High Court Kerala High Court

Andrew Gomes vs State Of Kerala on 4 January, 2011

Kerala High Court
Andrew Gomes vs State Of Kerala on 4 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38787 of 2010(W)


1. ANDREW GOMES, S/O MICHAEL GOEAZ,
                      ...  Petitioner

                        Vs



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

2. THE TRAVANCORE TITANIUM PRODUCTS LTD.,

3. THE MANAGER(PERSONAL AND ADMINISTRATION)

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/01/2011

 O R D E R
                        S. SIRI JAGAN, J.
                 -----------------------------------
                   W.P.(C) No.38787 OF 2010
              ---------------------------------------
            Dated this the 4th day of January, 2011

                           JUDGMENT

The petitioner is a Charge Hand Welder working under the

respondents. He is aggrieved by the order superannuating the

petitioner with effect from 31.12.2010 on attaining 58 years of

age. According to the petitioner, as per the standing orders

applicable as amended by Ext.P3 order dated 11.5.2010, the age

of retirement has been enhanced to 60 years in the second

respondent’s establishment and therefore, the petitioner is not

liable to be retired at the age of 58 years and the petitioner is

entitled to continue in service till he attains 60 years of age.

2. I have heard the learned Standing Counsel for the

second respondent also. The learned Standing Counsel on

instructions submits that although Ext.P3 order has been passed

by the Regional Labour Commissioner(Central), Cochin directing

amendment of the standing orders enhancing the age of

retirement of the workers of the second respondents as 60 years,

W.P.(C)No.38787/10 2

against Ext.P3 order, the second respondent has filed an

appeal, which is pending. Therefore, by virtue of Section 7 of

the Industrial Employment (Standing Orders) Act, 1946, Ext.P3

order of amendment has not yet come into force and

therefore, the petitioner is not entitled to continue in service

beyond 58 years of age is the contention raised.

3. I have considered the rival contentions in detail. On

31.12.2010 this Court has, pending consideration of the writ

petition for admission, ordered status quo till today. Section 7

of the Industrial Employment (Standing Orders) Act, 1946

reads thus:

“7.Date of operation of standing orders.- Standing
orders shall, unless an appeal is preferred under section
6, come into operation on the expiry of thirty days from
the date on which authenticated copies thereof are sent
under sub-section (3) of section 5, or where an appeal
as aforesaid is preferred, on the expiry of seven days
from the date on which copies of the order of the
appellate authority are sent under sub-section (2) of
section 6.”

Admittedly, an appeal has been filed against Ext.P3 order by

the second respondent, which has not yet been disposed of.

Therefore, prima facie until seven days after the copies of the

order of the appellate authority are sent under sub section 2 of

section 6, Ext.P3 order does not take effect. But, I am of

opinion that because of that provision, the petitioner should

W.P.(C)No.38787/10 3

not be allowed to suffer, in the event of the appeal being

unsuccessful. Therefore, the writ petition is disposed of with

the following directions:

The second respondent shall allow the petitioner to

continue in service pending consideration of the appeal stated

to have been filed by the second respondent against Ext.P3

order. But, he shall not be paid salary for the present. If

ultimately the appeal is dismissed, the petitioner shall be paid

salary for the period he worked also and he shall be continued

in service till 60 years of age subject of course to the right of

the second respondent to challenge the appellate order before

the appropriate authorities.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.38787/10 4

W.P.(C)No.38787/10 5