1998 INSC 0535 SUPREME COURT OF INDIA Union of India (UOI) Vs. M.S. Heble (Deceased) through LRs. C.A.No.6250 of 1997 (S.Saghir Ahmad and G.B.Pattanaik JJ.) 29.07.1998 ORDER The Text below is only a summarized version of the order pronounced Tribunal by invoking powers under Rule 3 granted pension to respondent. Supreme Court held that respondent who had resigned from service was not entitled for pension under Rule 5. Further observed that Tribunal had no jurisdiction to grant pension under Rule 3 when recommendation of respondent by State Government was refused by Central Government.