High Court Jharkhand High Court

Hec Officers Association vs Heavy Engineering Corporation … on 4 June, 2001

Jharkhand High Court
Hec Officers Association vs Heavy Engineering Corporation … on 4 June, 2001
Author: S Mukhopadhaya
Bench: S Mukhopadhaya


ORDER

S.J. Mukhopadhaya, J.

1. This writ application has been preferred by the HEC Officers Association against the impugned circular No. 8/2001 issued under Memo No. RR/VII(1)/ 6/2000 dated 5th May, 2001 whereby and whereunder the age of superannuation of all employees of HEC has been restored to 58 years from 60 years.

2. Admittedly the age of superannuation of the employees of the corporation was 58 years which was enhanced to 60 years by similar Circular No. 11/98 vide memo No. RR/VII (1)/0/98 dated 10th October, 1998. As it is for the competent authority to fix the age of superannuation and if they have the power to enhance it, the authority can restore the age of superannuation as was existing prior to such enhancement. The order being well within the jurisdiction of the competent authority, this Court is not inclined to interfere with the same.

3. Accordingly this writ application is
dismissed.

4. Application dismissed.