/2023 INSC 0143/ Civil Appeal No.13398 of 2015 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION   CIVIL APPEAL NO. 13398 OF 2015 Chairman­cum­M.D. ITI Limited              …Appellant versus K. Muniswamy & Ors.   ...Respondents      J  U  D  G  M  E  N  T ABHAY S. OKA, J . FACTUAL ASPECTS 1. This   Civil   Appeal   raises   a   very   narrow   controversy.     The issue   concerns   the   interpretation   of   clause   17(7)(iii)   of   the Certified Standing Orders (for short, ‘the Standing Orders’) under the   Industrial   Employment   (Standing   Orders)   Act,   1946   in respect of the appellant – company.  The appellant – company is a   Public   Sector   Undertaking   (PSU)   of   the   Government   of   India. On   11 th   June   1998,   by   a   circular,   an   amendment   was   made   to Rule   35   of   the   ITI   Conduct,   Discipline   and   Appeal   Rules,   1975 (for short, ‘the said Rules’).  Amended clause 2(d) of Rule  1 Civil Appeal No.13398 of 2015 35 of the said Rules provided that an employee completing the   age   of   58   years,   will   continue   in   service   till   the completion of the age of 60 years, subject to medical fitness at   the   end   of   each   year.     On   22 nd   August   2001,   the Department   of   Public   Enterprises   issued   an   Office Memorandum (O.M.) directing that the Hon’ble Minister­in­ charge of the concerned administrative Ministry would have the   authority  to  approve  the  rollback  of  the  retirement   age for   all   PSUs,   on   the   basis   of   the   decision   of   the   Board   of Directors of the concerned PSU.   The Board of Directors of the   appellant   –   company   proposed   to   roll   back   the   age   of retirement   from   60   to   58   years.     The   said   proposal   was approved   by   the   concerned   Ministry   on   20 th   November 2001. 2. A writ petition was filed by the respondents before the High Court   of   Karnataka   for   challenging   the   rollback.     The   writ petition   was   partly   allowed   by   the   learned   Single   Judge   by setting   aside   the   circular   dated   27 th   March   2002   by   which   the effect   was   given   to   the   decision   of   rollback   by   carrying   out necessary   amendments   to   the   said   Rules   and   in   particular,   to Rule 35.  The learned Single Judge directed the appellant to take 2 Civil Appeal No.13398 of 2015 note   of   various   factors   as   indicated   in   the   judgment   while considering the issue of the reduction in the retirement age from 60   to   58   years.     Pending   the   decision   of   the   appellant,   a direction   was   issued   to   the   appellant  to   continue   its   employees till the age of 60 years.  However, it was clarified that those who have already attained the age of 58 years, will not get any relief. Both   parties   filed   writ   appeals   for   challenging   the   judgment   of the   learned   Single   Judge.     By   the   impugned   judgment,   a Division   Bench   of   the   High   Court   held   that   the   learned   Single Judge was not right in setting aside the decision to roll back the age of retirement.  However, it was held that the rollback cannot have   the   effect   of   affecting   the   existing   rights   of   employees   and the   company   recognised   in   terms   of   clause   17(7)(iii)   of   the Standing Orders. SUBMISSIONS 3. The   submission   of   the   learned   counsel   appearing   for   the appellant is that clause (17)(7)(iii) does not confer any right on any   of   the   employees.     His   submission   is   that   the   said   clause gives discretion to the appellant–employer to consider the case of   any   employee   to   permit   him   to   serve   up   to   the   age   of   60 years, subject to medical fitness at the end of each year.   This 3 Civil Appeal No.13398 of 2015 clause   does   not   confer   any   right   on   any   employee   to   be considered   for   continuation   till   the   age   of   60   years.     His submission   is   that   the   said   clause   enables   the   appellant   to continue   the   employment   of   certain   employees,   if   after considering the exigencies of work, the appellant was desirous of continuing with their employment.  The learned counsel also invited   our   attention   to   material   placed   on   record   indicating reasons for effecting rollback from 60 to 58 years.  The learned counsel,   therefore,   submitted   that   the   direction   issued   in paragraph 28 of the judgment, needs to be set aside. 4. The   learned   counsel   appearing   for   the   respondents and/or   intervenors   urged   that   all   that   paragraph   28   of   the impugned judgment directs is that the effect should be given to clause 17(7)(iii) and therefore, there is no reason for this Court to interfere with the said direction. OUR VIEW 5. On 11 th  June 1998, the appellant amended Rule 35 of the said   Rules   by   which,   the   age   of   retirement   of   the   employees was   extended  to   60  years.     