Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Thangavelu vs Union Of India
2023 Latest Caselaw 10222 Mad

Citation : 2023 Latest Caselaw 10222 Mad
Judgement Date : 11 August, 2023

Madras High Court
R.Thangavelu vs Union Of India on 11 August, 2023
                                                                                    W.P.No.18852 of 2021

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 11.08.2023

                                                        CORAM :
                        THE HONOURABLE MR. JUSTICE J.SATHYA NARAYANA PRASAD

                                      Writ Petition No.18852 of 2021


                    R.Thangavelu                                                         ... Petitioner
                                                            Vs.

                    1.Union of India,
                      Rep. by The Director General of Police CRPF,
                      C.G.O Complex, Lodhi Road,
                      New Delhi – 110 003.

                    2.The Inspector General of Police
                      Zubra Catholic Church, Nagaland – 797 005.

                    3.The Deputy Inspector General of Police,
                      GC CRPF,
                      Avadi, Chennai – 600 065.

                    4.The Commandant,
                      78 BN CRPF, At Zubra,
                      Post & Camp Kohima,
                      Nagaland – 797 001.                                           … Respondents

                              Writ Petition filed under Article 226 of Constitution of India, praying
                    for issuance of Writ of Mandamus directing the respondents for re-fixation of
                    pension and payment of differential/arrears of retirement benefits including
                    pension and gratuity on the basis of enhanced retirement age of 60 years.


                    Page No.1 of 9

https://www.mhc.tn.gov.in/judis
                                                                                     W.P.No.18852 of 2021




                              For Petitioner          :      A.Farhath Begum

                              For Respondents        :     Mr.V.Ashok Kumar,
                                                Central Government Standing
                    Counsel
                                               ORDER

This writ petition has been filed by the petitioner seeking direction to

the respondents for re-fixation of pension and payment of differential/arrears

of retirement benefits including pension and gratuity on the basis of enhanced

retirement age of 60 years.

2. The case of the petitioner is that the petitioner enlisted in Central

Reserve Police Force on 01.06.1977. After completing 36 years of service,

the petitioner got superannuated from service on 30.06.2013. This being so,

the petitioner has issued a legal notice to the respondents on 25.10.2019 in

connection with extending pensionary benefits considering his retirement age

as 60 years. Subsequently, the respondents through their reply informed that

as per guidelines issued by MHA vide their order F.N.45020/1/2019/Legal-1

dated 19.08.2019 and DIG (Adm) Dte, CRPF, New Delhi letter No.R.IX-

1/2019-Adm.III(Rules) dated 18.09.2019, the officers/officials who

proceeded on superannuation with effect from 31.01.2019 to 19.08.2019 and

https://www.mhc.tn.gov.in/judis W.P.No.18852 of 2021

opted to get benefit of fitment of pension on completion of age of 60 years

are only eligible for getting benefit of fitment of pension and the

officers/officials, who retired from service prior to 31.01.2019 are neither

entitled for re-instatement into service nor for getting benefit of pension on

completion of 60 years and they will remain governed by the age of 57 years

of retirement as per Rule 43(a) of CRPF Rules, 1955. Since the petitioner

proceeded on superannuation before 31.01.2019, he is not eligible to get

benefit accordingly.

3. This being so, one N.Murugan, who is a colleague of the petitioner

and superannuated on 30.04.2018 has sent a legal notice to the respondents

seeking the similar relief. Later, he received a reply from Deputy General of

Police, Group Centre, CRPF Avadi vide P-III-164/2017-G-AVD-Pension

dated 12.03.2021 that his case falls under the provision in compliance to the

common order dated 19.12.2019 of Hon'ble High Court of Delhi in WP(C)

Nos.11895, 11332, 12323 of 2019, Ministry of Home Affairs vide their Order

No.F.N.45020/1/2019-Legal-1 dated 17.12.2020 read with order dated

19.08.2019 has conveyed the benefits of enhancement or age of retirement

https://www.mhc.tn.gov.in/judis W.P.No.18852 of 2021

from 57 to 60 years. However, the petitioner has not been considered for the

said benefits. Hence, he has come forward with the present writ petition.

4. When the matter was taken up for hearing learned counsel for the

petitioner drew the attention of this Court to paragraph Nos.70 & 72 of the

order passed by the Delhi High Court in the case of Dev Sharma Vs. Indo

Tibetan Border Police & Another in W.P.(C).No.1951 of 2012 dated

31.01.2019. For better appreciation, the relevant paragraphs are extracted

hereunder:

“70. The Court recognises that there are bound to be implications both organisationally and financially as a result of the implementation of this decision. The respondents shall, unless this judgment is further challenged and subject to any interim order in such proceedings, implement it across the board to all members of the CAPFs without insisting on each of them approaching the Court for identical relief. For that matter, even though the members of the SSB have not yet approached this Court, if they are identically placed as these petitioners, it should be implemented for them as well”.

72. The Court clarifies that this judgment will not have the effect of reinstatement of the petitioners who have already retired. In view of the principle of 'no work, no pay', it will also not have the effect of their being entitled to any arrears of pay

https://www.mhc.tn.gov.in/judis W.P.No.18852 of 2021

for any further period beyond their retirement. However, for the purposes of calculation of retiral benefits, including pension and gratuity, the differential period (in the event of enhancement of retirement age) will be added to period of service actually rendered by each of them. In other words, their notional date of retirement would be arrived at by adding the differential years to their actual date of retirement. On such calculation they would be entitled to the arrears of retirement benefits after adjusting the amount already paid.”

5. Hence, as per the aforesaid judgment, the petitioner is entitled to the

benefit of re-fixation of pension and payment of differential/arrears of

retirement benefits including pension and gratuity on the basis of enhanced

retirement age of 60 years.

6. Learned Central Government Standing Counsel appearing for the

respondents submitted that the petitioner is not entitled to re-fixation of

pension scheme as the judgment of the Hon'ble High Court of Delhi would

apply only to personnel, who have not attained the age of 60 years as on

31.01.2019 and the same had been clarified by the Division Bench judgment

of Hon'ble Delhi High Court in the case of Bharat Singh & others Vs. Union

of India & Others in W.P.(C).No.13195 of 2019 dated 19.12.2019. For

https://www.mhc.tn.gov.in/judis W.P.No.18852 of 2021

better appreciation, the relevant paragraph is extracted hereunder:

“10. It requires to be clarified that the benefit of paragraph 72 of the judgment of this Court in Dev Sharma (supra) will be available only to those who had not crossed 60 years of age as on 31st January, 2019. It is further clarified that the present order will not disturb the benefit already extended in terms of para 72 of that judgment and in terms of Para 2 (c) of the order dated 19th August 2019 to any of the Petitioners in the Dev Sharma batch, who may have crossed the age of 60 years as on 31st January 2019.” In view of the above, the petitioner is not entitled to re-fixation of pension

scheme. Hence, he prayed for dismissal of this writ petition.

7. Heard the learned counsel on either side and perused the materials

available on record.

8. In view of the order passed by the Division Bench of the Hon'ble

Delhi High Court in the case of Bharat Singh & others Vs. Union of India

& Others, the benefit would be available to all those in CAPF, who had

retired prior to 31.01.2019 provided that they had not crossed the age of 60

years as on 31.01.2019. In the present case on hand, the petitioner proceeded

on superannuation from service at the age of 57 on 30.06.2013 and has

https://www.mhc.tn.gov.in/judis W.P.No.18852 of 2021

already attained the age of 60 years on 30.06.2016, much prior to 31.01.2019.

Hence, he is not eligible for any claim for re-fixation of pension and payment

of differential arrears of retirement benefits including pension and gratuity on

the basis of enhanced retirement age of 60 years and the same is applicable

only to personnel who retired at the age of 57 on or after 01.02.2016 and not

prior to the said date.

9. In the result, this writ petition stands dismissed. No costs.




                                                                    11.08.2023

                    vca/vm
                    Index      :           Yes/No
                    Speaking Order         :    Yes/No




                    To:

                    1.The Director General of Police CRPF,
                      C.G.O Complex, Lodhi Road,
                      New Delhi – 110 003.

                    2.The Inspector General of Police
                      Zubra Catholic Church, Nagaland – 797 005.

                    3.The Deputy Inspector General of Police,



https://www.mhc.tn.gov.in/judis
                                                                   W.P.No.18852 of 2021

                       GC CRPF,
                       Avadi, Chennai – 600 065.

                    4.The Commandant,
                      78 BN CRPF, At Zubra,
                      Post & Camp Kohima,
                      Nagaland – 797 001.




                                                   J.SATHYA NARAYANA PRASAD,J.

                                                                              vca/vm




                                                              W.P.No.18852 of 2021






https://www.mhc.tn.gov.in/judis
                                     W.P.No.18852 of 2021




                                           11.08.2023






https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter