IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 33685 of 2000(I)
1. P.NARENDRANATH
... Petitioner
Vs
1. UNION OF INDIA
... Respondent
For Petitioner :SRI.KRB.KAIMAL (SR.)
For Respondent :SRI.A.N.KUTTAN, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/02/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
O.P.Nos.33685 & 34149 of 2000
and 8492 of 2001
-----------------------------------------
Dated this the 21st day of February, 2007
JUDGMENT
The issue raised in these writ petitions pertains to dispute regarding
reduction of retirement age from 60 to 58 under the Cochin Port Trust. It is seen
from the counter affidavit that in exercise of their powers under Section 28 of the
Major Port Trusts Act, 1963, Regulations have been framed revising the retirement
age from 60 to 58 and that has been approved by the Central Government under
Section 124 of the Act and the same were duly published also. In view of such
intervening developments and also the fact that the petitioners have since retired
from service and still the further fact that the retirement age is 58 in all the major
Port Trusts in India, there is no merit in these writ petitions. They are accordingly
dismissed. However, it is made clear that if any of the petitioners are otherwise
entitled for pension treating the age as 60 under the Regulations, it is for them to
approach the Port Trust in which case their eligibility will be duly examined by the
Port.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
O.P.Nos.33685 & 34149/2000
and 8492/2001
JUDGMENT
21st February, 2007