IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11949 of 2010(P)
1. C.CHANDRAN,KECTURER(SELECTION GRADE)
... Petitioner
2. K.N.BALAKRISHNAN NAMBIAR,
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE PRINCIPAL SECRETARY TO GOVERNMENT
3. THE DIRECTOR OF COLLEGIATE EDUCATION,
4. THE GOVERNMETN OF INDIA REPRESENTED BY
5. THE UNIVERSITY GRANTS COMMISSION,
6. THE MANAGER, S.E.S.COLLEGE,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent :SRI.S.KRISHNAMOORTHY, CGC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/04/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 11949 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 6th day of April, 2010.
J U D G M E N T
The petitioners are aided college lecturers. They are seeking
enhancement of retirement age of college lecturers in tune with
UGC recommendation. According to the petitioners, since the
Government has implemented the UGC scheme as a package, which
included the recommendation for raising of retirement age to 65, the
petitioners are entitled to continue in service till the age of 65 years.
2. This exact question has been considered by more than one
Division Bench of this Court, wherein the Division Benches have held
that it is the policy decision of the Government to fix retirement age of
Government servants and teachers and this Court cannot compel the
Government to raise the retirement age. In fact, those judgments
were rendered in the context of implementation of earlier UGC
schemes itself, which also contained similar recommendation of fixing
higher retirement age. Therefore, following those Division Bench
decisions, this writ petition is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.