO. 6655 OF 2012              -2-



    5          ACCOUNTANT GENERAL,
               THIRUVANANTHAPURAM - 695 039.

               BY ADV SRI.B.HARISH KUMAR, GOVERNMENT PLEADER



        THIS     WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 07.07.2021, THE COURT ON 14.07.2021 DELIVERED
THE FOLLOWING:
 WP(C) NO. 6655 OF 2012         -3-




                         JUDGMENT

The controversy involved in the present writ petition is whether the petitioner's service as Auditor in the Accountant General Office from 24.08.1978 to 14.03.1980, i.e., one year six months 22 days of service, be considered in fixing the petitioner's pension and other benefits or not.

2. Petitioner had, after rendering the service in the Accountant General Office, worked as Lecturer (Selection Grade) in the Devaswom Board College, Sasthamcotta and retired from service on 31.03.2009. Controversy with regard to the prior service put in by aided college teacher in Central Government service will be counted as qualifying service for the purpose of pension i.e., Service Rules (Kerala) Part III R.11 Note 2 as per the Full Bench judgment of this Court in State of Kerala Vs. Haridasan (2015 (2) KLT 145). The aforementioned decision was rendered in Review Petition No.1012/2017 filed in the Judgment in W.A.No.645/2010. Said Review Petition was WP(C) NO. 6655 OF 2012 -4- dismissed on 27.02.2019 holding the previous view.

In such circumstances, I am of the view that the controversy in the present case is covered. Writ petition is allowed. Respondents are directed to consider the service rendered by the petitioner in the Accountant General Office from 24.08.1978 to 14.03.1980 along with the aided college service in fixing the pension and other pensionary benefits and disburse the same without any delay. The aforementioned pension be re-fixed and released within a period of two months from the date of receipt of a certified copy of the judgment and in case thereafter, it shall incur interest. If it is not fixed as aforedirected, this Court will consider it fit and appropriate to fix the responsibility on the officer who is not disbursing the revised pension. Writ petition allowed in the aforementioned terms.

Sd/-

AMIT RAWAL JUDGE VV WP(C) NO. 6655 OF 2012 -5- PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE RELEVANT EXTRACT OF THE SERVICE PARTICULARS OF THE PETITIONER IN THE ACCOUNTANT GENERAL'S OFFICE.


EXHIBIT P2        TRUE COPY OF THE RELEVANT KERALA GAZETTE
                  NOTIFICATION    NOTIFYING    CHANGE   OF

PETITIONER'S NAME DATED 14.04.1987 EXHIBIT P3 TRUE COPY OF THE PENSION SANCTION ORDER ISSUED BY THE 5TH RESPONDENT TO THE PETITIONER DATED 3.6.2009 EXHIBIT P4 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT DATED 16.12.2011 EXHIBIT P5 TRUE COPY OF THE G.O.[P]NO.703/2002/FIN DATED 12.11.2002 EXHIBIT P6 TRUE COPY OF THE G.O.[P]NO.651/2003/FIN DATED 6.12.2003 EXHIBIT P7 TRUE COPY OF THE NOTIFICATION NO.3878- F1/72/LAW DATED 27-7-1974 EXHIBIT P8 TRUE COPY OF THE NOTIFICATION NO.33357/B2/75/H.EDN.DATED 30-3-1976