Considering   the  losses  suffered  by the appellant, in the year 2001, the appellant engaged services 4 Civil Appeal No.13398 of 2015 of   M/s.   Price   Waterhouse   Coopers   to   make   recommendations regarding  restructuring  the company.   Based on  the figures of manpower   cost   incurred   by   the   appellant,   the   said   consultant recommended that  the age of retirement should  be reduced to 58   years,   which   will   achieve   the   objective   of   reduction   of manpower cost.  In fact, the recommendation of the consultant was also to reduce the age of retirement to 55 years by March, 2003.     According   to   the   case   of   the   appellant,   in   December 2001,   the   issue   of   rollback   of   the   age   of   retirement   was discussed with the recognised Unions and office bearers of the Officers’ Association.   The Division Bench of the High Court in the   impugned   judgment   has   held   that   the   decision   of   the appellant to roll back the age of retirement from 60 to 58 years cannot   be   faulted.     This   part   of   the   impugned   judgment   has not been assailed by the respondents.  Therefore, what remains for consideration is only the interpretation of clause 17(7)(iii) of the Standing Orders.  For ready reference, we are quoting sub­ clause   (7)   of   clause   17   of   the   Standing   Orders,   which   reads thus: “17.Service­Termination   of­by   the Company: 1…………… 5 Civil Appeal No.13398 of 2015 2…………… 3…………… 4…………… 5…………… 6…………… 7.  (i)   The age of  Superannuation  shall be 58 years but the Company, however, may require   an   employee   to   retire   at   any   time after   he   attains   the   age   of   55   years   on three   months’   notice   without   assigning any reasons; (ii)   The   employee   may   also   at   any   time after   attaining   the   age   of   55   years voluntarily   retire   after   giving   three months’ notice to the Company. (iii)   The   employee   who   attains   the   age of   58   years   may   be   continued   in service upto the age of 60 years subject to   medical   fitness   at   the   end   of   each year . ”                  (emphasis added) 6. First   part   of   sub­clause   (7)   lays   down   that   the   age   of superannuation shall be 58 years.   However, it gives an option to   the   appellant   to   retire   an   employee   after   he   or   she   attains the age of 55 years on three months’ notice without giving any reasons.  It also gives an option to employees to take voluntary retirement   on   completion   of   the   age   of   55   years.     The   word ‘may’   has   been   used   in   sub­clause   (7)(iii)   of   clause   17.     It   is only   an   enabling   provision   that   enables   the   appellant   to 6 Civil Appeal No.13398 of 2015 continue an employee in service who has attained the age of 58 years, up to the age of 60 years, provided he or she is medically fit.     This   clause   does   not   entitle   any   employee   to   seek continuation after completion of 58 years of age as a matter of right.   The aforesaid clause does not create any right in any of the   employees   to   seek   their   continuation   after   58   years. However,   discretionary   power   has   been   conferred   on   the appellant   to   continue   an   employee   who   has   attained   58   years of age, till completion of the age of 60 years. 7. Paragraph 28 of the impugned judgment reads thus: “Therefore, while holding that the roll back from   60   to   58   years   cannot   be   interfered with   by   this   Court   in   exercise   of   judicial review   power,   we   make   it   clear   that   the roll   back   cannot   have   the   effect   of affecting   the   existing   rights   recognised in   the   employees   and   the   company   in terms   of   clause   17(7)   of   the   Standing Orders.   Point   No.3   is   answered accordingly.”  (emphasis added) 8. On   a   plain   reading   of   clause   17(7)(iii),   it   does   not   create any right in favour of any employee.  The use of the word ‘may’ indicates   that   it   gives   discretion   to   the   appellant   to   continue 7 Civil Appeal No.13398 of 2015 some of the employees after completing the age of 58 years, till they complete 60 years of age.  9. Therefore,   we   hold   that   clause   17(7)(iii)   of   the   Standing Orders   only   enables   the   appellant   –   company   to   continue   any employee   in   service   till   he   or   she   attains   the   age   of   60   years subject   to   medical   fitness   at   the   end   of   each   year.     We   also make   it   clear   that   the   aforesaid   clause   does   not   confer   any right on the employees to seek extension till the completion of 60   years.     To   this   extent,   paragraph   28   of   the   impugned judgment stands modified.  10. The appeal is partly  allowed on  the above terms with no order as to costs.  Pending applications, if any, stand disposed of. ……..…………………J. (Abhay S. Oka) ……..…………………J.  (Rajesh Bindal) New Delhi; March 2, 2023.    8