High Court Kerala High Court

M.K.Rajan vs The State Of Kerala on 30 July, 2007

Kerala High Court
M.K.Rajan vs The State Of Kerala on 30 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16532 of 2004(R)


1. M.K.RAJAN, AGED 55 YEARS,
                      ...  Petitioner
2. M.MEMI,AGED 56 YEARS, ASSAINAR,
3. K.A.MUHAMMED THAJUDDEEN,AGED 57 YEARS,

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE ACCOUNTANT GENERAL (A&E)KERALA,

3. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :30/07/2007

 O R D E R
                         KURIAN JOSEPH, J.
                ---------------------------------------
                  W.P. (C). NO. 16532 OF 2004
                ---------------------------------------
              Dated this the 30th day of July, 2007.


                          J U D G M E N T

Petitioners are aggrieved by Exhibit P2 Government Order in

the matter of commutation of pension. The grievance mainly

pertains to fixing of the cut off date.

2. It is now settled law that in such policy matters,

Government is entitled to fix the cut off date. Unless there is

challenge that such fixation is discriminatory, or in a hostile

manner, no interference is possible.

Therefore, this writ petition is dismissed making it clear that

it will be open to the petitioners to move the Government for

change in the policy.

KURIAN JOSEPH, JUDGE.

smp