1999 INSC 0130 SUPREME COURT OF INDIA D.G. of Police, Chennai Vs. K. Kunhambu (B.N.Kirpal and S.Rajendra Babu JJ.) 12.02.1999 ORDER The Text below is only a summarized version of the order pronounced It is clear that on the date when the respondent left the police service in 1949, he was only entitled to gratuity which he received and no representation laid claiming pension till 1992. The Rules allowing pension to person who rendered 10 years of service was made applicable to the police personnel of the Malabar Special Police Force from 1965. The claim of pension is under Madras Liberated Pension Rules that came into existence in 1960 and the respondent was not in service neither in 1960 or 1965 and the rules could not be made applicable to him. The judgment of the Tribunal is set aside and the appeal is allowed.