High Court Kerala High Court

Union Of India vs P.K.Thankappan on 5 March, 2007

Kerala High Court
Union Of India vs P.K.Thankappan on 5 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 260 of 2006()


1. UNION OF INDIA, REP. BY THE SECRETARY,
                      ...  Petitioner
2. THE PAY AND ACCOUNT OFFICER,
3. THE DIRECTOR GENERAL, BORDER SECURITY

                        Vs



1. P.K.THANKAPPAN,
                       ...       Respondent

                For Petitioner  :SRI.JAYAPRADEEP. V., ADDL.CGSC

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/03/2007

 O R D E R
                P.R.RAMAN & ANTONY DOMINIC, JJ.

               ========================

                 W.A. NOS.OF 260 & 1304 OF 2006

               ========================

              Dated this the 5th day of March, 2007




                             J U D G M E N T

P.R.Raman, J.

Union of India and others are the appellants. Respondent in

W.A.260/2006, an ex-member of BSF, proceeded on voluntary

retirement after completion of 25 years and 4 months of service.

In W.A. 1304/06, the respondent proceeded on voluntary

retirement after completion of 26 years, 9 months and 22 days.

The contention of the respondents were that the qualifying

service for calculation of pension is 30 years instead of 33 years.

This contention was accepted by the learned Single Judge

following the decision in Reghu Nandan Lal Choudhari v.

Union of India (AIR 1998 SC 2125). Impugning that

judgment, present writ appeals are filed. Annexure A1 produced

in both the cases, is a judgment in a batch of civil appeals by the

Apex Court, wherein the Apex Court has referred to Reghu

Nandan Lal Chaudhary and Others V. Union of India and held that

various High Courts have since been blindly following the said

W.A. NOS.OF 260 & 1304 OF 2006

: 2 :

judgment as having laid down that in all cases where a person

has retired on superannuation or retired at the age of 55 years,

the qualifying service should be 30 years. Since the correctness

of the decision in Reghu Nandan Lal Chaudhary was doubted, the

Division Bench of the Apex Court referred to a larger Bench and

that is how all these came before larger Bench.

2. After considering the decision in Reghu Nandan Lal

Chaudhary’s case, it was held that the said decision does not lay

down any proposition of law and that there is no reasoning in that

case and there is no reference to any Rule or to any other

provision which would govern payment of pension. Thus the

observations in Reghu Nandan’s case must be confined to that

case only. They cannot be used to give benefit to all. It was

therefore held that it is an admitted position that Rule 49 governs

in all these cases. Payment could only be as per the Rules. In the

absence of any challenge to the Rule, there is no ground of

discrimination in any of the petitions, the Rule cannot be

bypassed and all the Judgments of the High Courts are therefore

held unsustainable.

3. In the present case also, in the absence of any

W.A. NOS.OF 260 & 1304 OF 2006

: 3 :

challenge to Rule as stated, the dictum laid down in Annexure A1

judgment holds the field. As a matter of fact, the view expressed

by the learned Single Judge and confirmed in W.A.1761/2000 in a

similar case itself was under challenge in the batch of cases

before the Apex Court. In the result, following the judgment of

the Apex Court in Union of India and Another v. Satish

Kumar and Others(Annexure A1), these appeals are allowed.

The judgment of the learned Single Judge is set aside. Following

the observations in the last para of the judgment of the Apex

Court, we direct that the payments, if any made shall not be

recovered.

Writ appeals are allowed to the above extent.

P.R.RAMAN, JUDGE

ANTONY DOMINIC, JUDGE

Rp