Delhi High Court
Suraj Bhan Chauhan vs Municipal Corporation Of Delhi on 13 February, 2003
Equivalent citations: 109(2004)DLT633, 2003(70)DRJ344, 2004(3)SLJ64(DELHI)
Author: S.K. Mahajan
Bench: S.K. Mahajan
JUDGMENT S.K. Mahajan, J.
1. Petitioner was appointed as an Assistant Teacher and was promoted to the post of Headmaster on 22.8.1970. With effect from 6.7.1972, the petitioner was promoted as School Inspector. On attaining the age of 58 years, petitioner was retired w.e.f. 30th June, 1988. It was the case of the petitioner that in terms of the resolution passed by the Municipal Corporation of Delhi, the petitioner could continue to serve up to the age of 60 years. Reliance for this is also placed by the petitioner upon the Division Bench judgment of this Court in Sheela Puri Vs. M.C.D. CWP 1365/84 decided on May 22, 1988. Counter affidavit to the writ petition has not been filed by the respondent.
2. Age of retirement of school teachers in M.C.D. is admittedly 60 years. In Sheela Puri's case the stand of the M.C.D. was that on promotion as school inspector the teacher ceases to be a teacher and consequently the age of retirement of teachers will not be applicable in the case of school inspector. Negativing this plea of the M.C.D., the Division Bench in Sheela Puri's case has held that a teacher on being promoted as Inspector of School does not cease to be a teacher as the job of the Inspector was not of looking after the upkeep of the school but to see that teaching was done properly and such a person would, therefore, remain a teacher even after promotion. The Court, therefore, held that even after promotion as school inspector, such a person cannot be superannuated at the age of 58 years as age of retirement in his case continues to be 60 years. This matter is fully covered by the aforesaid judgment of the Division Bench of this Court. I, accordingly, make the Rule absolute and direct that the petitioner was entitled to serve the Municipal Corporation of Delhi till he attained the age of 60 years. As the petitioner has already retired, he cannot be granted reinstatement but he will be entitled to all the benefits to which he was otherwise entitled if he had served up to the age of 60 years including wages for the period of two years during which he did not work. The petition is, accordingly, disposed of with no order as to costs.