High Court Kerala High Court

Mohan.R. vs The State Of Kerala on 13 January, 2011

Kerala High Court
Mohan.R. vs The State Of Kerala on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32319 of 2010(L)


1. MOHAN.R., T.C.NO.42/954 (4),
                      ...  Petitioner
2. SURENDRAN N., SOBHA BHAVAN,

                        Vs



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

2. M/S.TRAVANCORE TITANIUM PRODUCTS LTD.,

3. THE MANAGER (PERSONAL & ADMINISTRATION)

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  :SRI.B.S.KRISHNAN(SR.)SC,TRAV.TITANIUM

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/01/2011

 O R D E R
                          S.SIRIJAGAN, J.
                  ------------------------------------------
                      W.P.(C) 32319 of 2010
                  ------------------------------------------
              Dated this the 13th day of January, 2011

                             JUDGMENT

The petitioners were employees of the 2nd

respondent Company. They were superannuated on

attaining 58 years of age. According to them the

standing orders applicable to them have been amended

by Exhibit P4 order dated 28.04.2010 by the certifying

Officer where by the retirement age was enhanced to

60 years. The petitioners were superannuated after

passing of Exhibit P4 order. It is under the above

circumstances the petitioners have filed this writ

petition seeking the following reliefs:

i) To issue a writ of mandamus or other appropriate writ,

direction or order, commanding the 2nd respondent to

implement Ext.P4 order in the case of the petitioners

and thereby reinstate them in service, forthwith.

ii) To declare that petitioners are entitled to get the benefit

of Ext.P4 order since they have retired after the date of

amendment ordered in clause 12(c) of the standing

orders which extend the retirement age as on the last

date of the month in which the petitioners attains the

age of 60 years.

W.P.(C) 32319 of 2010
2

iii) To declare that the action on the part of the respondents

2 & 3 ordering retirement to the petitioners while

allowing their juniors to continue in service is

discriminatory and in violation of the fundamental rights

guaranteed to the petitioners.

2. The contention of the 2nd respondent is that

under Section 7 of the Industrial Employment Standing

Orders Act, standing orders would not come into

operation until after expiry of seven days from the date

on which copies of the order of the appellate authority

are sent to the employer under sub-section 2 of Section

6 of the Act. According to them, they have already

preferred an appeal against Exhibit P4. It has not yet

been disposed of and therefore the amendment of the

standing orders have not yet come into force is their

contention.

3. I have considered the rival contentions in detail.

Section 7 of the Act reads as follows:

“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

W.P.(C) 32319 of 2010
3

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″.

4. It is not disputed before me that the appeal has

not yet been disposed of. That being so in view of

Section 7, the amended provision has not yet come into

force. Accordingly, this writ petition is disposed of with

the following directions:

Retirement of the petitioners would be subject to

the result of the appeal. If ultimately the appeal is

dismissed, the petitioners would be entitled to be re-

instated in service and also for all service benefits for

the period they were kept out of service after

completing 58 years of age.

The writ petition is disposed of, as above.

S.SIRIJAGAN, JUDGE.

rkc