High Court Kerala High Court

State Of Kerala Represented By76 vs S.Rajamony on 26 May, 2010

Kerala High Court
State Of Kerala Represented By76 vs S.Rajamony on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 750 of 2010()


1. STATE OF KERALA REPRESENTED BY76
                      ...  Petitioner
2. THE DIRECTOR OF COLLEGIATE EDUCAITON,
3. THE DISTRICT TRESURY OFFICER,KOZHIKODE.

                        Vs



1. S.RAJAMONY,S/O.P.SINGARAYAN NADAR,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :26/05/2010

 O R D E R
                                                                                    C.R.
                     C.N.RAMACHANDRAN NAIR &
                              P.S.GOPINATHAN, JJ.
                ....................................................................
                        Writ Appeal No.750 of 2010 &
                            W.P.(C) No.9466 of 2010
                ....................................................................
                   Dated this the 26th day of May, 2010.

                                       JUDGMENT

Ramachandran Nair, J.

The petitioner in the W.P.(C) who is the respondent in the Writ

Appeal is a member of teaching staff of the Physical Education College

under the Calicut University at Kozhikode. He was born on 2.5.1954

and since 55 is the age of superannuation, he would have retired on

31.5.2009. However, according to the petitioner, under Rule 60(c) of

Part I, K.S.R. read with Ext.P3 Government Order the petitioner is

entitled to continue till the end of the academic year beyond 31.3.2010.

The contention of the Government Pleader is that based on amendment

to Rule 60(c) the petitioner is entitled to continue upto 31.3.2010.

However, the contention of the petitioner is that by virtue of Ext.P3,

the benefit of Rule 60(c) will be such that he can continue upto 31st

July, 2010 which is the end of the academic year.

2. In the first place, Government Pleader contended that academic

W.A.750&9466/2010 2

year as defined under the University statute is from 1st June to 31st

March of the year and so much so, the petitioner is bound to retire on

31st March, 2010. We are unable to accept the contention of the

petitioner that first he should be given the benefit of extension under

Ext.P3 Government Order to 31st March, 2010 and thereafter to further

extend his service upto 31st July, 2010. Even if the petitioner’s case

that academic year for Physical Education course actually closes on

31st July, 2010 is true, then petitioner’s retirement by virtue of Rule 60

(c) would have been on 31st July, 2009 and only by virtue of the

amendment introduced to Rule 60(c) he gets an extension upto 31st

March, 2010. In other words, the unification of the date of retirement

achieved through Ext.P3 order is already incorporated for teaching staff

of colleges by amendment to Rule 60(c). Even going by petitioner’s

contention that the academic year ends for his institution on 31st July,

2009, he would have retired under the unamended provisions of Rule

60(c) on 31st July, 2009 and after the amendment, his retirement will

be on 31st March, 2010. Ext.P3 issued by the Government making

uniform retirement date in the State on 31st March of the year

W.A.750&9466/2010 3

coincides with Rule 60(c) after it’s amendment. We, therefore, do not

find any merit in the contention of the petitioner that he is entitled to

continue beyond 31st March, 2010. Consequently Writ Appeal filed

against interim order permitting the petitioner to continue is allowed

and the Writ Petition is dismissed. However we make it clear that

whatever is the work done by the petitioner after 31st March, 2010,

does not get invalidated on account of this judgment. However,

dispensing with the delay in submitting pension papers, petitioner

should be given his terminal benefits and pension also should be

sanctioned without any delay.

C.N.RAMACHANDRAN NAIR
Judge

P.S.GOPINATHAN
Judge

pms