2000 INSC 0439 SUPREME COURT OF INDIA Union of India (UOI) Vs. P.K. Lambodaran Nair C.A.No.1788 of 1997 (V.N.Khare and Doraiswamy Rajuu Raju JJ.) 29.03.2000 ORDER The Text below is only a summarized version of the order pronounced Respondent who was member of State police was due to retire but was granted extension of three months. During his extended period of service his name was included in promotion list. Central Government declined promotion in view of memorandum if where it was provided that if a person he shall not be given extension of service for purpose of promotion. Supreme Court declined to interfere with matter as Central Government allowed respondent to continue work on promoted post and was due to retire within five months.