High Court Kerala High Court

C.T.Antony vs Union Of India on 23 January, 2009

Kerala High Court
C.T.Antony vs Union Of India on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2464 of 2008()


1. C.T.ANTONY, S/O.LATE C.A.THOMA, AGED
                      ...  Petitioner
2. K.E.MOHANAN, S/O.LATE EASWARA PILLAI,

                        Vs



1. UNION OF INDIA, REP. BY ITS SECRETARY,
                       ...       Respondent

2. HINDUSTAN ORGANIC CHEMICALS LTD.,

3. GENERAL MANAGER,

4. CHIEF PERSONAL & ADMINISTRATION

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :23/01/2009

 O R D E R
              J.B. KOSHY, Ag.C.J. &
                        V.GIRI, J.
        -------------------------
                  W.A.No.2464 of 2008
        -------------------------
          Dated this the 23th day of January, 2009.


                       JUDGMENT

Koshy, Ag.C.J.

The appellants herein are the appellants

in the writ petition, who wanted to increase the

age of retirement from 58 to 60 years.

2. The appellants were in employment of

Hindustan Organic Chemicals Limited, a public

sector enterprise, having two units apart from

the Head Office at Mumbai. The appellants are

working at Ambalamugal in Kerala State. Ext.P1 is

the guidelines, which shows that Government had

decided to increase the age of retirement Board

level and below Board level employees in certain

public sector undertakings, from 58 to 60 years.

But, thereafter, it was decided to give up the

proposal for enhancement of age, except in profit

making companies. The 2nd respondent company was

one of the loss making companies and therefore,

it was referred to the BIFR. Therefore, the 2nd

respondent company cannot enhance the retirement

age of its employees. The BIFR has passed orders

W.A.NO.2464/08

:: 2 ::

releasing the company from its purview of

consideration. In February, 2008, the following

decisions were taken:

“In the meantime, several sick CPSEs have

started making profit and these CPSEs have

requested for enhancement of age of

retirement of its employees from 58 to 60

years. The matter has further been reviewed

by the Government and it has now been decided

that the Minister-in Charge of the

administrative Ministry/Department concerned

is empowered to approve the proposals of

CPSEs to enhance the age of retirement from

58 to 60 years, provided that —

(a) The CPSE concerned should as per its

audited annual accounts have made net

profits for the last 3 years

continuously and should have a

positive net worth during the last

three years.

(b) The CPSE has not availed any budgetary

support during the last 3 years and no

budgetary support will be availed by

the CPSE in future.

(c) The proposals are approved by the

Board of Directors of the CPSE

concerned and have the concurrence of

Financial Advisor of the concerned

administrative Ministry/ Department.”

3. That shows that 3 years accounts have

to be looked into and thereafter the Board can

decide the enhancement of the age to 60.

Admittedly, 6 central Public Sector undertakings

W.A.NO.2464/08

:: 3 ::

have decided to increase the age of its

employees. Even after the decision, the

Government has to consider the same. Since the

Board has not recommended enhancement of the age

of employees of the 2nd respondent, this court

cannot declare that the appellants are entitled

to retire only at the age of 60 years. It is

also submitted by the learned counsel for the

company that the company is on loss even now.

Learned counsel for the appellants submits that

the unit at Ambalamugal is making profit and it

should be separately treated. Whether in one

unit alone, can retirement age be increased, is

to be decided by the Board. According to the

counsel for the 2nd respondent company, this unit

is running at loss.

4. It is contended by the appellants that

the retirement age of Board level employees of

the company has been enhanced, but the retirement

age of the below Board level employees of the

company has not been enhanced. It is clarified by

the counsel for the company that only 4 officers,

i.e. Chairman and Managing Director, Director

(Marketing) Director (Finance) and Director

W.A.NO.2464/08

:: 4 ::

Operation & Finance are permitted to continue

till they attain the age of 60 years. They are

approved by the Central Government but other

members of the company including Chief Executive

General Managers etc. are to retire at the age of

58 years, as the retirement in the company was

fixed at 58 years. This cannot be termed as

violation of Article 14 of the Constitution. In

the above circumstances, we cannot issue a writ

of mandamus.

5. However, the appellants will be free

to file a representation to the company Board for

a favourable consideration.

Writ appeal is disposed of as above.

Sd/-

(J.B. KOSHY)
ACTING CHIEF JUSTICE

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge