Kerala High Court
M.K.Rajan vs The State Of Kerala on 30 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16532 of 2004(R)
1. M.K.RAJAN, AGED 55 YEARS,
... Petitioner
2. M.MEMI,AGED 56 YEARS, ASSAINAR,
3. K.A.MUHAMMED THAJUDDEEN,AGED 57 YEARS,
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE ACCOUNTANT GENERAL (A&E)KERALA,
3. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 16532 OF 2004
---------------------------------------
Dated this the 30th day of July, 2007.
J U D G M E N T
Petitioners are aggrieved by Exhibit P2 Government Order in
the matter of commutation of pension. The grievance mainly
pertains to fixing of the cut off date.
2. It is now settled law that in such policy matters,
Government is entitled to fix the cut off date. Unless there is
challenge that such fixation is discriminatory, or in a hostile
manner, no interference is possible.
Therefore, this writ petition is dismissed making it clear that
it will be open to the petitioners to move the Government for
change in the policy.
KURIAN JOSEPH, JUDGE.
smp