1998 INSC 0645 SUPREME COURT OF INDIA Union of India (UOI) Vs. Shivbachan Rai C.A.No.4026 of 1993 (Sujata V.Manohar and G.B.Pattanaik JJ.) 27.08.1998 ORDER The Text below is only a summarized version of the order pronounced Dispute was whether Rules framed under Proviso to Articles 309 whereby age relaxation was permitted in case of Government servants was arbitrary and unreasonable. Supreme Court held that Rules regarding relaxation of age limit for Government servants not unreasonable or arbitrary as Government free to prescribe such age limits or extent of relaxation.