High Court Kerala High Court

Tom Joseph vs The University Of Kerala on 4 November, 2008

Kerala High Court
Tom Joseph vs The University Of Kerala on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31919 of 2008(Y)


1. TOM JOSEPH
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF KERALA,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/11/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.31919 OF 2008
              ----------------------------------------
              Dated this the 4th day of November, 2008

                           JUDGMENT

The petitioner is a Lecturer in an aided College affiliated to

the University of Kerala. He has filed this writ petition seeking

parity in the matter of age of superannuation of the Teachers of

the University and the Teachers of the Private Aided Colleges in

Kerala. According to the petitioner, as per Ext.P2 UGC report,

the age of superannuation of College and University Teachers

throughout India is to be 65 years. According to the petitioner,

the fixation of 55 as age of superannuation for the Teachers of

Colleges while the age of superannuation of the University

Teachers amounts to discrimination.

I am not inclined to accept the contentions of the petitioner

in so far as identical question had been considered by the

Division Bench of this Court earlier, in a batch of writ petitions,

namely W.A.No.1651/2000 and connected cases holding that it is

W.P.(c)No.31919/08 2

for the Government to fix the retirement age of teachers. The

same view have been affirmed in subsequent Division Bench

also. In the above circumstances, I am not inclined to

entertain this writ petition and accordingly the same is

dismissed.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.31919/08 3