Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 4]

Jharkhand High Court

State Of Jharkhand And Ors. vs Muzaffar Hussain on 4 April, 2006

Equivalent citations: [2006(2)JCR478(JHR)], 2006 LAB IC (NOC) 364 (JHA), 2006 (2) AIR JHAR R 653 (2006) 2 JCR 478 (JHA), (2006) 2 JCR 478 (JHA)

Author: S.J. Mukhopadhaya

Bench: S.J. Mukhopadhaya

ORDER

I.A. No. 2674 of 2005

1. Petition at Flag 'L' (I.A. No. 2674 of 2005) has been filed for condoning the delay of 49 days in filling the instant appeal.

2. Having heard the counsel for the parties and being satisfied with the grounds shown therein, the delay of 49 days in filing this appeal is condoned and the petition for condonation of delay (LA. No. 2674 of 2005) is hereby allowed.

L.P.A. No. 651 of 2005 The respondent/writ petitioner was retired from the services of the State-appellant w.e.f. 2nd August, 2004 on the ground that he had completed 40 years of service. The letter dated 18th September, 2004 by which such direction was given having challenged, was set aside by the learned Single Judge.

3. Similar case fell for consideration before this Court in the case of Pranadhar Prasad v. State of Jharkhand , wherein a Bench of this Court held that a Government servant cannot be retired by pushing back his date of birth arbitrarily, on completion of 40 years service, and that the retirement of the ground of completion of 40 years of service in absence of any rule or guideline is illegal.

4. In the case of Ranchi University v. State of Jharkhand, , it was argued that a minor cannot be appointed in the Government service, there being a prohibition to appoint a person below 18 years of age. Having noticed the provisions of Indian Majority Act, 1875 and Child Labour (Prohibition and Regulation) Act, 1986, Division Bench held that for violation of one or other Act, the penal action can be taken, but it has no nexus with the age of retirement/date of retirement. The employee cannot be punished by reducing the age of his/her superannuation nor a notional age of superannuation can be fixed, treating the employee major as on the date of his/her initial appointment.

5. It is for the employer to fix the age of superannuation, which may be dependent either on attaining the prescribed age or on completion of certain number of years of service whichever is earlier. Once age of superannuation is prescribed, in absence of rule contrary to the same like completion of service, years of service, no regular employee can be retired prior to attaining the age of superannuation, except in the case of misconduct or in public interest.

6. In the facts and circumstances, we find no ground made out to interfere with the order passed by the learned Single Judge, who held the order of superannuation on completion of 40 years of service is arbitrary and without any basis. There being no merit, this appeal is dismissed.