Citation : 2023 Latest Caselaw 6045 AP
Judgement Date : 13 December, 2023
HIGH COURT OF ANDHRA PRADESH AT AMARAVATHI
MAIN CASE: W.P.No.31996 of 2023
PROCEEDING SHEET
Sl. Office
DATE ORDER
No Note
01. 13.12.2023 TRR, J
G.O.Ms.No.15 dated 31.01.2022, was
issued by the Government of A.P. enhancing the
age of superannuation of Government Employees
from 60 years to 62 years, by amending the act
A.P. Public Employment (Regulation of Age of
Superannuation) Act 1984. Now, the present writ
petition is filed to apply the referred G.O. and to
continue the petitioner till attaining the age of 62
years.
It is very well settled principle "deprecate
the practice of granting interim order which
practically gives the principal relief". Hon'ble
Apex court in Assistant Collector of Central
Excise, West Bengal v. Dunlop India Ltd &
Ors.1, held thus in the following:
Although the powers of the High Courts
under Art. 226 of the Constitution are
far and wide and the Judges must ever
be vigilant to protect the citizen against
arbitrary executive action, nonetheless,
the Judges have a constructive role and
therefore there is always the need to
use such extensive powers with due
circumspection. We repeat and
deprecate the practice of granting
interim order which practically give the
principal relief sought in the petition
for no better reason than that a prima
1
1985 (1) SCC 260 = AIR 1985 SC 330
2
facie case has been made out, without
being concerned about the balance of
convenience, the public interest and a
host of other relevant considerations.
As seen from the quoted judgment when a
justifiable reason is presented, the courts can
grant interim relief. Granting interim relief at the
threshold creates a lot of difficulties and unless
there is any special reason clearly indicates that
the question of the convenience was in the mind
which has been taken into consideration.
Therefore, the proposition was not absolute bar
for granting interlocutory order which almost
grants the relief claimed in the writ petition. It is
by now an established principle that an overall
view and totality of the situations are to be
looked into. The petitioners may not be
compensated for not performing any government
duty under the 'no work, no pay' principle, at the
final disposal of the writ petition, if the Court
held that petitioners are entitled to the relief
prayed in the writ petition.
Hence, there shall an interim direction to
the respondents to continue the writ petitioners
till the disposal of the writ petition.
Post the matter after Sankranthi Vacation, 2024.
_______ TRR,J KBN
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!