High Court Kerala High Court

Mohanan M vs State Of Kerala on 29 May, 2009

Kerala High Court
Mohanan M vs State Of Kerala on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14745 of 2009(K)


1. MOHANAN M, WATCHER (SLR),
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY TO GOVERNMENT,

3. THE SECRETARY TO GOVERNMENT,

4. THE CHIEF ENGINEER, IRRIGATION

5. THE EXECUTIVE ENGINEER, MINOR

6. THE ASSISTANT ENGINEER, MINOR

                For Petitioner  :SRI.H.B.SHENOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :29/05/2009

 O R D E R
                            P.N.RAVINDRAN, J.
                       -------------------------------------
                        W.P.(C)No.14745 of 2009
                      --------------------------------------
                           Dated 29th May, 2009

                                 JUDGMENT

The petitioner is an SLR worker. The age of retirement of

SLR workers is 58 years as stipulated in G.O.(Ms.)No.46/90/PW&T

dated 18.5.1990. As per the stipulations therein SLR workers retire

from service at the end of the month in which they attain the age of 58

years. The date of birth of the petititoner is 1.6.1951. He will

therefore retire from service on 31.5.2009 on attaining the age of 58

years. Recently by Ext.P1 order the Government directed that

Government employees and teachers including aided school teachers

who attain the age of superannuation during the course of the financial

year will retire only at the end of the financial year. This writ petition

is filed claiming the benefit of the said Government order. The

petitioner submits that claiming that benefit he has already moved the

Government by filing Ext.P2 representation. In this writ petition, the

petitioner seeks the intervention of this Court to enable him to

continue in service till 31.3.2010.

2. The service conditions of the petitioner are governed by

G.O.(MS)No.46/90/PW&T dated 18.5.1990. The provisions of rule 60

(a) of Part I of the Kerala Service Rules do not govern the petitioner’s

WP(C).No.14745/2009 2

service conditions. Therefore, any amendment to Rule 60(a) of Part I

of the Kerala Service Rules or executive orders supplementing the

stipulations therein cannot govern the petitioner. By Ext.P1, the

Government have postponed the retirement of Government servants

and teachers including aided school teachers whose date of birth falls

after 31st March till the end of the financial year. The Government

have thereafter issued G.O.(P)No.158/09/Fin. dated 30.4.2009

extending the benefit of Ext.P1 to the Kerala State Electricity Board

and many other public sector undertakings where the age of retiremen

is 55 years with a specific condition that it will apply only to

institutions/organisations where the retirement age is 55 years.

Therefore, the policy of the Government is to extend the benefit of

Ext.P1 only to employees whose age of retirement is 55 years. The

petitioner who does not fall within the said category of emplyees, is

not entitled to claim the benefit of Ext.P1. Further, as noticed earlier,

the service conditions of the petitioner are not governed by Rule 60(a)

of Part I of the Kerala Service Rules. I am therefore of the considered

opinion that the claim made by the petitioner cannot be entertained.

The writ petition fails and is accordingly dismissed.

P.N.RAVINDRAN
Judge

TKS